Delhi High Court
Delhi Metro Rai Corporation Ltd. vs Uoi & Ors. on 24 November, 2021
Author: Yashwant Varma
Bench: Yashwant Varma
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 17th November, 2021
Judgment pronounced on: 24th November, 2021
CM APPL. 23535/2021 in
+ LA.APP. 612/2008
ADIL SINGH ..... Appellant
Through: Mr. Ajoy Bhushan Kalia, Adv.
versus
UOI & ORS ..... Respondents
Through: Mr. Sanjay Kumar Pathak, Ms. K. K.
Kiran, Mr. Sunil Kumar Jha and Mr.
M. S. Akhtar, Advs. for UOI
CM APPL. 23691/2021in
+ LA.APP. 749/2008
TRIPAT KAUR ..... Appellant
Through: Mr. Rajesh Yadav, Sr. Adv. with Ms.
Ruchira Arora & Mr. Dhananjay
Mehlawat, Advs.
versus
U.O.I & ANR ..... Respondents
Through: Mr. Sanjay Kumar Pathak, Ms. K. K.
Kiran, Mr. Sunil Kumar Jha and Mr.
M. S. Akhtar, Advs. for UOI
Mr. Tarun Johri, Mr. Ankur Gupta &
Mr. Vishwajeet Tyagi, Advs. for
DMRC.
CM APPLs. 23144/2021, 36387/2021 in
+ LA.APP. 921/2008
L.A. APP. 612/2008 & other connected appeals Page 1 of 22
Signature Not Verified
Digitally Signed
By:BHAWNA
Signing Date:25.11.2021
11:14:37
DELHI METRO RAIL CORPOATION ..... Appellant
Through: Mr. Tarun Johri, Adv.
versus
UOI ..... Respondent
Through: Mr. Sanjay Kumar Pathak, Ms. K. K.
Kiran, Mr. Sunil Kumar Jha and Mr.
M. S. Akhtar, Advs. for UOI
Mr. Rajesh Yadav, Sr. Adv. with Ms.
Ruchira Arora & Mr. Dhananjay
Mehlawat, Advs. for respondent
No.2.
CORAM:
HON'BLE MR. JUSTICE YASHWANT VARMA
JUDGMENT
CM APPL. 23535/2021 (for clarification of order dated 04.05.2021) in LA.APP. 612/2008 CM APPL. 23691/2021 (for clarification of order dated 04.05.2021) in LA.APP. 749/2008 CM APPL. 23144/2021 (for clarification of order dated 04.05.2021) in LA.APP. 921/2008
1. These applications preferred by the Union in the instant appeals are, with the consent of parties, being disposed of by this common order.
2. The applications purporting to have been preferred under Section 152 of the Civil Procedure Code seek this Court to make appropriate "amendments/corrections/clarification in para 20 of the final judgment/order dated 04.05.2021......". By the aforesaid decision, a learned Judge of the Court disposed of a set of appeals assailing the validity of the final judgment rendered by the Reference Court under Section 18 of L.A. APP. 612/2008 & other connected appeals Page 2 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 the Land Acquisition Act, 1894. While L.A. Nos. 612/2008 and LA.APP. 749/2008 had been preferred by the landholders, L.A. No. 921/2008 was instituted by the Delhi Metro Rail Corporation [DMRC]. The UOI was a respondent in those appeals. While the appeal preferred by the DMRC came to be dismissed, the appeals of the landholders came to be partly allowed with the learned Judge enhancing the compensation which had been adjudicated as payable by the Reference Court. The judgment of this Court dated 4 May 2021 forms subject matter of challenge in Special Leave to Appeal Nos. 13193-13203/2021 preferred before the Supreme Court by the DMRC and the landholders which have been entertained and interim orders passed.
3. Mr. Pathak learned counsel appearing for the applicants as well as Mr. Mehta and Mr. Yadav, learned senior counsels appearing for the landholders, have rendered valuable assistance to this Court thus enabling it to muster together the facts of this protracted litigation. Since learned counsels addressed elaborate submissions touching upon the merits of the litigation underlying these appeals, it would be apposite to briefly notice the salient facts which would be relevant for the purposes of disposal of these applications.
4. The instant applications essentially seek clarification/correction of the observations entered by the learned Judge in paragraph 20 F and G of the judgment dated 4 May 2021. The said paragraphs are extracted hereinbelow: -
L.A. APP. 612/2008 & other connected appeals Page 3 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37"F. Nothing has been brought on record to show that the aforesaid order/judgment in Section 30/31 proceedings has not attained finality. Thus as far as issue No.1 aforesaid framed by the Reference Court is concerned, it is no longer res integra that the property owners are entitled to the entire compensation determined, save the capitalized value of the rent under the perpetual lease, determined at Rs.960/-, being the share of L&DO as lessor in the compensation.
G. Accordingly, though pursuant to the award of LAC aforesaid, the property owners were initially permitted to withdraw compensation determined at the rate of Rs.18,480/- per sq.mtr. supra, to the extent of 75% only but on pronouncement of the judgment/order aforesaid, were also permitted to withdraw the remaining 25% of compensation except the share of Rs.960/-, determined to be of L&DO."
5. According to learned counsel for the applicant, the aforesaid observations recorded by the learned Judge, suffer from a patent error apparent on the face of the record as well as an error which is rectifiable under Section 152 of the Civil Procedure Code. The submission proceeds on the following basis. According to learned counsel, the learned Judge in paragraph 20 E had noticed the findings recorded by the Reference Court with respect to the right of the L & D.O. to a share in the compensation payable on account of acquisition of the land in question and held that the said department would at best be entitled to the capitalized value of the rent payable out of the compensation amount. The Reference Court recorded the aforesaid finding bearing in mind an order dated 29 May 2001 passed in proceedings taken under Section 30 and 31 of the 1894 Act in respect of the interim compensation which was awarded in light of the invocation of the L.A. APP. 612/2008 & other connected appeals Page 4 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 provisions made in Section 17 (3A) of the 1894 Act. Learned counsel for the applicant asserts that the decision of 29 May 2001 formed subject matter of challenge in RFA 838 of 2002 which came to be decided on 4 January 2013. The Court while allowing the appeal of the Union had held that it would be entitled to 25% of the interim compensation while 75% would go to the landholders. Undisputedly that decision on RFA 838/2002 attained finality consequent to the dismissal of the Special Leave Petitions taken against the aforesaid judgment on 17 November 2015. According to learned counsel, the fact that the order of 29 May 2001 stood set aside and the issue of apportionment settled by the judgment of the Court in RFA 838/2002 was duly brought to the notice of the Court as would be evident from the order dated 29 November 2018 passed in these proceedings. The relevant part of the said order is extracted hereinbelow: -
"4. The counsel for the LAC at this stage draws attention to para no.21 of the impugned judgment and which in turn refers to an order in another reference whereunder an amount of Rs.960/- was ordered to be paid to the Land & Development Office (L&DO), being the lessor of the land underneath the property. He has also handed over in Court a copy of the judgment dated 4th January, 2013 in RFA No.838/2002 titled Union of India Vs. Adil Singh and other connected appeals and contends that vide the said judgment, the share of L&DO has been held to be of 25% and of the lessees of 75%. It is further stated that SLP(C) No. 14357/2013 preferred against the said judgment was dismissed in limine on 17th November, 2015. He thus contends that while pronouncing the judgment, the same be taken into consideration and the share and right of L&DO be protected.L.A. APP. 612/2008 & other connected appeals Page 5 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37
5. The senior counsel for the appellants however controverts and states that the interest of the L&DO in the land has not been acquired and nothing further is payable to the L&DO in this case.
6. I have also enquired from the counsels, whether not owing to the Scheme of conversion of leasehold rights into freehold, brought about by the L&DO, the share of the L&DO in compensation for acquisition, if at all payable, should be restricted to the freehold conversion charges. It appears that Inder Parshad Vs. Union of India (1994) 5 SCC 239, on which reliance was placed in judgment dated 4th January, 2013, is of prior to the introduction of the conversion of leasehold rights into freehold scheme and would thus, even if applicable, not be determinative."
6. Learned counsel thus contends that the learned Judge while rendering final judgment on these appeals has inadvertently failed to notice the order of 29 November 2018 and incorrectly proceeded to record that nothing had been brought to the attention of the Court which may have indicated that the order passed in proceedings under Section 30/31 of the 1894 Act on 29 May 2001 had not attained finality.
7. Learned counsel has then placed reliance upon an order dated 21 May 2021 passed upon CM APPLN. 16805/2021 where a learned Judge after noticing the submissions advanced on behalf of the Union had required the landholder to furnish a Bank Guarantee to the extent of 25% before permitting withdrawal of the compensation deposited with the Court so as to secure the interest of the Union and in recognition of its asserted L.A. APP. 612/2008 & other connected appeals Page 6 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 claim of being entitled to 25% of the total compensation awarded. The relevant part of that order is reproduced hereinbelow: -
"7. However, counsel Mr. Sanjay Kumar Pathak on behalf of UOI/L&DO pointed out that the Reference Court while disposing of a petition under Sections 30 and 31 of the Land Acquisition Act had apportioned the compensation between the land holders and the L&DO in the proportion of 75% :
25% and that therefore, since the respondent No.2/Adil Singh had withdrawn the entire enhanced compensation amount deposited in the Court, a Bank Guarantee to the extent of 25% of the said amount be furnished by him in order to protect the interest of the L&DO.
8. The application is accordingly disposed of without prejudice to the rights and contentions of the parties, directing the respondent No.2/Adil Singh to furnish a Bank Guarantee to the tune of Rs.12,79,77,290/- to the satisfaction of the Registrar General of this Court within one week of this order. The Bank Guarantee to the tune of Rs.19,38,02,667/- will stand discharged once the Bank Guarantee to the said extent of 25% is furnished. The capital gains account No.847317528 standing in the name of the respondent No.2/Adil Singh with the Indian Bank, New Delhi is freed from the pledge and he will be able to deal with the same free of any charge of the court."
8. Learned counsel has additionally relied upon a similar order dated 9 July 2021 passed in CM 19996/2021 moved in LA APP. 1082 of 2008 which has made identical provisions in respect of release.
9. Opposing the aforenoted submissions as addressed on behalf of the applicants, learned senior counsels have firstly urged that the application at the behest of the Union is clearly not maintainable since it had failed to challenge the judgment handed down by the Reference Court. Learned L.A. APP. 612/2008 & other connected appeals Page 7 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 senior counsels drew the attention of the Court to the following findings as recorded by the Reference Court while dealing with Issue No. 1 as was framed: -
"xxx xxx xxx
21. The onus to prove this issue is upon the petitioner. The petitioner has averred in the reference petition that there was a dispute to the apportionment and rights in respect of the claim of some portion of the compensation which was referred to the Ld. ADJ, Delhi and the said dispute was decided vide order dt. 29.05.2001 by the Ld. ADJ, Delhi. The petitioner along with other co-owners of the said property were awarded further sum of Rs.5,18,91,840/- as compensation of the property in question. It is further averred in the reference petition that the said order has been duly executed and the money has been disbursed to the petitioner and the other co-owners of the above mentioned property as per their respective shares. The petitioner has also filed copy of the said judgment dt:
29.05.2001 passed by the Ld. ADJ, Delhi in LAC No.96/2000 titled UOI Vs Adil Singh & Ors. whereby L&DO has been held entitled to compensation at Rs.960/- and rest of the compensation has been awarded to the petitioner herein and the co-sharers. The respondents have neither led any evidence nor proved any document in rebuttal. Even otherwise, the counsel for the parties have not apprised to this court, if any appeal against the judgment passed by the Ld. ADJ, Delhi in the reference u/sec. 30-31 of the LA Act, is pending before the Hon‟ble High Court of Delhi. Thus, I hold that the petitioner has got the right, title and interest as per his share in the property in question. This issue is answered accordingly."
10. It was submitted that in the absence of any challenge having been raised, the applicants cannot possibly seek reopening of an issue which L.A. APP. 612/2008 & other connected appeals Page 8 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 stands settled conclusively against the applicant and that too by way of applications which are styled as being one for clarification and correction.
11. It was then submitted that the applications as moved cannot possibly be sustained under Section 152 Civil Procedure Code. Learned senior counsels contended that the prayers made would clearly not fall within the ambit of that provision which, as is well settled, stands restricted to an accidental slip or omission. Learned senior counsels argued that the instant applications though ostensibly moved for clarification, in essence seek a reconsideration of issues that stood settled on merits. It was submitted that it was manifest from a consideration of the pleadings and the submissions advanced in support of these applications that the applicants fundamentally seek a review of the judgment rendered on these appeals which would be clearly impermissible.
12. The principles which must govern the exercise of power under Section 152 of the Civil Procedure Code were succinctly explained by the Supreme Court in State of Punjab Vs. Darshan Singh (2004) 1 SCC 328 in the following terms: -
12. Section 152 provides for correction of clerical or arithmetical mistakes in judgments, decrees or orders or errors arising therein from any accidental slip or omission. The exercise of this power contemplates the correction of mistakes by the court of its ministerial actions and does not contemplate passing of effective judicial orders after the judgment, decree or order. The settled position of law is that after the passing of the judgment, decree or order, the same becomes final subject to any further avenues of remedies provided in respect of the L.A. APP. 612/2008 & other connected appeals Page 9 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 same and the very court or the tribunal cannot and, on mere change of view, is not entitled to vary the terms of the judgments, decrees and orders earlier passed except by means of review, if statutorily provided specifically therefor and subject to the conditions or limitations provided therein. The powers under Section 152 of the Code are neither to be equated with the power of review nor can be said to be akin to review or even said to clothe the court concerned under the guise of invoking after the result of the judgment earlier rendered, in its entirety or any portion or part of it. The corrections contemplated are of correcting only accidental omissions or mistakes and not all omissions and mistakes which might have been committed by the court while passing the judgment, decree or order.The omission sought to be corrected which goes to the merits of the case is beyond the scope of Section 152as if it is looking into it for the first time, for which the proper remedy for the aggrieved party, if at all, is to file an appeal or revision before the higher forum or review application before the very forum, subject to the limitations in respect of such review. It implies that the section cannot be pressed into service to correct an omission which is intentional, however erroneous that may be. It has been noticed that the courts below have been liberally construing and applying the provisions of Sections 151 and 152 of the Code even after passing of effective orders in the lis pending before them. No court can, under the cover of the aforesaid sections, modify, alter or add to the terms of its original judgment, decree or order. Similar view was expressed by this Court in Dwaraka Das v. State of M.P. [(1999) 3 SCC 500] and Jayalakshmi Coelho v. Oswald Joseph Coelho [(2001) 4 SCC 181].L.A. APP. 612/2008 & other connected appeals Page 10 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37
13. The basis of the provision under Section 152 of the Code is founded on the maxim "actus curiae neminemgravabit" i.e. an act of court shall prejudice no man.
The maxim "is founded upon justice and good sense; and affords a safe and certain guide for the administration of the law", said Cresswell, J. in Freeman v. Tranah [12 CB 406 :
138 ER 964] (ER p. 967). An unintentional mistake of the court which may prejudice the cause of any party must and alone could be rectified. In Master Construction Co. (P) Ltd. v. State of Orissa [AIR 1966 SC 1047 : (1966) 17 STC 360] it was observed that the arithmetical mistake is a mistake of calculation, a clerical mistake is a mistake in writing or typing whereas an error arising out of or occurring from accidental slip or omission is an error due to careless mistake on the part of the court, liable to be corrected. To illustrate this point it was said that in a case where the order contains something which is not mentioned in the decree, it would be a case of unintentional omission or mistake as the mistake or omission is attributable to the court which may say something or omit to say something which it did not intend to say or omit.
No new arguments or rearguments on merits can be entertained to facilitate such rectification of mistakes. The provision cannot be invoked to modify, alter or add to the terms of the original order or decree so as to, in effect, pass an effective judicial order after the judgment in the case."
13. Darshan Singh lucidly culls out the tests which must be applied while evaluating a contention whether what is termed as a mistake or an omission would be rectifiable in exercise of powers conferred by Section 152 of the Civil Procedure Code. As the Supreme Court explained, the power to rectify as conferred by that provision, is not akin to that of the L.A. APP. 612/2008 & other connected appeals Page 11 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 review power of the Court. It stands confined to correction of what would fall within the genre of an inadvertent slip or oversight. It would extend to situations of miscalculation or mistakes in the mentioning of particulars on account of an unintended or innocent lapse on the part of the Court. It is in the aforesaid context that the Supreme Court in Darshan Singh uses the expression "ministerial powers" of the Court. The corrective power enshrined in Section 152 of the Civil Procedure Code, however, cannot extend to all mistakes that may come to beset a judgment. The power so conferred, would clearly not extend to sanctioning a Court altering, modifying or adding to the final decision rendered. It is pertinent to bear in mind the clear distinction that must necessarily be recognized to exist between a clerical or ministerial error in a judgment and what may be termed as an error apparent on the face of the record and which relates to the merits of the cause. While the latter may warrant or justify an action in review, it would clearly fall beyond the purview of a petition for rectification under Section 152 of the Civil Procedure Code. Having noticed the basic principles which would apply, the Court proceeds to consider whether the prayers made in the instant applications are liable to be granted.
14. The Court notes that the issue of apportionment was duly noticed and considered by the Reference Court in its judgment. That decision held that the landholders were entitled to retain the compensation in its entirety. While it is true that the said decision in turn was based on the order of 29 May 2001 delivered inter partes in Section 30/31 proceedings which held the field at that time and came to be subsequently set aside on 4 January L.A. APP. 612/2008 & other connected appeals Page 12 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 2013, this does not detract from the undisputed fact that the present applicants did not take any legal recourse against the decision handed down by the Reference Court or to seek a reopening of the judgment so rendered in this regard. The findings with respect to the entitlement of the landholders as recorded in that judgment were thus permitted to remain intact. This issue then came to be raised by the applicants in the present set of appeals as would be evident from the order of 29 November 2018. However, a careful reading of that order establishes that no final verdict on the contention as raised came to be entered by the Court. More fundamentally, the Court notes that this issue neither appears to have been raised or agitated at the stage when the appeals were taken up for final hearing. This is clearly evident from the recordal of rival submissions by the learned Judge in the final decision which was rendered. Even in the present applications, it is not the case of the Union that this issue was in fact raised and addressed at the time when the appeals were taken up for final hearing. The applicants rest their case solely upon the contents of the order of 29 November 2018 in this respect.
15. That then takes the Court to evaluate the import of the orders passed by the learned Judge on 21 May 2021 and 9 July 2021on the miscellaneous applications for release and noted hereinabove. This Court at the outset notes that the learned Judge has while requiring the landholders to furnish security to the extent of 25% of the compensation awarded as a precondition to the release of securities deposited, formulated that direction "without prejudice to the rights and contentions of parties...". It is thus L.A. APP. 612/2008 & other connected appeals Page 13 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 manifest that the direction for the landholders to furnish security to the extent of 25% as framed in that order is not based on any authoritative adjudication with respect to entitlement or apportionment. To the contrary, in these proceedings the Court is invited by the applicants to directly rule upon the rights of respective parties and to return a categorical finding with respect to the extent of entitlement of parties in the ultimate compensation which was awarded. This the Court notes since notwithstanding the prayer though innocently couched as being one for clarification and correction, if granted may cast a serious cloud upon the terms of the final judgment rendered by this Court on these appeals. It would essentially amount to the Court impliedly according an imprimatur upon the right of the Union to claim 25% of the compensation awarded. More importantly and as is manifest from a reading of the order of 29 November 2018, the Court had merely recorded the contention of the Union with respect to its claim for the compensation being apportioned to the extent of 25% in its favor. The order cannot possibly be interpreted as accepting that contention addressed on behalf of the applicants. In any case and as was noticed hereinabove, that contention does not appear to have been argued or raised at all when these appeals were heard finally.
16. This Court upon thoughtful consideration thus finds itself in an unenviable position for it is convinced and of the firm view that adopting the course taken by the order of 21 May 2021 would be legally unsustainable on a more fundamental plane. The introduction of an apportionment proportion during the course of consideration of an L.A. APP. 612/2008 & other connected appeals Page 14 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 application under Section 152 of the Civil Procedure Code would clearly amount to a critical modification and variation of the final judgment of 4 May 2021. It would undoubtedly result in a vital alteration of a concluded adjudication relating to the merits of the case and the rights of parties as finally determined. The adoption of this course would clearly fall foul of the interdict as entered in Darshan Singh of courts proceeding to pass "an effective judicial order after the judgment in the case".
17. In view of the aforesaid discussion, this Court is of the firm view that the instant applications seeking to invoke the powers of this Court conferred by Section 152 of the Civil Procedure Code lack merit. The grounds on which these applications are pressed if countenanced would clearly amount to the Court touching upon the merits of the dispute. While this is not to say that the applicants are rendered remediless, the applications clearly fail to establish the existence of an accidental omission or mistake which may justify the Court accepting the prayers as made and that too in exercise of its limited powers of rectification as conferred by the said provision.
18. While parting the Court also bears in mind the fact that against the final judgment of this Court of 4 May 2021, appeals are stated to have been filed by respective parties and are pending consideration of the Supreme Court. In fact, the attention of the Court has been drawn to the interim orders passed on the Special Leave Petitions and the fact that those appeals have been entertained and placed for further consideration. In the considered opinion of this Court, it would be wholly inappropriate for this L.A. APP. 612/2008 & other connected appeals Page 15 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 Court to reopen the final judgment of this Court at this stage especially when it has come to the conclusion that the facts do not warrant the invocation of the powers conferred by Section 152 of the Civil Procedure Code and additionally when it would be open to respective parties to assert all rights and contentions in those appeals.
19. For all the aforesaid reasons, these applications shall stand dismissed. The Court further clarifies that the observations made in this order are confined to the consideration of whether the final judgment of this Court suffered from an accidental mistake or omission thus warranting the invocation of the powers conferred upon the Court by Section 152 of the Civil Procedure Code. They are thus neither liable to be read as prejudicial to any other remedy that may be available for redressal nor to foreclose the rights and contentions of respective parties in any independent proceedings that may be chosen to be initiated.
CM APPL. 36387/2021 (For Release/Discharge of the Security Bond) in LA.APP. 921/2008
1. The aforesaid application has been made by the second respondent in the aforenoted appeal seeking release of the security bonds which were furnished pursuant to the interim orders passed by the Court during the pendency of the appeal. The prayer as made reads thus:-
"It is, therefore, most respectfully prayed that this Hon‟ble Court may kindly be pleased to discharge/release the Security Bond dated 14.11.2008 furnished by Mr. Indrave Singh Mann and the Security Bond dated 15.01.2009 (Mark „A‟) jointly L.A. APP. 612/2008 & other connected appeals Page 16 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 furnished by Mr. Indrave Singh Mann and Mr. Shivender Pal Singh Mann (since deceased) and to release the title documents of the property No. 11, Kautilya Marg, Chanakya Purl, New Delhi-110021, to Mr. Indrave Singh Mann, owner of the said property.
Any other or further order as this Hon‟ble Court may deem fit and proper be also passed in favour of the Respondent No.2."
2. The appeal preferred by the Delhi Metro Rail Corporation [DMRC] came to be dismissed in terms of the judgment rendered by the Court on 4 May 2021. During the pendency of the appeal, the Court by an order of 23 September 2008 had required the appellant to deposit the entire amount as awarded by the Reference Court with liberty to the respondents to withdraw the amount so deposited subject to furnishing security for restitution in case the appeal succeeded. The aforesaid order was clarified on 13 February 2009 with the Court providing that the amount lying in deposit would be released in favour of the second respondent [the present applicant] alone. It further transpires that alongwith security bonds that were furnished in compliance with the conditions imposed by the Court in its order of 23 September 2008, the title documents relating to property no. 11 Kautilya Marg, Chanakyapuri New Delhi were also submitted and are stated to be in the possession of the Registry of this Court. The title documents are stated to have been taken on board by the Registrar General of the Court after recording the statements of Sri Indrave Singh Mann [the husband of the present applicant and whose affidavit supports the application for release] L.A. APP. 612/2008 & other connected appeals Page 17 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 and Sri Shivendra Pal Singh Mann. The latter is stated to have passed away on 31 March 2017.
3. The applicants have urged that since the present appeal has come to be dismissed, the title documents are liable to be released and handed over to Mr. Indrave Singh Mann the sole surviving owner of the property in question.
4. The applicants have also apprised this Court that against the judgment of 4 May 2021, DMRC as well as the landholders have filed separate Special Leave Petitions before the Supreme Court. The Union which was the first respondent in the appeals disposed of by this Court is yet to challenge the judgment of 4 May 2021.The petitions preferred by DMRC and the landholders were initially called on 15 September 2021 when it was provided that the compensation amount as enhanced by this Court would be deposited in the Registry and the landholders would be entitled to withdraw fifty percent of the deposited amount without furnishing security and the remaining amount upon furnishing third party security together with an undertaking to make good the amount withdrawn in the event of modification of the market value as determined by this Court in terms of its judgment of 4 May 2021. The appeals were thereafter called on 4 October 2021 when the Supreme Court clarified that the amount would have to be deposited with the Reference Court. Significantly the final judgment which forms the subject matter of those appeals has not been placed in abeyance.
L.A. APP. 612/2008 & other connected appeals Page 18 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:375. Undisputedly the security tendered by the present applicant was pursuant to the orders passed by this Court on 23 September 2008 and in order to secure the amount which was withdrawn by the applicant here. It becomes relevant to note that the appellant at that stage was required to deposit the amount adjudicated as payable by the Reference Court. This Court by its judgment of 4 May 2021 has held the applicant and other landholders entitled to further compensation.
6. These applications are opposed by the first respondent in these appeals, namely the Union, which contends that 25% of the total compensation which was awarded by the Reference Court is liable to be apportioned in its favour and therefore the prayers as made in these applications are not liable to be granted till such time as the present applicant furnishes security to the extent of 25% of the total compensation determined. The attention of the Court is drawn to the fact that in terms of the orders passed by this Court during the pendency of these appeals, the applicant and other landholders had been permitted to withdraw the entire compensation as determined by the Reference Court without recognising the right of the Union to 25% of the same.
7. The claim of the Union to 25% of the compensation so determined rests on an order of 4 January 2013 passed in proceedings referable to Sections 30/31 of the 1894 Act and numbered as RFA 838/2002. It transpires from the record that by an order of 29 May 2001, the landholders were held entitled to withdraw the entire compensation that was awarded at L.A. APP. 612/2008 & other connected appeals Page 19 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 that stage. This order came to be challenged by the Union by way of the RFA noted above and which came to be allowed by this Court and it being held that the Union would be entitled to 25% of the amount awarded. The respondent points out that since the Reference Court came to pronounce its judgment on 30 May 2008 and thus evidently before the RFA came to be decided, their right to receive 25% of the amount awarded was not safeguarded.
8. It is further contended on behalf of the first respondent that although the factum of the passing of the subsequent order on RFA 838/2002 was duly brought to the attention of this Court during the pendency of the appeals, the final judgment of 4 May 2021 inadvertently has failed to make a provision in this respect. It is in the aforesaid backdrop that the Union has also moved applications under Section 152 of the Civil Procedure Code for rectification of the final judgment.
9. The Court notes that those applications have by the order set out above and pronounced today been dismissed for reasons recorded therein. The Court upon due consideration and for detailed reasons recorded in that order has held that the plea for rectification, clarification or correction would not be maintainable. The Court has for reasons recorded in that order found that the prayer of the Union for the final judgment being reopened and a stipulation with respect to apportionment being made cannot be countenanced. Since elaborate reasons have been recorded by the Court while dealing with those applications and which raised pleas identical to L.A. APP. 612/2008 & other connected appeals Page 20 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 those which are addressed in opposition to the present application, the Court deems it inexpedient to repeat that exercise except to reiterate the findings and reasons recorded therein.
10. The Court has also while passing orders on the applications for clarification, dealt with the orders of 21 May 2021 and 9 July 2021 passed by a learned Judge on separate applications for release moved by landholders and which had mandated a furnishing of security to the extent of 25% before permitting the release of security. It has found that those orders had come to be passed without prejudice to the rights and contentions of parties and without an authoritative adjudication being undertaken with regard to the claim of the Union to 25% of the compensation determined by the Reference Court.
11. Following the detailed reasons assigned while dismissing the applications for clarification made by the Union, it is held that the objections taken to this application by the first respondent cannot be sustained.
12. As was noted by the Court while dismissing those applications, till such time as the Union seeks an appropriate remedy for recognition of its right to 25% of the compensation determined, the applicant must be recognised as being entitled to the compensation in its entirety and it cannot be compelled to furnish security to the extent of 25% of the compensation. That would, in the considered opinion of this Court, clearly amount to L.A. APP. 612/2008 & other connected appeals Page 21 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37 placing a fetter upon the right of the applicant to seek release of security furnished in respect of the amount determined by the Reference Court and even before the right of the Union to claim 25% of that amount is determined or recognised, even prima facie, in accordance with law.
13. Accordingly and for the aforesaid reasons, this application is allowed. The applicant is held freed of the pledge that stood created in terms of the order of the Court of 23 September 2008. The title deeds which remain in deposit with the Registrar General of this Court may, subject to due verification, be now released in accordance with law and with expedition.
YASHWANT VARMA, J.
NOVEMBER 24, 2021 BH L.A. APP. 612/2008 & other connected appeals Page 22 of 22 Signature Not Verified Digitally Signed By:BHAWNA Signing Date:25.11.2021 11:14:37