Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 50, Cited by 8]

Punjab-Haryana High Court

Sant Singh & Ors vs State Of Haryana & Ors on 20 December, 2013

Author: Surya Kant

Bench: Surya Kant, Surinder Gupta

            CWP No. 19096 of 2011.                                        ::-1-::

            IN THE HIGH COURT FOR THE STATES OF PUNJAB
                       AND HARYANA AT CHANDIGARH.
                                           CWP No.19096 of 2011. [O&M]
                                           Date of Decision:20th December, 2013.

            Sant Singh & Ors.                   Petitioners

                       Versus

            State of Haryana & Ors. Respondents.
                            ****
            CORAM:HON'BLE MR. JUSTICE SURYA KANT
                     HON'BLE MR. JUSTICE SURINDER GUPTA
                                    ****
            1. Whether Reporters of local papers may be allowed to see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?
                                    ****

            Present: Mr. M.L.Sharma, Advocate, for the petitioners.
                     Mr. Hawa Singh Hooda, Advocate General, Haryana with
                     Mr. Kamal Sehgal, Additional AG, Haryana.
                     Mr. Arun Jain, Sr. Advocate with Mr. Alok Jain, Advocate for
                     Uddar Gagan Properties Pvt. Ltd.
                     Mr. Ajay Kumar Kansal, Advocate, for respondents No. 2
                     and 5 in CWP Nos. 2631 and 2654 of 2013.
                     Mr. Dinesh Arora, Advocate, for respondent No.8 in CWP
                     Nos. 2631 and 2654 of 2013.
                     Mr. Arun Walia, Advocate, for the respondent - HUDA in
                     CWP Nos. 19096, 21403 to 21411 and 23331 of 2011.
                     Ms. Jaspal Kaur Gurna, Advocate, for respondent No. 9 in
                     CWP No. 2654 of 2013.
                     Mr. Brijeshwar Singh Kanwar, Senior Panel Counsel for
                     Union of India.
                     Ms. Anita Balyan, Advocate.
                     Mr. Anmol Pandit, Advocate, for Mr. A.K.Bansal, Advocate
                     for Union of India in CWP No. 19096 of 2011.
                                 ****

            SURYA KANT, J.

This order shall dispose of CWP Nos. 19096, 21403 to 21411 and 23331 of 2011 and also CWP Nos. 2631 and 2654 of 2013 as on the point of commonality, all these cases lay challenge to the notifications dated 11th April, 2002 and 08th April, 2003 issued Gupta Dineshunder Sections 4 and 6 as well as notices like dated 04th March, 2005 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-2-::

issued under Section 9, followed by the Award dated 06th April, 2005 passed under Section 11 of the Land Acquisition Act, 1894 mostly on the similar and over-lapping grounds. While the facts of the lead case are being referred to extensively, the distinguishable facts of connected cases are also briefly noticed.
CWP NO. 19096 OF 2011[Sant Singh & Ors. Vs. State of Haryana & Ors.] [2]. The three writ petitioners are sons of Ishwar Singh, residents of village Garhi Bohar, District Rohtak. They impugn the above mentioned notifications, notice and the Award as their land, fully described in Para No. 1 of the writ petition, situated in the revenue estate of their village is a part of the impugned acquisition. Besides alleging that the impugned acquisition is hit by various Articles such as Article 14, 19, 21 and 31 of the Constitution, they also allege it to be in contravention of provisions of the 1894 Act. The petitioners are said to have constructed their residential house[s] over a piece of land measuring 2 kanals 14 marlas which too has been acquired. The acquisition is alleged to be a glaring example of hostile discrimination and a colourable exercise of power for the private benefit of respondent No. 11 - a private Builder-cum- Developer. The petitioners also seek that the Sale Deeds executed in favour of respondent No. 11- the Builder-cum-Developer be declared null and void after the passing of the Award and the release of that land in favour of the Builder-cum-Developer be held a fraudulent and discriminatory exercise of power. The consequential prayer for the quashing of the release orders [Annexures P-28 and P-29] has also Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-3-::
been made. In addition, the petitioners seek quashing of the Licence [s] [Annexure P-27] granted to respondent No. 11 - Builder-cum- Developer under the Haryana Development and Regulation of Urban Areas Act, 1975 [in short 1975 Act]. The petitioners have also assailed constitutionality of the Ordinance, followed by the Amendment Act whereby Haryana Ceiling on Land Holdings Act, 1972 has been amended retrospectively w.e.f. 22nd December, 1972 for totally non-agrarian purposes and to help private Builder-cum- Developers. The amending law is statedly hit by Article 13 and various other provisions of the Constitution.
[3]. The State of Haryana, vide notification dated 11th April, 2002 issued under Section 4 of the Act proposed to acquire land measuring 850.88 Acres situated within the revenue estates of Villages Garhi Bohar, Kheri Shad and Pehrawar, Tehsil & District Rohtak "for a public purpose, namely, for residential/commercial Sector 27-28, Rohtak under the Haryana Urban Development Authority Act, 1977 by the Haryana Urban Development Authority".
[4]. The petitioners and various other landowners submitted objections under Section 5-A of the Act, which were duly considered by the Land Acquisition Collector, who recommended to release their residential houses as each petitioner was found to have constructed a residential house in an area measuring 2 kanals 13 marlas in Khasra No. 12 and Rect. No. 33. Since the three petitioners had filed their individual objections, the Land Acquisition Collector also made Gupta Dinesh separate recommendations to exempt their constructed houses 'A' 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-4-::
class construction. The recommendations made by the Land Acquisition Collector, however, did not find favour with the State Government.
[5]. Declaration under section 6 was notified on 08th April, 2003 [P-9] whereunder only 441.11 Acres [as against the proposal of 850.88 Acres], was decided to be acquired.

[6]. The Land Acquisition Collector passed three Awards, namely, No. 1, 2 and 3 on 06th April, 2005 [P-11 to P-13] for three different villages for the total land measuring 422.44 Acres i.e. 280.14 Acre of land in village Garhi Bohar, 87.54 Acre of land in village Kheri Shad and 54.76 Acres in village Pehrawar. Para 11 of the Award says that "up to the announcement of award i.e. 06.04.2005 the possession of the land acquired has been taken over after offering the compensation. Thus, the land of which possession has been taken vests in the ownership of Haryana Government and on transfer will vest in Haryana Urban Development Authority free from all encumbrances from today". [7]. Hitherto starts the second phase of the subject expropriatory action. The time-gap of nearly two years in passing the Award activated respondent No. 11 - Builder-cum-Developer who started entering into "Collaboration Agreements" with the farmers - owners whose lands were under acquisition and moved "joint applications" for the grant of Licence[s] for development of a Residential Plotted Colony under the Haryana Development and Regulation of Urban Areas Act, 1975. These applications were Gupta Dinesh moved on 21st March, 2005 [for 84.04 Acres], 22nd March, 2005 [for 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-5-::

83.83 Acres] and 27th April, 2006 [for 113.04375 Acres] of land.

Simultaneously, the respondent - Builder also gave cheques towards the full and final sale-consideration of the lands to all such farmers. [8]. The above mentioned applications were accepted and various Licences valid up to 31st August, 2008 were granted firstly on 12th June, 2006 [about 50 Acres]; on 1st August, 2006 [60.43 Acres] and then several licences on 01st September, 2006. All the Licences were purportedly granted to the 'owners of the land', each one was issued and sent to "c/o N-49, First Floor, Canaught Place, New Delhi

- 110001", i.e. The official abode of the 11th respondent. [9]. After granting Licences to develop the land as a residential colony, the State Government passed various orders including dated 12th June, 2006 [P-28 and P-29], releasing the land from acquisition. The description of the released land was duly appended and 'addressed' to the owners but in the 'Enclosure' appended to the release orders, it was respondent No. 11 - the Builder-cum-Developer who was mentioned as the 'sole owner' of the released land.

[10]. Respondent No. 11 - Builder-cum-Developer immediately sent copies of the Licences to the Estate Officer, HUDA vide letters like dated 10th October, 2006, indicating that HUDA authorities need not take any further step in respect of the subject land [acquired for HUDA] and on receipt of this information, the Estate Officer, HUDA, Rohtak also without any loss of time sent a communication dated 12th October, 2006 to the Director, Urban Estates Department, Haryana informing that respondent No.11 - Builder has deposited various Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-6-::

charges including External Development Charges. [11]. The farmer - owners after obtaining the 'release orders' for their acquired land executed the Sale Deeds [P-14 to P-25] on 25th January, 2007 in favour of respondent No. 11 - Builder-cum- Developer after acknowledging the fact that the agreed consideration amount "have already been received by the vendors from the vendee as per the details mentioned herein below, the receipt of which the vendors hereby admits, confirms and acknowledges....."
[12]. Every Sale Deed has been signed and executed for and on behalf of the landowners by Sanjay Jain son of M.L.Jain and Ravi Khera son of S.N.Khera, in whose favour 'General Power of Attorneys' were executed on 08th March, 2006 duly registered at Sub Registrar, Bawal, District Rewari. Every Sale Deed furnishes the details of payments, mostly paid by way during cheques during June/July, 2005. Both the Power of Attorney holders are Authorised Representatives of respondent No. 11 - Builder.
[13]. It may be mentioned at this stage that the petitioners allege that no 'Collaboration' or 'Agreement to Sell' was executed by them nor did they give any GPA in favour of the private builder in respect of the land or the residential houses which is the subject matter of this petition. They, however, admit to have executed such Collaboration or Agreement to Sell as well as GPA in respect of their other land. They have further alleged that signatures/thumb impressions of hundreds of landowners were obtained on stereo- Gupta Dinesh typed blank Agreements/GPAs and respondent No. 11 included the 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-7-::
land in dispute also in the blank Agreement/GPA executed by the petitioners for the other land. The respondents have controverted the petitioners' claim. This disputed question of fact, however, does not have any material bearing on the crucial issue as to whether the impugned acquisition is a mala-fide and colourable exercise of power to coerce farmers for entering into the Agreements or execute distress sales in favour of the Builder?
[14]. The Land Acquisition Collector, Urban Estates, Rohtak has filed written statement dated 18th May, 2012 on behalf of the State of Haryana, Director, Urban Estates and on his own behalf. In the preliminary submissions No. 1 to 7, it is explained that the mandatory procedure contemplated under the 1894 Act was minutely complied with and after consideration of objections filed under Section 5-A as also on re-survey of the area conducted under the directions of the Chief Minister of the State that the blocks of thickly populated areas having 'A' and 'B' class constructions were decided to be released and thereafter the declaration under Section 6 of the 1894 Act was issued. The area measuring 18.67 Acres of land in village Garhi Bohar was also released from acquisition. Preliminary Submission No. 8 says as follows:-
"8. That the possession of the land of the petitioner was handed over to Estate Officer, HUDA on the date of award i.e. 06.04.2005. Entry to this effect has been made in the Rapat Rojnamacha vide No. 297 dated 06.04.2005 of village Pehrawar, No. 385 dated 06.04.2005 of village Kheri Sadh and No. 418 dated 06.04.2005 of Garhi Bohar".
Gupta Dinesh
2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh

CWP No. 19096 of 2011. ::-8-::

[15]. The Estate Officer, HUDA, Rohtak has filed a separate written statement on behalf of respondents No. 3 and 5 objecting against the maintainability of this petition after the announcement of the Award. The acquisition process is said to have been carried out strictly in accordance with law. Relying upon the decision in M/s Anand Buttons Limited Vs. State of Haryana & Ors., AIR 2005 SC, 565, it is claimed that even if erroneous exemption has been granted to some parties from the acquisition, it would not arm the petitioners to seek similar relief.
[16]. Another short reply has been filed by District Town Planner, Rohtak on behalf of respondents No. 2, 6, 9 and 10. The affidavit explains that the procedure was followed while the land was acquired. Denying the petitioners' claim that they are still in possession of the land, reliance has been placed on three decisions of the Hon'ble Supreme Court in [i] Mandir Shree Sita Ram Ji Vs. Land Acquisition Collector, 2005[6] SCC, 745; [ii] P.K.Kalburqui Vs. State of Karnataka, 2005[12] SCC, 489 and [iii] Bal Mokand Khatri Educational and Industrial Trust Vs. State of Punjab, 1996 [4] SCC, 212 to contend that on passing of the award and with the necessary entries in the Rapat Roznamcha, the possession of the acquired land stood delivered in favour of the State. It is claimed in the affidavit that the landowners have, after issuance of Section 4 notification, entered into Collaboration Agreements on 02nd March, 2005 "of their own with respondent No. 11, i.e., M/s Uddar Gagan Properties Private Limited for development of their land into a Gupta Dinesh Residential Plotted Colony and also executed a Power of Attorney on 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-9-::
2nd March, 2005 in favour of the said Company for pursuing their case for release of land and grant of licence in accordance with the policy of the State Government". The Legislative Policies behind the Haryana Urban Development Authority Act, 1977, Haryana Development and Regulation of Urban Areas Act, 1975 and the Punjab Scheduled Roads and Controlled Areas Restriction of Unregulated Development Act, 1963, are claimed to have been harmonised through the Government policy dated 26th October, 2007, which justifiably empowers the release of land on an application received from the owner prior to the passing of the Award, for conversion of his land into a 'Colony'. The execution of Sale Deeds, [Annexures P-8 to P-20] in favour of respondent No. 11 is also defended.
[17]. Respondent No. 11 - the Builder-cum-Developer has filed two reply-affidavits dated 12th March, 2012 and dated 22nd September, 2012. In the first short affidavit, it is, inter-alia, alleged that the petitioners have not approached this Court with clean hands and have suppressed true and material facts including the interim stay granted by the Hon'ble Supreme Court against the judgment of this Court dated 17th November, 2010 in CWP No. 7655 of 2005 [M/s Sindhu Education Foundation & Ors. Vs. State of Haryana & Ors.]. The other objection raised by respondent No. 11 emanates from the decision of the Hon'ble Supreme Court in Udai Chand Vs. Shankar Lal, AIR 1979 SC, 765, that the discretionary relief can not be granted to a party who attempts to over-reach the Court by false Gupta Dinesh or untrue statements. The last prayer in the short affidavit is that the 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-10-::
matter may be adjourned sine-die to await the decision of the Hon'ble Supreme Court in M/s Sindhu Education Foundation's case. In the second affidavit, respondent No. 11 has averred that the petitioners delivered physical possession of their entire holdings after the receipt of valuable consideration duly acknowledged by them vide Account Payee cheques credited in their Bank Accounts. It is admitted in Para 4[i][b] of the reply/affidavit that the land purchased from the petitioners vide Sale Deed dated 25th January, 2007 has been released from acquisition. It is averred that the petitioners have no locus-standi to question the licence or release orders passed in favour of 11th respondent and that the Sale Deeds have not been executed in violation of provisions of the 1894 Act. It is maintained that the petitioners can not blow hot and cold from the same breath and are estopped by their act and conduct from questioning the Sale Deeds, licence or the release orders as they have received "prevailing market value of the land at the relevant time". It is further explained that licence has been granted to develop a residential colony as per the policy decision of the State.
[18]. The petitioners have filed their separate rejoinders to above mentioned written statements reiterating their allegations of mala-fide and colourable exercise of power by the State apparatus for the benefit of 11th respondent.
[19]. Chief Town Planner, Department of Town and Country Planning, Haryana has filed an additional affidavit dated 29th May, 2013 in response to this Court's query as to how the licences were granted by releasing the land after announcement of the Award. In Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-11-::
Para 4 of the affidavit, it is averred that respondent No. 11 - Builder- cum-Developer entered into Collaboration Agreements with the owners after issuance of Section 4 notification and vide applications dated 21st and 22nd March, 2005 and 22nd April, 2006 applied for the grant of licence in respect of land measuring more than 281 Acres. The affidavit claims that though the Award was passed on 6th April, 2005, however, "possession of all the land could not be taken due to standing Crops". Deputy Commissioner, Rohtak was requested to send a report regarding taking of possession who vide report dated 17th March, 2006 informed that though the possession was taken by the Land Acquisition Collector as per Rapat Roznamcha but the owners were allowed to retain possession upto 30th April, 2005 as there were standing Rabi Crops on some portion of the land. It is claimed that out of the land for which the Builder applied for licence, 84.04 Acres and 60.43 Acres were still in possession of landowners who meanwhile approached this Court and obtained order of status-

quo on 7th February, 2006. It is, thus, asserted that owners were still in possession at the time when 'licence' was granted on 01st September, 2006. Para 6 of the affidavit refers to the writ petitions filed by respondent No. 11 and some landowners challenging the acquisition and seeking a direction that they were entitled for the grant of licence on the same pattern as was granted to respondent No. 11 on 1st September, 2006. Those writ petitions were allowed by this Court on 6th December, 2010 with a direction to the respondents to grant licences to the petitioners within a period of two months. It is claimed that subsequent licences were granted on 3rd and 7th Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-12-::

September, 2012 pursuant to the above stated directions. The additional affidavit also highlights the Legislative Policy behind various Statutes. It is propagated that policies dated 26th October, 2007 and 24th January, 2011, have been issued to harmonise the provisions of more than one Statutes. The affidavit sums up by saying:-
"12. That a perusal of the facts stated above would reveal that Licence No. 1081 to 1104 of 2006 for an area of 60.43 acres, Licence No. 1105 to 1124 of 2006 for area 51.365 acres were granted only after verifying the fact that despite announcement of the award on 06.04.2005, physical possession of the land was still with the landowners and has not been taken over by the State/HUDA. Further, Licence NO. 91 of 2012, 96 of 2012 and 99 of 2012 for additional land measuring 92.725 acres, 15.80 acres and 32.45 acres respectively were granted in accordance with the directions given by this Hon'ble Court order dated 06.12.2010 in CWP No. 14451, 14452 and 14453 of 2010".

CWP No. 21403 of 2011 [Santosh Kumari & Anr. Vs. State of Haryana & Ors.]:

[20]. The two petitioners in this case are mother and son respectively, who were owners in possession to the extent of 1/12th share each in the land measuring 161 kanals 10 marlas described in Para 1 of the writ petition and situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak. The petitioners in this case also entered into Collaboration Agreement, executed GPA through which Sale Deeds of their land were also executed in favour of respondent No. 11-Builder. The nature of relief, factual and legal Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-13-::
pleas taken by the petitioners in this case are identical to those in CWP No. 19096 of 2011[ Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioners.
CWP No. 21404 OF 2011 [Naveen & Ors. Vs. State of Haryana & Ors.]:
[21]. The three petitioners in this case are the son and two daughters of Ranbir Singh, who are also co-sharers to the extent of 1/12th share each in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioners in this case also entered into Collaboration Agreement, executed GPA through which Sale Deeds of their land were also executed in favour of respondent No. 11-Builder. The nature of relief, factual and legal pleas taken by the petitioners in this case are identical to those in CWP No. 19096 of 2011[ Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioners.
CWP No. 21405 OF 2011[Surinder Singh Vs. State of Haryana & Ors.]:
[22]. The petitioner in this case is co-sharer to the extent of 1/3rd share in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioner too Gupta Dinesh entered into Collaboration Agreement, executed GPA through which 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-14-::
Sale Deed of his land was executed in favour of respondent No. 11- Builder. The nature of relief, factual and legal pleas taken by the petitioner in this case are identical to those in CWP No. 19096 of 2011[ Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioner. CWP No. 21406 OF 2011[Rajinder Singh Vs. State of Haryana & Ors.]:
[23]. The petitioner in this case is co-sharer to the extent of 1/12th share of his own as well as 1/6th share of his mother Patasho Devi in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioner entered into Collaboration Agreement, executed GPA through which Sale Deed of his land was also executed in favour of respondent No. 11- Builder. The nature of relief, factual and legal pleas taken by the petitioner in this case are identical to those in CWP No. 19096 of 2011[ Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioner. CWP No. 21407 OF 2011 [Randhir Singh Vs. State of Haryana & Ors.]:
[24]. The petitioner in this case is a co-sharer to the extent of 2/9th share in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioner also Gupta Dinesh entered into Collaboration Agreement, executed GPA through which 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-15-::
Sale Deed of his land was also executed in favour of respondent No. 11-Builder. The nature of relief, factual and legal pleas taken by the petitioner in this case are identical to those in CWP No. 19096 of 2011[ Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioner. CWP No. 21408 of 2011 [Bhagwan & Ors. Vs. State of Haryana & Ors.]:
[25]. Petitioners No. 1, 2 and 3 are brothers while petitioners No. 4 and 5 are their sisters. Petitioner No. 6 is their mother. Each petitioner has 209/1256th share in the land fully described in Para No. 1 of the writ petition along with total area of each Khasra Number, situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak. The above stated land has been acquired vide impugned notifications, followed by Award No. 1 dated 6th April, 2005. The distinguishable fact is that the petitioners were statedly approached by respondent No. 11 - Builder-cum-Developer to enter into Agreement to Sell or a Collaboration Agreement for consideration but they refused. The petitioners also refused to receive compensation for their acquired land. While questioning the acquisition of their land on various grounds, in particular, alleging mala-fide and colourable exercise of power, the petitioners heavily rely upon the ground of discrimination as the land in their neighbourhood belonging to several owners has been released by the State on execution of Agreements in favour of respondent No. 11 but not of the petitioners though they are similarly placed persons.
Gupta Dinesh
2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh

CWP No. 19096 of 2011. ::-16-::

[26]. Additional Director, Urban Estates Department has filed short reply on behalf of State of Haryana and the department maintaining that the land was acquired strictly in accordance with the prescribed procedure and the objections filed by the petitioners under Section 5-A were duly considered by the State Government along with report sent by the Land Acquisition Collector. It is averred that the possession of the petitioners' land was handed-over to the Estate Officer, HUDA on the date of award, i.e., 6th April, 2005, hence the writ petition filed after six years of passing of the Award is liable to be dismissed in the light of the law laid down by the Hon'ble Supreme Court in Swaika Properties [P] Ltd. Vs. State of Rajasthan, 2008 [4] SCC, 694. The allegations of discrimination or pick and choose policy have been denied. The claim of the petitioners for the release of their residential houses/structures has also been controverted on the plea that they raised unauthorised construction evading conversion and development charges and in violation of the provisions of the Punjab Scheduled Roads and Controlled Area Restriction of Unregulated Development Act, 1963. It has been highlighted that the land of only those owners have been released who entered into Collaboration Agreements with respondent No. 11 - Builder.
[27]. The Land Acquisition Collector - respondent No. 7 has filed written statement in which the factum of release of the land in favour of the private builder on the basis of various Collaboration or Sale Agreements has been admitted, though it is maintained that the acquisition has been made strictly in accordance with law and that Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-17-::
the petitioners have no locus standi to challenge the acquisition after the passing of the Award.
[28]. The Executive Officer, Municipal Council, Rohtak - respondent No. 8 has also filed a short reply-affidavit explaining that though the acquired land is a part of the Municipal area declared vide separate Government notifications but the Municipal Council is not the beneficiary of the subject acquisition.
[29]. Respondent No. 11 has filed two reply/affidavits dated 12th March, 2012 and dated 22nd September, 2012, disputing the petitioners' locus standi for challenging the licence or release of land or the sale deeds executed by various landowners in its favour. In both the affidavits, respondent No. 11 has reiterated its objections and reply on merits, which it has taken in its two affidavits filed in CWP No. 19096 of 2011.
[30]. The Chief Town Planner, Town and Country Planning Department, Haryana and the District Town Planner, Rohtak have also filed their respective written statements reiterating the averments made by them in their written statements filed in CWP No. 19096 of 2011 [Sant Singh & Ors. Vs. State of Haryana & Ors.]. [31]. The petitioners have filed a joint replication to the written statements filed by the different respondents reiterating their allegations that the acquisition of their land is in violation of Article 14 of the Constitution and has not been made for any public purpose. CWP No. 21409 OF 2011 [Bijender Singh Vs. State of Haryana & Ors.]:
[32]. The petitioner in this case is a co-sharer to the extent of Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-18-::
1/3rd share in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioner also entered into Collaboration Agreement, executed GPA through which Sale Deed of his land was executed in favour of respondent No. 11- Builder. The nature of relief, factual and legal pleas taken by the petitioner in this case are identical of those in CWP No. 19096 of 2011 [Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioner. CWP No. 21410 of 2011 [Sunil & Ors. Vs. State of Haryana & Ors.]:
[33]. The Petitioners are co-owners in the land measuring more than four Acres, fully described in Para No. 1 of the writ petition situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak. The above stated land has also been acquired vide impugned notifications, followed by Award No. 1 dated 6th April, 2005. The petitioners were statedly approached by respondent No. 11 - Builder-cum-Developer to enter into Agreement to Sell or a Collaboration Agreement for consideration but they refused. The petitioners also refused to receive compensation for their acquired land. While questioning the acquisition of their land on various grounds, in particular, alleging mala-fide and colourable exercise of power, the petitioners have also built up the ground of discrimination on the plea that the land in their neighbourhood belonging to several owners has been released as they executed Agreements in favour of Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-19-::
the Builder but not that of the petitioners though they are similarly placed.
[34]. Additional Director, Urban Estates Department has filed short reply on behalf of State of Haryana and the department maintaining that the land was acquired strictly in accordance with the prescribed procedure and the objections filed by the petitioners under Section 5-A were duly considered by the State Government along with the report sent by the Land Acquisition Collector. It is averred that the possession of the petitioners' land was handed-over to the Estate Officer, HUDA on the date of award, i.e., 6th April, 2005, hence the writ petition filed after six years of passing of the Award is liable to be dismissed in the light of the law laid down by the Hon'ble Supreme Court in Swaika Properties [P] Ltd. Vs. State of Rajasthan, 2008[4] SCC, 694. The allegations of discrimination or pick and choose policy have been refuted. The claim of the petitioners for the release of their residential houses/structures has also been controverted on the plea that they raised unauthorised construction evading conversion and development charges and in violation of the provisions of the Punjab Scheduled Roads and Controlled Area Restriction of Unregulated Development Act, 1963. It has been highlighted that the land of only those owners have been released who entered into Collaboration Agreements with respondent No. 11 - Builder.
[35]. The Land Acquisition Collector - respondent No. 7 has filed written statement in which the factum of release of the land in favour of the private builder on the basis of various Collaboration or Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-20-::
Sale Agreements has been admitted, though it is maintained that the acquisition has been made strictly in accordance with law and that the petitioners have no locus standi to challenge the acquisition after the passing of the Award.
[36]. The Executive Officer, Municipal Council, Rohtak - respondent No. 8 has also filed a short reply-affidavit explaining that though the acquired land is a part of the Municipal area declared vide separate Government notifications but the Municipal Council is not the beneficiary of the subject acquisition.
[37]. Respondent No. 11 has filed two reply/affidavits dated 12th March, 2012 and dated 22nd September, 2012, disputing the petitioners' locus standi for challenging the licence or release of land or the sale deeds executed by various landowners in its favour. In both the affidavits, respondent No. 11 has reiterated its objections and reply on merits, which it has taken in its two affidavits filed in CWP No. 19096 of 2011.
[38]. The Chief Town Planner, Town and Country Planning Department, Haryana and the District Town Planner, Rohtak have also filed their respective written statements reiterating the averments made by them in their written statements filed in CWP No. 19096 of 2011 [Sant Singh & Ors. Vs. State of Haryana & Ors.]. [39]. The petitioners have filed a joint replication to the written statements filed by the different respondents reiterating their allegations that the acquisition of their land is in violation of Article 14 of the Constitution and has not been made for any public purpose. Gupta Dinesh CWP No. 21411 OF 2011 [Mahavir Singh Vs. State of Haryana & 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-21-::
Ors.]:
[40]. The petitioner in this case is co-sharer to the extent of 2/9th share in the land measuring 161 kanals 10 marlas situated in the revenue estate of village Garhi Bohar, Tehsil & district Rohtak, fully described in Para No. 1 of the writ petition. The petitioner entered into Collaboration Agreement, executed GPA through which Sale Deed of his land was also executed in favour of respondent No. 11-Builder. The nature of relief, factual and legal pleas taken by the petitioner in this case are identical to those in CWP No. 19096 of 2011 [Sant Singh & Ors. Vs. State of Haryana & Ors.]. The stand taken by different respondents is also identical. No compensation in respect of the acquired land was received by the petitioner. CWP No. 23331 OF 2011 [Daya Singh & Ors. Vs. State of Haryana & Ors.]:
[41]. Petitioners are co-owners of the land fully described in Para No. 1 of the writ petition situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak. The above stated land has also been acquired vide impugned notifications, followed by Award No. 1 dated 6th April, 2005. The petitioners were statedly approached by respondent No. 11 - Builder-cum-Developer, to enter into Agreement to Sell or a Collaboration Agreement for consideration but they refused. The petitioners also refused to receive compensation for their acquired land. While questioning the acquisition of their land on various grounds, in particular, alleging mala-fide and colourable exercise of power, the petitioners have alleged discrimination against them on the plea that the land in their neighbourhood belonging to Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-22-::
several owners who executed Agreements in favour of the Builder has been released but not owned by them though they are also similarly placed.
[42]. Land Acquisition Collector - respondent No.7 has filed written statement on behalf of State of Haryana and respondents No. 3 and 7 maintaining that the land was acquired strictly in accordance with the prescribed procedure and the objections filed by the petitioners under Section 5-A were duly considered by the State Government along with report sent by the Land Acquisition Collector.

It is averred that the possession of the petitioners' land was handed- over to the Estate Officer, HUDA on the date of award, i.e., 6th April, 2005, hence the writ petition filed after six years of passing of the Award is liable to be dismissed in the light of the law laid down by the Hon'ble Supreme Court in Swaika Properties [P] Ltd. Vs. State of Rajasthan, 2008[4] SCC, 694. The allegations of discrimination or pick and choose policy have been denied. The claim of the petitioners for the release of their residential houses/structures has also been controverted on the plea that they raised unauthorised construction evading conversion and development charges and in violation of the provisions of the Punjab Scheduled Roads and Controlled Area Restriction of Unregulated Development Act, 1963. It has been highlighted that the land of only those owners have been released who entered into Collaboration Agreements with respondent No. 11 - Builder.

[43]. The Executive Officer, Municipal Council, Rohtak - respondent No. 8 has also filed a short reply-affidavit explaining that Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-23-::

though the acquired land is a part of the Municipal area declared vide separate Government notifications but the Municipal Council is not the beneficiary of the subject acquisition.
[44]. Respondent No. 11 has filed two reply/affidavits dated 12th March, 2012 and dated 22nd September, 2012, disputing the petitioners' locus standi for challenging the licence or release of land or the sale deeds executed by various landowners in its favour. In both the affidavits, respondent No. 11 has reiterated its objections and reply on merits, which it has taken in its two affidavits filed in CWP No. 19096 of 2011.
[45]. The Chief Town Planner, Town and Country Planning Department, Haryana and the District Town Planner, Rohtak have also filed their respective written statements reiterating the averments made by them in their written statements filed in CWP No. 19096 of 2011 [Sant Singh & Ors. Vs. State of Haryana & Ors.]. [46]. The petitioners have filed a joint replication to the written statements filed by the different respondents reiterating their allegations that the acquisition of their land is in violation of Article 14 of the Constitution and has not been made for any public purpose. CWP No. 2631 OF 2013 [Virender Mahreja & Ors. Vs. State of Haryana & Ors.]:
[47]. The Petitioners are owners of small sized plots measuring 288, 372 or 220 square yards which they purchased before issuance of Section 4 notification. The plots of the petitioners are situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak and are comprised in Khasra Nos. given in Para No. 1 of the writ Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-24-::
petition. Their plots have also been acquired vide impugned notifications, followed by Award No. 1 dated 6th April, 2005. The petitioners were statedly approached by respondent No. 11 - Builder- cum-Developer to enter into Agreement to Sell or a Collaboration Agreement for consideration but they refused. The petitioners also refused to receive compensation for their acquired land. While questioning the acquisition of their land on various grounds, in particular, alleging mala-fide and colourable exercise of power, the petitioners have also built up the ground of discrimination on the plea that in their neighbourhood several owners executed Agreements in favour of the Builder whose land has been released by the State but that of the petitioners has not been released though they are similarly placed persons.
[48]. Land Acquisition Collector, Urban Estates Department Rohtak, has filed written statement on behalf of State of Haryana and respondents No. 3 and 7 maintaining that the land was acquired strictly in accordance with the prescribed procedure and the objections filed by the petitioners under Section 5-A were duly considered by the State Government along with report sent by the Land Acquisition Collector. It is averred that the possession of the petitioners' land was handed-over to the Estate Officer, HUDA on the date of award, i.e., 6th April, 2005, hence the writ petition filed after eight years of passing of the Award is liable to be dismissed in the light of the law laid down by the Hon'ble Supreme Court in Swaika Properties [P] Ltd. Vs. State of Rajasthan, 2008[4] SCC, 694. The allegations of discrimination or pick and choose policy have been Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-25-::
denied. It has been highlighted that the land of those owners have been released who entered into Collaboration Agreements with respondent No. 11 - Builder.
CWP No. 2654 OF 2013 [Chhanno Devi @ Dhanno Devi & Ors. Vs. State of Haryana & Ors.]:
[49]. Petitioners are owners in possession of the land measuring 49 kanals 9 marlas fully described in Para No. 1 of the writ petition situated in the revenue estate of village Garhi Bohar, Tehsil & District Rohtak. The above stated land has been acquired vide impugned notifications, followed by Award No. 1 dated 6th April, 2005. The petitioners were statedly approached by respondent No. 11 - Builder-cum-Developer to enter into Agreement to Sell or a Collaboration Agreement for consideration but they refused. The petitioners also refused to receive compensation for their acquired land. While questioning the acquisition of their land on various grounds, in particular, alleging mala-fide and colourable exercise of power, the petitioners have also built up the ground of discrimination on the plea that the land in their neighbourhood belonging to several owners has been released as they executed Agreements in favour of the Builder but not that of the petitioners though they are similarly placed.

[50]. Land Acquisition Collector, Urban Estates Department Rohtak, has filed written statement on behalf of State of Haryana and respondents No. 3 and 7 maintaining that the land was acquired strictly in accordance with the prescribed procedure and the objections filed by the petitioners under Section 5-A were duly Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-26-::

considered by the State Government along with report sent by the Land Acquisition Collector. It is averred that the possession of the petitioners' land was handed-over to the Estate Officer, HUDA on the date of award, i.e., 6th April, 2005, hence the writ petition filed after eight years of passing of the Award is liable to be dismissed in the light of the law laid down by the Hon'ble Supreme Court in Swaika Properties [P] Ltd. Vs. State of Rajasthan, 2008[4] SCC, 694. The allegations of discrimination or pick and choose policy have been denied. It has been highlighted that the land of those landowners have been released who entered into Collaboration Agreements with respondent No. 11 - Builder.
[51]. It emerges out from the facts narrated above that the writ petitioners in at-least five of the cases did not enter into any Collaboration or Sale Agreement with respondent No. 11 - Builder- cum-Developer, nor they executed any Sale Deed. None of them has received compensation also. In the remaining cases, the petitioners entered into Collaboration Agreements and also executed Agreements to Sell on receipt of consideration from respondent No.
11. They have, however, not received any compensation from the State.

[52]. We have heard learned counsel for the parties at length and have gone through the record including the original record produced by the State Government regarding grant of licences or the release of land in favour of respondent No.11.

[53]. Brief notes containing written submissions given by some of the petitioners and respondent No. 11 too have been scanned. Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-27-::

While the petitioners have only reiterated their claim[s], the 11th respondent has submitted that [i] the writ petitions suffer from delay and latches; [ii] the petitioners have abused the process of law and not approached the Court with clean hands; [iii] they had "earlier challenged the acquisition" but no such allegations were made in their writ petitions; [iv] the factum of entering into Collaboration Agreement with respondent No. 11 though was disclosed in the objections filed under Section 5-A but has been concealed in these writ petitions; [v] the principles laid down by Hon'ble Supreme Court in S.P.Chengalvaraya Naidu Vs. Jaganath, AIR 1994 SC, 853;Meghmala Vs. G.Narasimha Reddy, [2010] 8 SCC, 383; Dalip Singh Vs. State of Uttar Pradesh & Ors., [2010] 2 SCC, 114; Prestige Lights Limited Vs. SBI [2007]8 SCC, 449 and Ramrameshwari Devi & Ors. Vs. Nirmala Devi & Ors., Civil Appeal No. 4912-4913 of 2011 decided on 04th July, 2011 deserve to be invoked against the petitioners; [vi] the mechanism of collaboration with colonizers has already been approved by this Court; [vii] the petitioners are not aggrieved persons, hence have no locus-standi to approach this Court as they have lost every kind of right, title, interest and possession in the land against valuable consideration; [viii] the Licence to develop a piece of land is a transferable instrument in terms of Rule 17 of the Haryana Development and Regulation of Urban Areas Rules, 1976, for which permission was granted and thereafter only Sale Deeds were executed, hence it is a valid transfer of title; [x] even a civil suit Gupta Dinesh challenging the Sale Deed at this stage would be barred by limitation; 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-28-::
[xi] since the petitioners are raising a disputed claim of better title, the power of High Court under Article 226 to determine such questions can not be invoked as held in Pardeep Kumar Sharma Vs. UP Financial Corporation, [2012] 10 SC, 424 and in Godavari Sugar Mills Limited Vs. State of Maharashtra & Ors., [2011] 2 SCC, 439; [xii] the principles of estoppel, waiver and acquiescence do apply against the petitioners keeping in view the decisions cited in the written submissions; [xiii] the inconsistent pleas and prayers made by the petitioners are hit by the doctrine of election and the decisions cited in the written submissions in this regard are fully applicable; [xiv] the release orders passed by the State Government are well protected under Section 48 of the 1894 Act; [xv] the State Government or HUDA due to various reasons, including the National Housing Policy, have decided to infuse private capital in infrastructure; [xvi] this Court should refrain from interfering in policy decisions as the scope of judicial review in such like matters is very limited; [xvii] the challenge to Haryana Act No. 20 of 2011 is wholly misconceived and there being no inconsistency, the Act is duly protected within the constitutional framework including Article 13; and [xviii] a Full Bench of this Court in Ram Murti Sarin & Ors. Vs. State of Haryana & Ors., CWP No. 18567 of 2012 decided on 1st February, 2013 has ruled that if possession has not been taken by the Land Acquisition Collector as per the Award, the State Government can allow the acquisition proceedings to lapse without publication of notification under Section 48 of the Act, if it is no longer Gupta Dinesh interested in acquisition of land.
2014.01.21 09:55
I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-29-::
[54]. Learned Advocate General, Haryana emphasised on the powers enjoined upon by the State under Section 48 of the 1894 Act and contended that the Government is competent to withdraw from the acquisition at any time before taking possession of the land. He relied upon a decision of the Hon'ble Supreme Court in Special Land Acquisition Officer, Bombay & Ors. Vs. M/s Godrej and Boyce, [1988] 1 SCC, 50.
[55]. The following issues arise for our determination:-
[i] Whether the object behind the subject-acquisition was to achieve a bona-fide public purpose or to use it as a cloak for the private benefit of Builder-cum-Developer? [ii] Whether the power of 'eminent domain' has been exercised in violation of Articles 14, 21 and 300-A of the Constitution?
[iii] Whether it is lawful to enter into 'Agreement to Sell' or 'Collaboration Agreement' in respect of the land under acquisition and can an instrument of sale be executed in respect of such land?
[iv] Whether a writ court in exercise of its powers under Article 226 of the Constitution is competent to annul a sale-transaction executed in violation of and on playing a fraud on the Statute?
[v] Whether the orders granting Licenses or releasing the acquired land have been passed in favour of 11th respondent in accordance with provisions of 1975 State Gupta Dinesh Act?
2014.01.21 09:55
I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-30-::
[vi] Whether the petitioners have got locus standi to challenge the 'licences' or the orders of release of the acquired land in favour of respondent No. 11?
[vii] Whether writ petitions suffer from inordinate delay and latches?
Issue No.[i] and [ii]:
[56]. The land measuring 441.11 acres was unequivocally acquired for the development of "residential/commercial Sector 27-28 at Rohtak' under the Haryana Urban Development Authority Act, 1977 by the Haryana Urban Development Authority". According to the official respondents, the total area of the acquired land was substantially reduced from 850.88 Acres to 441.11 Acres while issuing Section 6 notification as re-survey was conducted under directions of the Competent Authority and the residential houses/other structures were ordered to be released as a matter of policy.
[57]. Section 13 of of the Haryana Urban Development Authority Act, 1977 [in short 1977 Act] says that objects of the Authority are "to promote and secure development of all or any or the areas comprised in an urban area"...... and for that purpose the Authority has the power to acquire, hold, plan, develop and dispose off land and other property. Its Section 14 enables the acquisition of land under the 1894 Act on payment of compensation by HUDA and such acquired land can then be disposed off in accordance with Section 15 of the 1977 Act by way of auction, allotment or otherwise Gupta Dinesh as per the Regulations formulated under the Act. Regulation 4 of the 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-31-::
Haryana Urban Development [Disposal of Land and Buildings] Regulations, 1978 relates to fixation of tentative price/premium for the sale or lease of the land/building by allotment and it says that "the tentative price/premium for the disposal of land or building by the Authority shall be such as may be determined by the authority taking into consideration the cost of land, estimated cost of development, cost of buildings and other direct and indirect charges, as may be determined by the Authority from time to time" [Emphasis applied]. There is, thus, no element of profiteering in the allotment price to be determined by HUDA for its developed sites. HUDA as per its consistent policy allots residential plots through Draw of Lots, while commercial and institutional sites are sold by way of public auction. HUDA Regulations do provide reservation of residential plots for various categories like the Economically Weaker Section, Scheduled Castes, Defence Personnel, Government Employees, Differently-abled persons etc. It is, thus, inarguable that so long as the purpose of acquisition in the instant case was for the development of two residential Sectors in the Urban Area of Rohtak by HUDA, such 'notified public purpose' fell within the ambit of Section 3[f][ii] and [iv] of 1894 Act.
[58]. What happened after the publication of the declaration under Section 6 of the 1894 Act on 08th April, 2003, however, unfolds an altogether different story. Section 6[3] says that issuance of notification under that Section "shall be conclusive evidence that the land is needed for a public purpose.....and after making such declaration, the appropriate Government may acquire the land in Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-32-::
manner hereinafter appearing". Section 11-A mandates that the Collector has to pass the Award under Section 11 within a period of two years from the date of publication of the declaration under Section 6 of the Act. It was obvious that the Award in the instant case was required to be passed by the Collector before 7th April, 2005. The farmer-landowners held their breath for almost two years during which neither they could alienate, mortgage or transfer their land in any manner, nor the Award was passed till the last date of statutory period came very close. The notices under Section 9 were issued only on 4th March, 2005 calling upon the farmers to appear before the Collector on 22nd March, 2005 for the determination of compensation of their land.
[59]. Meanwhile respondent No. 11 who is stated to be a subsidiary Company of yet another Builder-cum-Developer known as 'Sun-City', suddenly surfaced and started entering into 'Collaboration Agreements' or 'Agreements to Sell' with the affected farmers. So much sure and confident was the 11th respondent that on 21st and 22nd March, 2005 it even applied for the grant of licences for the land measuring more than 168 acres out of the notified land measuring 441.11 Acres and also paid full amount of sale consideration to the landowners.

[60]. Awards No. 1, 2 and 3 were admittedly passed on 06th April, 2005 i.e. a day before the expiry of the statutory period of two years. As per the categoric stand taken by the Land Acquisition Collector in the written statement initially filed, he took over the possession of land and handed-over it to the Estate Officer, HUDA, Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-33-::

Rohtak on that very day, i.e., 06th April, 2005. The official record also substantiates this plea of the respondents. On doing so, the acquired land stood vested absolutely in the State Government, free from all encumbrances by virtue of Section 16 of the 1894 Act. [61]. Most pertinently, there was neither a Government policy nor any provision in the 1975 Act at that time which stated that the application for the grant of licence could be entertained even at the behest of a person whose land stood acquired and had vested in the State free from all encumbrances. The policy decision relied upon by the State Government authorities was taken on 26th October, 2007 and had not even been conceived at the time when Licences were granted to 11th respondent or the persons who claimed to have collaborated as they too had lost the title on 6th April, 2005 when the Award came to be passed.
[62]. The Government Files pertaining to the grant of licence or release of land in favour of 11th respondent have been deceptively captioned as if the entire initiative to seek the release of land is at the instance of the farmer-owners of the acquired land. That very record, however, falsifies this facade. The application dated 21st March, 2005 [receipt No. 2461] is on the letter-head of respondent No. 11. It is signed by one of its Directors. Form 'LC-I', however, earlier thumb impressions of previous owners along with the attested copies of 'Power of Attorney' and 'Collaboration Agreements' executed by them in favour of respondent No. 11. The Application Forms refer to deposits of demand drafts of lacs of rupees. Who paid that requisite fee or statutory charges? Was it by the farmers whose land already Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-34-::
stood acquired and who had not received even a single penny of compensation? OR was it deposited by respondent No. 11? The copies of Demand Drafts answer this query as every penny was deposited by respondent No. 11 only. The illiterate or semi-illiterate farmers had no knowledge except that their land was under acquisition and there was a Builder willing to pay them a price which was much more than the Government compensation. [63]. It is quite unfortunate and misleading that every relevant Government file recites, say for example, that "Shri Surat Singh and other individuals have submitted request on LC-I for setting up of Residential Plotted Colony over an area measuring 84.04 Acres....... the applicants have deposited an amount of '`34,09140/- towards Scrutiny Fee and `42,02000/- towards Licence Fee'. The said application was dealt with first time vide office note dated 19th August, 2005 yet no where it is disclosed that the land had already been acquired, award passed and it stood vested in the State free from all encumbrances. In the subsequent notings, the so-called 'applicants' disappeared and all the Officers starting from the District Town Planner onwards, have worked over-board to contribute in favour of the claim of 11th respondent.
[64]. Not even a single note by any officer refers to the 'public purpose' so loudly professed in the notifications dated 11th April, 2002 and 8th April, 2003 for acquiring the land. The factum of passing of the Award has been noticed in the office note dated 17th March, 2006 [Page 34 of the file] but that very note counters it by saying that when the applicants applied for the grant of licence, "the land was under Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-35-::
acquisition proceedings and award was not announced and even now compensation offered has yet not been received by any of the landowners". A report was then obtained from the Department to intimate the status of possession.
[65]. Meanwhile, the Deputy Commissioner, Rohtak sent the report dated 17th March, 2006 claiming that there were Rabi crops standing, hence only paper possession was taken and physical possession was still with the landowners. Armed with this report, the Director, Town and Country Planning put up a note on 22nd April, 2006 that a self-contained note be put up after integrating all the facts for the purpose of invoking Section 48[1] of the 1894 Act. After a series of Office Notes by different officers, each favouring respondent No. 11, legal opinion was also sought from the office of Legal Remembrancer, Haryana.
[66]. The Office of LR, Haryana is headed by a fairly senior District & Sessions Judge, duly assisted by one or more Judicial Officers. It, however, appears that there are non-Judicial Officers too serving in that office. The file seeking 'legal opinion' on the claim of respondent No. 11 for the grant of licence or release of land was put up before a non-judicial officer in the rank of Deputy LR who opined that since the landowners were allowed to retain possession on account of standing crops, they "would be deemed to be in possession of the acquired land". Regarding the vacant land, his opinion was that the same would absolutely vest in the Government, free from all encumbrances. The claim of respondent No. 11 was then favourably put up and got approved from the Competent Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-36-::
Authority on 23rd May, 2006.
[67]. The Government Files containing hundreds of pages led the decision-making authority only to one direction, namely, that the claim put-forth by respondent No. 11 was just and right. Several material facts were conveniently over-looked or ignored. The senior functionaries of the State, for the reasons best known to them, indulged in suppression of relevant information and failed to assist the worthy Chief Minister to arrive at a fair and just decision in public interest and in a dispassionate manner.
[68]. Similar procedure and practice was adopted by the State apparatus while granting the remaining licences or releasing the land in favour of respondent No. 11.
[69]. From the facts noticed above, there can be no different conclusion but to infer that though the proposal to acquire land for the development of Urban Sectors at Rohtak was mooted, approved and was taken to a logical conclusion for a bona-fide public purpose. However, during the interregnum and before passing the Award, an unholy nexus to promote the private interest of respondent No. 11 sprouted which de-railed the public purpose of acquisition and led to the misuse of power under Section 48 of the 1894 Act. Respondent No. 11 exploited the moments of suspense and succeeded in entering into distress-sale agreements with the desperate owners who were sandwiched and had no other choice but to give in for a comparatively better offer.
[70]. To say that the landowners entered into varied contracts with Respondent No.11 voluntarily, willingly or without undue Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-37-::
pressure is too farcical to be believed. There is a natural and conventional bondage between the land and its tiller. A farmer seldom sells the land save for the compelling reasons. Agricultural being their only source of survival, the loss of land is a terrible night- mare for any farmer. The Land Acquisition Collectors never assess the compensation as per actual market value of the land and the only yardstick to be followed is the Collector's rate fixed for the purpose of registration charges. The farmer can not sell the land in open market as on issuance of Section 4 notification all sale transactions are invariably banned. These moments of fear and anxiety must have prompted respondent No. 11 to indulge in the best bargain. For the farmers the offer was like 'better you give the wool than the whole sheep'. There was no free trade for the farmers. Their choice was limited : to accept the State compensation at the Collector's rate or a better offer given by State sponsored private builder. There was inequality of bargaining power. The determination of land value was not at all in the control of farmers. They were gropping in the dark. They had no clue that the land will be released. They accepted the unreasonable and unfair unilateral terms and lost their land. [71]. The sale price of the land was determined by respondent No. 11 and not by the market forces. Given a choice between retaining their land or selling it to the Builder for the offered-price, not a single farmer would have agreed to sell it. The circumstances forced the landowners to accede to the offer made by 11th respondent made. It is a proven case of unconscionable bargain exerted through undue influence and fraud, both. The sample 'agreements' on record Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-38-::
truly reveal that illiterate/semi-literate farmers were asked to sign the documents on dotted-lines forcing them to sell out most of their ancestral holdings. The en-mass 'Agreements' conclusively belie the plea of need-based bona-fide sales. How the Courts should deal with the unconscionable contracts which are injurious to public good and public interest, has been eloquently answered by the Supreme Court in Central Inland Water Transport Corporation Limited & Anr. Vs. Brojo Nath Ganguly & Anr. [1986] 3 SCC, 156 saying that "......Article 14 of the Constitution guarantees to all persons equality before the law and the equal protection of laws........This principle is that the courts will not enforce and will, when called upon to do so, strike down an unfair and unreasonable contract, or an unfair and unreasonable clause in a contract, entered into between parties who are not equal in bargaining power......For instance, the above principle will apply where the inequality of bargaining power is the result of the great disparity in the economic strength of the contracting parties.........It will also apply where a man has no choice or rather no meaningful choice, but to give his assent to a contract or to sign on the dotted line in a prescribed or standard form or to accept a set of rules as part of the contract, however unfair, unreasonable and unconscionable a clause in that contract or form or rules may be.....".
[72]. If there were good and justifiable reasons, though conspicuously missing from the record, for not proceeding with the subject-acquisition, the State Government as a guardian of people's rights could shelve off its previous plan to develop Sector 27-28 at Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-39-::
Rohtak through the State agency and release the land to its owners. It, however, did not do so. Rather, the State unleashed the threat of its mighty power under the ruse of eminent domain and created a psycho-fear in the mind of poor farmers that they would, if did not agree, lose the land and its value both.
[73]. We may now also deal with yet another vigorously argued plea that the land was as a matter of fact released from acquisition or most of the licences were granted to respondent No. 11 under the directions of this Court. The official respondents in the written statements have repeatedly referred to CWP Nos. 14451 to 14453 of 2010 which were allowed by a learned Single Judge on 06th December, 2010 directing the State and its authorities to extend the benefit of Section 48 of the 1894 Act to the landowners and grant them licences. It is pertinent to mention that while CWP No. 14451 of 2010 was filed by M/s Uddar Gaggan Properties Private Limited - respondent No. 11 along with some land-owners represented it, in the 2nd case also the said Builder-cum-Developer was one of the writ petitioner and the other farmers were also impleaded "THROUGH THEIR POWER OF ATTORNEY HOLDER - SHRI SANJAY JAIN...", namely, the authorised representative of respondent No. 11. All the three writ petitions were, thus, filed by respondent No. 11 only. It is interesting to note that the learned Single Judge in his order dated 06th December, 2010 has said that "Two sets of replies have been filed by respondents no. 1 and 2. While admitting the entire factual averments made in the writ petitions regarding the ownership of the acquired land by the petitioners, their applications for grant of licence Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-40-::
and release of the part of the land and grant of licence to the petitioners in CWP No.14452 of 2010 and 14451 of 2010, it is stated that possession of the land where the Rabi crop was standing could not be taken over by the Estate Officer, HUDA, Rohtak/Land Acquisition Collector, Hissar as the land owners were granted time upto 30.4.2005 at their request. Subsequently, the matter was referred to the Deputy Commissioner, Rohtak who vide his report dated 17.3.2006 confirmed the possession of the land owners upto October, 2005. Thereafter on account of status quo issued by the High Court in CWP Nos.1893 and 1894 of 2006, possession of tracts of land for which licence was granted could not be taken over from the petitioners". [Emphasis applied].
[74]. It may be seen that 'the public purpose' of acquisition, the factum of taking possession of the acquired land on 06th April, 2005, non-existence of any Government policy or a provision in the Statute to grant Licence for an acquired land etc. etc. were not disclosed before the learned Single Judge. Only selective information convenient to the cause of respondent No. 11 was brought on record. There is a serious doubt on the nature of contest given by the official respondents who took it like a 'friendly match'. The collusion between respondent No. 11 and the senior functionaries is writ large in the fact that despite unambiguous opinion given by the Advocate General, Haryana that it was a fit case to file Letters Patent Appeal, the Department secured a contrary opinion from the office of LR, Haryana and allowed the judgment of learned Single Judge to attain finality. In this entire process, the Constitutional Office of the Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-41-::
Advocate General was also belittled. We fail to understand as how the opinion given by the Advocate General could be over-ruled by securing a tailor-made opinion from an inferior authority. [75]. The names of landowner-farmers were kept at the fore- front in the Government files or before the Court to hide the identity of respondent No. 11 wherever possible and to give a misleading impression as if the real beneficiaries of State largess were the small time landowners. The fact of the matter is that the farmers have not got even an inch of the released land, which has been formally transferred in favour of respondent No. 11 through the Sale Deeds executed in January, 2007, again by General Power of Attorney holders of the farmers, namely, authorised representatives of respondent No. 11. The only irresistible conclusion can be that the farmers stood ousted from the scene since March/April, 2005 and it was the 11th respondent who masqueraded for them, otherwise where was the occasion for the landowners to execute Sale Deeds on 25th January, 2007 through the Power of Attorneys obtained from them in March, 2005?
Issues No. [iii] and [iv]:
[76]. The question of validity of Agreements to Sell or consequential Sale Deeds executed in respect of the land notified under Sections 4 and 6 of the 1894 Act or in relation to which the Award has also been passed, is no longer res-integra. We may usefully refer to the decision in Gian Chand Vs. Gopala and Others, 1995[2] SCC, 528. It lays down that though notification under Section 4[1] is not conclusive, the owner of the land is Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-42-::
prevented from encumbering the land and such encumbrance does not bind the Government. It has been further held that when declaration under Section 6 is published and acquisition is proceeded with, it would be conclusive evidence of public purpose and the Government is entitled to have the land acquired and take possession free from all encumbrances and that "any sale transaction or encumbrances created by the owner after the publication of notification under Section 4[1] would, therefore, be void and does not bind the State". Mahavir & Another Vs. Rural Institute,Amravati & Anr., 1995[5] SCC, 335, reiterates that the sale made by the owner after publication of notification under Section 4[1] does not bind the State and when possession of acquired land taken by the State was handed-over to the beneficiary of acquisition, such beneficiary became the absolute owner of the land. In U.P.Jal Nigam, Lucknow Vs. Kalra Properties [P] Ltd., 1996[3] SCC, 124 also it was re-stated that alienation of land subsequent to notification under Section 4[1] would be void and the purchaser does not acquire any right, title or interest in the land.
[77]. The principles expounded in Meera Sahni Vs. Lt. Governor of Delhi, 2008[9] SCC, 177, with reference to the provisions of Delhi Lands [Restrictions on Transfer] Act, 1972 read with Land Acquisition Act, 1894, that Sale Deeds in respect of a land under acquisition are null and void, would be equally attracted to the facts of the case in hand as the stereo-typed Sale Deeds have very conveniently concealed and suppressed all material facts, most Gupta Dinesh importantly pertaining to the acquisition of sold land. The Sale Deeds 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-43-::
dated 19th January, 2007 recite that "the vendor is the lawful, sole, absolute and recorded owner of the land ...." It is further mentioned that "Vendors assures the Vendee that the said lands is free from all kinds of encumbrances such as prior sale, gift, mortgage, will, trust, exchange ....... acquisition, litigation, stay order.......". [78]. In Meera Sahni's case [supra], the Hon'ble Supreme Court further held that:-
"17.When a piece of land is sought to be acquired, a notification under Section 4 of Land Acquisition Act is required to be issued by the State Government strictly in accordance with law. The said notification is also required to be followed by a declaration to be made under Section 6 of the Land Acquisition Act and with the issuance of such a notification any encumbrance created by the owner, or any transfer made after the issuance of such a notification would be deemed to be void and would not be binding on the government. A number of decisions of this Court have recognized the aforesaid proposition of law wherein it was held that subsequent purchaser cannot challenge acquisition proceedings and also the validity of the notification or the irregularity in taking possession of the land after the declaration under Section 6 of the Act". [Emphasis applied].

[79]. The Vendors and the Vendee both had full and informed knowledge of the fact that the transacted land had since been acquired and Award also passed. The Vendee was aware of the fact that the Vendors did not possess a clean title, yet the Sale Deeds were presented and got registered, after about two years of the passing of the Awards, on 06th April, 2005. Every such transaction in Gupta Dinesh respect of the acquired land was indeed null and void having no 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-44-::

existence in the eyes of law.
[80]. Learned Advocate General, Haryana raised a preliminary objection that the foremost relief sought in these writ petitions is to declare these null and void and to set aside the sale deeds, for which the petitioners have got an effective alternative remedy of filing civil suits. He submitted that most of the petitioners are party to the sale transactions and are estopped by their act and conduct from invoking the discretionary jurisdiction of this Court. We are, however, not impressed by the contention. We say so for the reasons that firstly there are several writ petitions in which the petitioners have not entered into any Collaboration or Agreements to Sell nor have they executed the Sale Deeds. They have successfully made out a case of hostile discrimination meted out to them as only those lands have been released for which respondent No. 11 managed to secure Collaboration or Agreements to Sell. If it were a case of release of land in favour of the landowners as projected in the written statements, we see no distinguishable reason to deny such benefit to those landowners who did not enter into any agreement with respondent No. 11. Secondly, it is not a case of challenging the Sale Deeds for the breach of any bilateral terms and conditions or on the conventional grounds where a question of fact has to be proved. The incidental relief to declare the Sale Deeds as null and void is an off- shoot of the broader issues raised by the petitioners including those hovering around the systematic colourable exercise of power by the State apparatus. A Constitutional Court while performing its solemn duty as a Trustee of the fundamental rights of the citizens shall thus Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-45-::
be well within its right to lift the veil and unmask the private object behind an acquisition carried out in disregard to the mandate of Articles 14 and 300-A of the Constitution.
[81]. The chain of events starting from the motivated delay in passing the award so as to demoralise the farmers and to give ample opportunity to respondent No. 11 to enter the field and arouse the impatience in the panic-stricken farmers contain inherent contradiction in the State-action as on one hand applications for the grant of licences were entertained and on the other the Award being passed simultaneously; projection on the files as if the land was to be released to the farmers, non-disclosure of correct facts in the collusive litigation etc. etc., sufficiently establish that the statutory mechanism was hijacked to serve the interest of respondent No. 11 and the veil of 'public purpose' was used to mislead the affected landowners.
[82]. Power of land acquisition vested under the 1894 Act could be invoked only in public interest and not for creating land-bank in favour of respondent No. 11 through distress sales. The State can not force the landowners to surrender their title in favour of and at a price to be dictated by a private beneficiary. The notified public purpose was only a ruse to enable respondent No. 11 to purchase the land at the lowest possible price for maximizing the profiteering. It is so well settled that an action to be taken in a particular manner as provided by a Statute, must be taken, done or performed in the manner prescribed or not at all. The rule laid down by the Privy Council in Nazir Ahmad Vs. King Emperor, AIR 1936 PC, 253 that Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-46-::
"where a power is given to do a certain thing in a certain way, the thing must be done in that way or not at all", has been approved and further expanded by the Apex Court in a catena of decisions. When an action is taken in furtherance of explicit power given by a Statute, the legitimacy of invoking such power shall depend entirely upon the extent of achieving the net-end object for which the Statute enables the exercise of such power. These principles have been violated in whole-some in the case in hand as the pretended public purpose was neither intended nor was finally achieved.
Issue No.[v]:-
[83]. There is too much hype created by the official respondents with reference to the legislative Scheme of the 1975 State Act. At the cost of repetition, it may be mentioned that applications for the grant of Licences were moved mostly in March/ April, 2005 though respondent No. 11 continued dropping in such applications in the year 2006 also. All the Licences were issued after passing of the Award in April, 2005 and before the execution of Sale Deeds in January, 2007. The Builder did not own an inch of land, yet every licence was addressed to it and sent with a specific enclosure that respondent No. 11 was the sole owner of the licensed and released land. The issuance of licence, in our considered view, was a fraud played on the policy behind the 1975 Act. We say so for the reasons that Section 2[d] of the Act defines 'colonizer' to mean "an individual, company or association, body of individuals, whether incorporated or not, owning land for converting it into a colony.....". Section 2[k] defines the expression 'owner' to include a person in Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-47-::
whose favour a lease of land in an urban area for not less than 99 years has been granted. Section 3[1] mandatorily requires that "any owner desiring to convert his land into a colony" can make an application for the grant of Licence. Sub-Section [2] obligates the Director to inquire into "title to the land". Similarly, Rule 3 of the Haryana Development and Regulation of Urban Areas Rules, 1976 requires an owner of the land desirous of setting up a colony to apply along with requisite documents including "copy or copies of all title deeds...". A mis-directed reliance has been placed on Rule 17 of these Rules which says that "the Colonizer shall not transfer the licence granted to him under Rule 12 to any other person without the prior approval of the Director". It has already been dealt with in extenso that the true owners were left with no choice but to enter into the Collaboration Agreements with the Builder, who was so sure of obtaining the licences and getting the land released that he ousted the owners from the consequential benefits of the licences in 2005 itself by paying them "entire sale consideration" for the land which had already vested in the State free from all encumbrances. [84]. The Legislative Scheme of the 1975 Act to encourage private colonisers for the regulated urbanisation is laudable. But such coloniser has to first own the requisite chunk of land and then seek a Licence under the Act. The land has to be arranged through lawful means including such sale transactions where a willing buyer pays a reasonable and agreed sale consideration to a willing seller. Here is an apparently maneuvered land acquisition with no commitment to Gupta Dinesh achieve any 'public purpose' followed by multiple documentation so 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-48-::
as to create eligibility for a Licence under the 1975 Act. We hasten to add that nothing would have been wrong had the 11th respondent bought land in the open market and then got a Licence under the 1975 Act.
[85]. It is pertinent to refer to the consistent stance taken by the respondents before this Court that no licence can be granted in respect of a land which is under the acquisition proceedings. For the ready reference, we may refer to the plea taken by the respondent Town and Country Planning Department in Sunnyvilla Cooperative House Building Society Ltd. Vs. State of Haryana & Ors. CWP No. 11332 of 2000, dismissed by this Court on 31.10.2013 observing as follows:-
(22) .......We are thus of the view that the State Government rightly refused to grant Licence for the land which was not owned by Sunnyvilla Society. The Licence sought by the Society in collaboration with private Builder-cum-Developer could not be prioritized as it was against larger public interest. Similarly, Saraswati Kunj Society cannot grumble against the non-grant of Licence for its land measuring 91.5 acres for want of a clear title.

Admittedly, the Department granted Licence No.3 of 1995 to it for the land measuring 115.86 acres and again Licence No.1 of 2000 was granted for the land measuring 100.526 acres. Since the title qua the remaining land was under cloud and meanwhile it had been acquired for the development of residential sectors 53 and 54 by HUDA, the petitioner - Saraswati Kunj Society who was already beneficiary of two Licences cannot be permitted to allege discrimination against it".

[86]. Even the original owners were disabled to apply for Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-49-::

licence as their title came under clouds after the initiation of acquisition process. In any case their land was not free from encumbrances after the passing of the Award on 06th April, 2005, hence no licence could be granted to them as well. The 11th respondent was never the 'owner' of the land within the meaning of 1975 Act, therefore it had no locus-standi to apply for the licence. The very entertainment of its applications and grant of licence by the authorities was, thus, based upon self-serving interpretation of the 1975 Act in total disregard to its legislative policy and the object. [87]. Repeated reference to Section 48[1] of the 1894 Act is also equally misconceived and misplaced. The Full Bench in Ram Murti Sarin's case [supra] says that if possession has not been taken by the Land Acquisition Collector as per the Award announced by it, the State Government can allow the acquisition proceedings to lapse without any notification under Section 48 of the Act, if it is no longer interested in acquisition of land. Had the official respondents followed the law in letter and spirit after arriving at the conclusion that the State was not interested in acquisition of land, the one and only consequence ought to have been to allow the acquisition to lapse and resultant return of land to the original owners. Here is a case where artificial reasons were created, the records were fudged with the aid of the Deputy Commissioner, Rohtak, to mislead the fact that the possession of acquired land was not taken while announcing the Award. The responsible officers of the State Government, in their anxiety to help out respondent No. 11, Gupta Dinesh have completely overlooked the interest of landowners or of the 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-50-::
General Public to whom thousands of plots could have been allotted at a fairly low price through the aegis of HUDA.
Issues No.[vi] and [vii]:
[88]. There are two sets of petitioners, namely, those who entered into Collaboration or Agreements to Sell with respondent No. 11 and the others who did not enter into such Agreements. The locus standi of the later category of petitioners can not be questioned by any stretch of imagination. No delay can be attributed to them as the cause of action to allege and prove the discriminatory action[s] arose only when the licences were granted and the land was released in favour of the private builder while refusing such benefit to those who did not succumb under the pressure tactics of the authorities or respondent No. 11. The original records reveal that licences were granted to the respondent No. 11 as late as in the year 2011 also and hence there is no fatal delay on the part of the petitioners in approaching this Court. Those of the petitioners who have entered into Agreements with respondent No. 11, in our considered view, can not be denied the protection against malicious, arbitrary and unconstitutional deprivation of their fundamental rights emanating from Articles 14 and 21 read with constitutional right under Article 300-A of the Constitution. These landowners were denied their jus-

desponendi and were in a fix as to whether to surrender the land in favour of the State on payment of compensation or execute the agreements in favour of respondent No. 11. Can it thus be just, fair and reasonable to assume that the agreements were executed by them voluntarily? The unequal status of the farmers vis-a-vis the Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-51-::

mighty power of State or the money power of respondent No. 11, surely tilted the balance in favour of the latter. The principles of qui- tacet consentit, namely acquiescence or estoppel thus can not be pressed into aid while deciding an issue between un-equals. Suffice it to observe that the distinction between the landowners who received sale consideration from respondent No. 11 or those who did not receive compensation from the State or a penny from respondent No. 11 can be suitably drawn by moulding the relief that the court may decide to grant.
[89]. The objection of delay or latches raised against the petitioners merits rejection at-least on two counts. Firstly, it is decipherable from the Government record that the process of granting licences or releasing the land commenced in the year 2006 and continued till the year 2011. In fact, till the last date of hearing, the official respondents, for the reasons best known to them, did not deem it necessary to bring it on record as to how much land [out of 422.44 acres] has since been released in favour of respondent No.
11. It, however, appears from the submissions made at the bar that a major chunk of land has now gone into the hands of respondent No. 11 in due course of time except a few patches where the State/ HUDA intends to develop 'public utilities' to facilitate the said respondent. Secondly, no development whatsoever has been carried out till date and it was informed that the land is still lying in its original form without any construction having been made.

[90]. In all fairness, it may be mentioned that learned counsel for the petitioners very passionately urged that the unholy nexus Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-52-::

between senior officers and respondent No. 11 needs to be probed by an independent agency. We do not find any reason to agree with the contention and are of the view that since all the possible losses caused to the State exchequer due to misfeasance of the bureaucracy are being retrieved, there is no legal necessity to go into this issue.
[91]. Similarly, we are also of the view that the issues raised by the petitioners with reference to the validity of provisions of Haryana Ceiling on Land Holdings Act, 1972 need not be considered at this stage and the same are left open to be gone into in an appropriate case.
[92]. Having held so, the other crucial question that draws our immediate attention is the nature of relief. We are conscious of the fact that all the aggrieved landowners are not before this Court. It is equally true that most of those who entered into agreements with respondent No. 11 and have received consideration, are also not in Court. In a such like situation, this Court would have ordinarily quashed the subject-acquisition to the extent it pertains to the land of writ-petitioners. We are, however, of the view that in the light of the conclusions drawn by us that the impugned acquisition is a colourable exercise of power and abuse of the doctrine of eminent domain, it would be against all the canons of justice to allow most of the part of the acquisition to sustain when it ultra-vires the provisions of 1894 Act, 1975 State Act and also defies the constitutional guarantee of equality and fair play. Since the acquisition of land and subsequent grant of Licences or the release of land is a totally illegal Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-53-::
exercise, the doctrine of severability can not be invoked as there is no part of the State action that can be termed as legal or just to sustain or to segregate it from the illegal part. An action which is unconstitutional, illegal, unjust and unfair in its entirety, can not be allowed to be clamped on the owners, who, for whatever reasons, have not opted for redressal. Moreover, if such persons are satisfied with the action of the authorities, the relief can be appropriately moulded to allow them to reap the fruits, if any.
[93]. The above drawn conclusion is in conformity with the principles enunciated by the Hon'ble Supreme Court on somewhat similar facts and circumstances in Greater Noida Industrial Development Authority Vs. Devender Kumar & Ors. [2011] 12 SCC, 375, where it has been ruled that:
"We do not find any substance in the argument of the learned counsel for the petitioners that quashing of the acquisition proceedings should have been confined to those who had not accepted the amount of compensation. Once the High Court came to the conclusion that the acquisition of land was vitiated due to want to good faith and the provisions of the 1894 Act had been invoked for a private purpose, there could not have been any justification for partially sustaining the acquisition on the ground that some of the landowners or their transferees had accepted compensation by entering into an agreement with the Authority. The situation in which the people belonging to this class are placed in the matter of acquisition of their land leaves little choice to them but to make compromises and try to salvage whatever they can. Therefore, even though some persons may not have resisted the acquisition and may Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-54-::
have accepted the compensation by entering into agreements, it is not possible to find any fault in the approach adopted by the High Court". [Emphasis by us]. [94]. In the light of the discussion and for the reasons stated above, we allow these writ petitions in the following terms:-
[i] Since the subject acquisition neither intended nor has achieved its 'public purpose', the notifications dated 11th April, 2002 and 8th April, 2003 issued under Sections 4 and 6 of the Land Acquisition Act, 1894 are hereby quashed in entirety. As a result thereto, the subsequent awards passed on 06th April, 2005 can not sustain and are consequently quashed;
[ii] As a necessary corollary, the licences granted to respondent No. 11- Builder-cum-Developer dated 12th June, 2006, 1st August, 2006, 1st September, 2006 or issued thereafter, even if not not brought on record but pertaining to the acquired land, are hereby declared null and void and quashed;
[iii] Consequently, the release orders like dated 12th June, 2006 [P-28 and P-29] or any such like release orders pertaining to the land acquired vide the notifications dated 11th April, 2002 and 08th April, 2003, passed in purported exercise of powers under Section 48[1] of the 1894 Act are hereby quashed;
[iv] As a result of the declaration and directions issued at [ii] and [iii] above, the Sale Deeds executed in favour of respondent No. 11 on different dates in January, 2007 in respect of the acquired land are declared to be null and void and non-existent in the eyes of law;
Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-55-::
[v] Those landowners who have neither received compensation nor entered into any Collaboration or Agreements to Sell with respondent No. 11, shall be restored with the possession of their respective land forthwith.
[vi] Those landowners who have received compensation but have not entered into any Collaboration or Agreements to Sell with respondent No. 11, shall also be returned their respective land subject to their deposit of the entire amount of compensation along with simple interest at the rate of 9% as prescribed under Section 28 of the Land Acquisition Act, 1894. The possession shall be restored in their favour within one week of refund of the compensation amount;
[vii] Those landowners who have entered into Collaboration or Agreements to Sell with respondent No. 11, shall be given option to return the Sale Consideration received by them from respondent No. 11 along with simple interest @ 7% per annum within a period of three months from the date of receipt of certified copy of this order. If any one of them has received compensation from the State, he/she shall be required to refund the same in the manner as laid down for the landowners falling in direction No. [vi] above. On doing so, the possession of their acquired land shall be restored to them within one week;
[viii] If any of the landowners falling in Category [vii] above fails to return the sale consideration to respondent No. 11 or the compensation amount to the State, title of his/her land to that extent, shall stand transferred in favour of respondent No.11;
[ix] If the landowners fail to return the consideration amount to the private Builder as directed above and Respondent No. 11 perfects its title qua their land, the State Gupta Dinesh 2014.01.21 09:55 I attest to the accuracy and integrity of this document Hihg Court Chandigarh CWP No. 19096 of 2011. ::-56-::
Government would be free to grant Licence to the said respondent to the extent of such land, if so permissible under the 1975 Act;
[x] Respondent No. 11 shall be entitled to seek refund of the Licence fee, CLU or other statutory charges from the State, within a period of six months but without any interest, to the extent and for the land which shall stand released in favour of the original owners;
[xi] There shall be cost of `50,000/- [Fifty Thousand] in each case on respondent No. 11 which it shall deposit within one month with [i] Mediatioin and Conciliation Centre and [ii] Lawyers' Welfare Fund of High Court Bar in equal share.
[95]. This order, however, shall not preclude the State from acquiring the subject-land afresh if so needed for a lawful public purpose.

                                                            ( SURYA KANT )
                                                                JUDGE



            December 20, 2013.                          ( SURINDER GUPTA )
            dinesh                                             JUDGE




Gupta Dinesh
2014.01.21 09:55
I attest to the accuracy and
integrity of this document
Hihg Court Chandigarh