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 44, Cited by 0]

Karnataka High Court

Karnataka Neeravari Nigam Limited vs The Special Land Acquisition Officer on 11 June, 2025

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                             -1-
                                                          NC: 2025:KHC-D:7586
                                                       WP No. 100706 of 2023
                                                   C/W WP No. 100224 of 2023
                                                       WP No. 100227 of 2023
                   HC-KAR                                    AND 14 OTHERS


                              IN THE HIGH COURT OF KARNATAKA,
                                                                          R
                                      DHARWAD BENCH

                            DATED THIS THE 11TH DAY OF JUNE, 2025

                                           BEFORE
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                     WRIT PETITION NO. 100706 OF 2023 (LA-RES)
                                            C/W
                     WRIT PETITION NO. 100224 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100227 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100229 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100230 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100245 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100292 OF 2023 (LA-RES)
                     WRIT PETITION NO. 100294 OF 2023 (LA-RES)
Digitally signed     WRIT PETITION NO. 100298 OF 2023 (LA-RES)
by SHWETHA
RAGHAVENDRA          WRIT PETITION NO. 100784 OF 2023 (LA-RES)
Location: HIGH
COURT OF             WRIT PETITION NO. 100785 OF 2023 (LA-RES)
KARNATAKA
                     WRIT PETITION NO. 103082 OF 2023 (LA-RES)
                     WRIT PETITION NO. 103322 OF 2023 (LA-RES)
                     WRIT PETITION NO. 103757 OF 2023 (LA-RES)
                     WRIT PETITION NO. 105311 OF 2023 (LA-RES)
                      WRIT PETITION NO. 105586 OF 2023(LA-RES)
                     WRIT PETITION NO. 105650 OF 2023 (LA-RES)
                              -2-
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
 HC-KAR                                      AND 14 OTHERS


IN 100706/2023
BETWEEN

KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                   ...PETITIONER
(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

   1. THE SPECIAL LAND ACQUISITION OFFICER,
      UPPER TUNGA PROJECT, RANEBENNUR, PIN-
      581115

   2. THE SPECIAL DEPUTY COMMISSIONER,
      REHABILITATION AND RESETTLEMENT,
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND, BELGAUM-590001

   3. BASAPPA S/O. HANAMANTAPPA BANNIKOD
      AGE. 80 YEARS,
      R/O. MAVINATOP,
      TQ. HIREKERUR,
      DIST. HAVERI, PIN-581208

                                                  RESPONDENTS

(BY SRI. V.S. KALASURMATH., AGA FOR R1 & R2;
    SRI. F.V. PATIL. AND
    SRI. NANDISH PATIL., ADVOCATE FOR R3)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT ORDER
OR DIRECTION IN THE NATURE OF CERTIORARI QUASHING THE
IMPUGNED ORDER DATED 07.07.2022 PASSED BY THE RESPONDENT
NO.1     SLAO     VIDE     ANNEXURE-G      BEARING     NO.
TUMAYO/BHUSWA/28A.VAHI.16/2010/1027 AND ETC.
                              -3-
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


IN 100224/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

1.    THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115

2.    THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001

3.    DODDAGOUDA SHIVANGOUDA PATIL
      AGE. MAJOR
      R/O. NESHAVI
      TQ. HIREEKERUR
      PIN. 581208

4.    CHANDRAGOUDA SHIVANAGOUDA PATIL
      SINCE DEAD BY LR's

      4(a) SMT. ANUSUYA
           W/O CHANDRAGOUDA PATIL
           AGE: MAJOR
           R/O NESHAVI
           TQ: RATTIHALLI
                             -4-
                                         NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         PIN-581208

    4(b) SMT. KAVITHA
         W/O NAGARAJ GOURAMMNAVAR
         AGE: MAJOR
         R/O. CHALAGERI
         TQ: RANEBENNUR,
         PIN-581145

    4(c) SMT. SHILPA
         W/O BASANAGOUDA SHIDENUR,
         AGE: MAJOR
         R/O BENAKANKONDA
         TQ: RANEBENNUR,
         PIN-581208

    4(d) SMT. KAVYA
         D/O CHANDRGOUDA PATIL
         AGE: MAJOR
         R/O: NESHAVI
         TQ: RATTIHALLI,
         PIN-581208

    4(e) SMT. VIDYA
         D/O CHANDRAGOUDA PATIL
         AGE: MAJOR
         R/O: NESHAVI
         TQ: RATTIHALLI,
         PIN-581208.

                                               RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    SRI. AVINASH BANIKAR., ADVOCATE FOR R3;
    NOTICE TO R4(A-E) S/D)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 07.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.245/2013/1023 AND ETC.
                              -5-
                                           NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


IN 100227/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                  ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
   SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

   1. THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT RANEBENNUR
      PIN 581115

   2. THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      D C COMPOUND
      BELGAUM 590 001

   3. BASAPPA S/O SMT DURGGAVVA MALAGI
      AGE MAJOR
      ALADAKATTI GRAMA
      RANEBENNUR
      DIST HAVERI
      PIN 581110
                                                 RESPONDENTS

(BY SRI. V.S. KALASURMATH., AGA FOR R1-R2;
    SRI. AVINASH BANAKAR., ADVOCATE FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT ORDER
OR DIRECTION IN THE NATURE OF CERTIORARI QUASHING THE
IMPUGNED   ORDER    DATED    14.07.2022,  PASSED  BY   THE
                              -6-
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


RESPONDENT NO. 1 SLAO VIDE ANNEXURE-G BEARING               NO.
TUMAYO/BHUSWA/28A.VAHI.32/2011/1029 AND ETC.

IN 100229/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)

AND

   1. THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT RANEBENNUR
      PIN 581115

   2. THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      D C COMPOUND
      BELGAUM 590 001

   3. MALLIKARJUNGOUDA RAMANGOUDA PATIL
      AGE: MAJOR
      R/O: GUDDAGUDAPARA,
      HALI VASTHI, CHOWDESHWARI NAGARA,
      RANEBENNUR,
      DIST: HAVERI
      PIN-581115.
                                                  RESPONDENTS

(BY SRI. V.S. KALASURMATH., AGA FOR R1-R2;
    R3-SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT ORDER
                              -7-
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


OR DIRECTION IN THE NATURE OF CERTIORARI QUASHING THE
IMPUGNED   ORDER  DATED    14.07.2022,  PASSED BY THE
RESPONDENT NO. 1 SLAO VIDE ANNEXURE-E BEARING NO.
TUMAYO/BHUSWA/28A.VAHI.9/2008/1028 AND ETC.

IN 100230/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)

AND

   1. THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115

   2. THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001

   3. IRAMMA W/O AJJAPPA UPPAR
      AGE. 65 YEARS,
      R/O. GUDDAGUDDAPURA
      TQ. RANEBENUR
      DIST. HAVERI
      PIN. 581115

   4. SHIVAPPA S/O AJJAPPA UPPAR
      AGE. 40 YEARS,
      R/O. GUDDAGUDDAPURA
      TQ. RANEBENUR
                            -8-
                                        NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


     DIST. HAVERI
     PIN. 581115

  5. NEELLAPPA S/O AJJAPPA UPPAR
     AGE. 40 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115

  6. PRAKASH S/O AJJAPPA UPPAR
     AGE. 38 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115

  7. MAHADEVAPPA S/O AJJAPPA UPPAR
     AGE. 36 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115

  8. MRUNTHYUNJAYA S/O AJJAPPA UPPAR
     AGE. 30 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115
  9. SUBHASHCHANDRA S/O AJJAPPA UPPAR
     AGE. 28 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115

  10.GURURAJ S/O AJJAPPA UPPAR
     AGE. 26 YEARS,
     R/O. GUDDAGUDDAPURA
     TQ. RANEBENUR
     DIST. HAVERI
     PIN. 581115
                              -9-
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS



                                                  RESPONDENTS

(BY SRI. M.R. NAIK., SR. COUNSEL REP
    SRI. RAKESH M. BILKI., ADVOCATE FOR R1
    SRI. V.S. KALASURMATH., AGA FOR R1)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT ORDER
OR DIRECTION IN THE NATURE OF CERTIORARI QUASHING THE
IMPUGNED   ORDER    DATED    21.07.2022,  PASSED  BY   THE
RESPONDENT NO. 1 SLAO VIDE ANNEXURE-H BEARING NO.
TUMAYO/BHUSWA/28A.VAHI.3+6/2008-09/1037 AND ETC.

IN 100245/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                   ...PETITIONER
(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

1.    THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115



2.    THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001
                            - 10 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS



3.   DODDAGOUDA SHIVANGOUDA PATIL
     AGE. MAJOR
     R/O. NESHAVI
     TQ. HIREEKERUR
     PIN. 581208

4.   CHANDRAGOUDA SHIVANAGOUDA PATIL
     SINCE DEAD BY LR's

     4(a) SMT. ANUSUYA
          W/O CHANDRAGOUDA PATIL
          AGE: MAJOR
          R/O NESHAVI
          DIST: HAVERI
          TQ: RATTIHALLI
          PIN-581208

     4(b) SMT. KAVITHA
          W/O NAGARAJ GOURAMMNAVAR
          AGE: MAJOR
          R/O. CHALAGERI
          DIST: HAVERI
          TQ: RANEBENNUR,
          PIN-581145

     4(c) SMT. SHILPA
          W/O BASANAGOUDA SHIDENUR,
          AGE: MAJOR
          DIST: HAVERI
          R/O BENAKANKONDA
          TQ: RANEBENNUR,
          PIN-581208

     4(d) SMT. KAVYA
          D/O CHANDRGOUDA PATIL
          AGE: MAJOR
          DIST: HAVERI
          R/O: NESHAVI
          TQ: RATTIHALLI,
          PIN-581208

     4(e) SMT. VIDYA
          D/O CHANDRAGOUDA PATIL
          AGE: MAJOR
                              - 11 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


          DIST: HAVERI
          R/O: NESHAVI
          TQ: RATTIHALLI,
          PIN-581208.

                                                   RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    SRI. AVINASH BANIKAR., ADVOCATE FOR R3)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 07.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.267/2013/1024 AND ETC.

IN 100292/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                    ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

1.    THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115

2.    THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
                              - 12 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001

3.    NINGANGOUDA
      S/O BARAMGOUDA MUDIGOUDAR,
      AGE. 62 YEARS
      R/O. BILLAHALLI,
      TQ. RANEBENNUR,
      DIST: HAVERI
      PIN. 581208



                                                   RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    NOTICE TO R3 IS H/S)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 14.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.51/2011-12/1032 AND ETC.

IN 100294/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                    ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)

AND

1.   THE SPECIAL LAND ACQUISITION OFFICER
                            - 13 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
 HC-KAR                                       AND 14 OTHERS



     UPPER TUNGA PROJECT
     RANEBENNUR
     PIN. 581115

2.   THE SPECIAL DEPUTY COMMISSIONER
     REHABILITATION AND RESETTLEMENT
     (MAJOR IRRIGATION PROJECTS)
     DC COMPOUND
     BELAGAVI-590001

3.   SHIVAPPA BHARAMAPPA SANNATHAMALLI
     AGE. 55 YEARS
     R/O. SHIRAGAMBI,
     TQ. RANEBENNUR
     DIST. HAVERI
     PIN. 581116

4.   HANUMANTHAPPA BHARAMAPPA SANNATHAMALLI
     AGE. 53 YEARS
     R/O. SHIRAGAMBI,
     TQ. RANEBENNUR
     DIST. HAVERI
     PIN. 581116

5.   LOKAPPA BHARAMAPPA SANNATHAMALLI
     AGE. 50 YEARS
     R/O. SHIRAGAMBI,
     TQ. RANEBENNUR
     DIST. HAVERI
     PIN. 581116
                                                 RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    SRI. AVINASH BANAKAR., ADVOCATE FOR R3-R5)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 21.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A. VAHI.117/ 2012-13/1033 AND ETC.
                             - 14 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


IN 100298/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR


                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

1.   THE SPECIAL LAND ACQUISITION OFFICER
     UPPER TUNGA PROJECT
     RANEBENNUR
     PIN. 581115

2.   THE SPECIAL DEPUTY COMMISSIONER
     REHABILITATION AND RESETTLEMENT
     (MAJOR IRRIGATION PROJECTS)
     DC COMPOUND
     BELAGAVI-590001

3.   SRI. HANAMANTAPPA
     S/O KARIYAPPA HARALAHALLI,
     AGE: 65 YEARS,
     R/O HIREKERUR,
     DIST: HAVERI,
     PIN:581119.
                                                  RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    NOTICE TO R3-SERVED)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
                              - 15 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 14.07.2022, PASSED BY THE
RESPONDENT   NO.1    SLAO   VIDE   ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.292/2013-14/1031 AND ETC.

IN 100784/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                    ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)

AND

1.   THE SPECIAL LAND ACQUISITION OFFICER
     UPPER TUNGA PROJECT
     RANEBENNUR
     PIN. 581115


2.   THE SPECIAL DEPUTY COMMISSIONER
     REHABILITATION AND RESETTLEMENT
     (MAJOR IRRIGATION PROJECTS)
     DC COMPOUND
     BELAGAVI-590001

3.   KAREBASAPPA
     S/O BASAPPA BANNIKOD,
     AGE: MAJOR,
     R/O MAVINATOP,
     TQ: HIREKERUR,
     DIST: HAVERI,
     PIN:581119.
                                                   RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    SRI. F.V. PATIL AND
                              - 16 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


     SRI. NANDISH PATIL., ADVOCATES FOR R3)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 07.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-G    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.10/2010/1025 AND ETC.

IN 100785/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                    ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)

AND

1.   THE SPECIAL LAND ACQUISITION OFFICER
     UPPER TUNGA PROJECT
     RANEBENNUR
     PIN. 581115

2.   THE SPECIAL DEPUTY COMMISSIONER
     REHABILITATION AND RESETTLEMENT
     (MAJOR IRRIGATION PROJECTS)
     DC COMPOUND
     BELAGAVI-590001

3.   TIPPESHAPPA
     S/O NINGAPPA MADIVALARA
     AGE: 60 YEARS
     R/O CHIKKABBAR,
     TQ: HIREKERUR,
     DIST: HAVERI,
     PIN:581119.
                              - 17 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


                                                   RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    SRI. NAGARAJ J. APPANNAVAR., ADVOCATE FOR R3)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 14.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-G    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.291/2013/1030 AND ETC.

IN 103082/2023
BETWEEN


KARNATAKA NEERAVARI NIGAM LIMITED
4TH FLOOR, COFFEE BOARD BUILDING,
NO.1, DR. B. R. AMBEDKAR VEEDHI,
INFANTRY ROAD, BENGALURU, PIN-562001,
R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                    ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

1.    THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115

2.    THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001

3.    BASAPPA
      S/O SHIVAPPA MUTTUR,
      AGE: 46 YEARS
                              - 18 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


     R/O: MAVINATOP,
     TQ: HIREKERUR,
     DIST: HAVERI,
     PIN: 581208.

4.   KARENGOUDA
     S/O SHIVAPPA MUTTUR,
     AGE: 43 YEARS,
     R/O: MAVINATOP,
     TQ: HIREKERUR,
     DIST: HAVERI,
     PIN: 581208.

                                                   RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., FOR R1-R2;
    NOTICE TO R3-R4 S/D)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI, QUASHING
THE IMPUGNED ORDER DATED 07.07.2022, PASSED BY THE
RESPONDENT    NO.1    SLAO    VIDE  ANNEXURE-H    BEARING
NO.TUMAYO/BHUSWA/28A.VAHI.10/2010/1025 AND ETC.

IN 103322/2023
BETWEEN


     1. SMT. DEEPA DILIP NAIK
        W/O LATE DILIP ARJUN NAIK
        AGED ABOUT 66 YEARS,
        RESIDING AT MUMBAI,
        NOW AT. MALLAPUR,
        KARWR TALUKA,                                              -
        UTTARA KANNADA DISTRICT 581400.                            5620

         VITHOBA SHANKAR PHAYADE,
         S/O. LATE SHANKAR PHAYADE,
         (SINCE DECEASED BY HIS
         LEGAL REPRESENTATIVES)

     2. SMT SHOBHA
                               - 19 -
                                              NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
HC-KAR                                           AND 14 OTHERS



         W/O VITHOBA PHAYDE
         AGED ABOUT 77 YEARS,
         OCC. HOUSEHOLD,
         R/AT. DEVAKI BHAVAN TELI RAMJI STREET,
         BAAD, KARWAR 581301.

      3. SRI RAVISHANKAR
         S/O LATE VITHOBA SHANKAR PHAYADE
         AGED ABOUT 54 YEARS,
         R/AT. DEVAKI BHAVAN TELI RAMJI GALLI,
         BAAD, KARWAR 581301.

      4. SMT SHEELA MILIND KONKANKAR
         AGED ABOUT 51 YEARS,
         R/O. K.H.B COLONY HUBBALLI,
         DIST DHARWAD 580009.

         NOTE. PETITONER NO. 2 AND 4 ARE REP BY
         THEIR GPA HOLDER PETITIONER NO. 3, I.E. RAVISHANKAR VIDHOBA
         PHAYDE.
                                                    ...PETITIONERS

(BY SRI. MURTHY D. NAIK., SR. COUNSEL FOR
    P.G. CHIKKANARGUND., ADVOCATE)


AND

   1. THE CHIEF ENGINEER
      KONKAN RAILWAY CORPORATION LIMITED,
      SHIRWAD RAILWAY STATION COMPLEX,
      SHIRWAD 581306.
      TALUKA KARWAR.

   2. THE SPECIAL LAND ACQUISITION OFFICER
      KONKAN RAILWAY PROJECT,
      MINI VIDHANA SOUDHA,
      KARWAR 577006.
                                                    RESPONDENTS

(BY SRI. V.S. KALASURMATH AGA., R2)
                             - 20 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF MANDAMUS
DIRECTING THE RESPONDENTS TO PAY COMPENSATION TO THE
PETITIONERS IN TERMS OF THE AWARDS PASSED BY THE
RESPONDENT NO.2 AT ANNEXURES A AND B RESPETIVELY AND ETC.

IN 103757/2023
BETWEEN


 KARNATAKA NEERAVARI NIGAM LIMITED
 4TH FLOOR, COFFEE BOARD BUILDING,
 NO.1, DR. B. R. AMBEDKAR VEEDHI,
 INFANTRY ROAD, BENGALURU, PIN-562001,
 R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

   1. THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115


   2. THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001

  3. BHEEMAPPA GURUSIDDAPPA BANAKAR
     AGE: MAJOR
     R/O: SHIRAGAMBI TQ: HIREKERUR,
     PIN:581208
                                                 ...RESPONDENTS


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE ISSUE A WRIT,
                             - 21 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


OR ORDER OR DIRECTION IN THE NATURE OF CERTIORARI,
QUASHING THE IMPUGNED ORDER DATED 21.07.2022, PASSED BY
THE    R1      SLAO    VIDE      ANNEXURE-H      BEARING
NO.TUMAYO/BHUSWA/28A:VAHI:143/ 2012-13/1034 AND ETC.


IN 105311/2023
BETWEEN


 KARNATAKA NEERAVARI NIGAM LIMITED
 4TH FLOOR, COFFEE BOARD BUILDING,
 NO.1, DR. B. R. AMBEDKAR VEEDHI,
 INFANTRY ROAD, BENGALURU, PIN-562001,
 R/BY ITS EXECUTIVE ENGINEER, RANEBENNUR
                                                   ...PETITIONER

(BY SRI. M.R.C. RAVI., SR. COUNSEL REP
    SRI. SHIVARAJ C. BELLAKKI., ADVOCATE)


AND

   1. THE SPECIAL LAND ACQUISITION OFFICER
      UPPER TUNGA PROJECT
      RANEBENNUR
      PIN. 581115


   2. THE SPECIAL DEPUTY COMMISSIONER
      REHABILITATION AND RESETTLEMENT
      (MAJOR IRRIGATION PROJECTS)
      DC COMPOUND
      BELAGAVI-590001


  3. SIDDANAGOUDA
     S/O SHIVANAGOUDA SORTUR,
     AGE: MAJOR,
     R/O SHIRGAMBI,
     HIREKERUR,
     DIST: HAVERI,
     PIN-581116
                              - 22 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


  4. NINGANAGOUDA
     S/O SHIVANGOUDA SORTUR,
     AGE: MAJOR
     R/O SHIRGAMBI,
     HIREKERUR,
      DIST: HAVERI,
      PIN-581116
                                                  ...RESPONDENTS


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE ISSUE A WRIT,
OR ORDER OR DIRECTION IN THE NATURE OF CERTIORARI,
QUASHING THE IMPUGNED ORDER DATED 21.07.2022, PASSED BY
THE     R1     SLAO      VIDE      ANNEXURE-H      BEARING
NO.TUMAYO/BHUSWA/28A:VAHI:141/ 2012/1036 AND ETC.

IN 105586/2023
BETWEEN


 KONKAN RAILWAY CORORATION LTD
 A CORPORATION INCORPORATED UNDER
 THE COMPANIES ACT 1956
 HAVING REGISTERED OFFICE AT
 BELAPUR BHAVAN SECTOR 11
 CBD BELAPUR NAVI MUMBAI 400 614
 REPRESENTED BY SENIOR REGIONAL ENGINEER
 KONKAN RAILWAY CORPORATION LTD, KARWAR
 SHRI B S NADAGE
 S/O SURENDRA NADAGE
 AGED ABOUT 56 YEARS
 AT KARWAR
                                                    ...PETITIONER

(BY SRI. M.R.NAIK., SR. COUNSEL REP
    SRI. RAKESH M. BILKI &
    SRI. OKMKAR KAMBI., ADVOCATES)


AND

   1. SMT DEEPA DILIP NAIK
      AGED MAJOR
                            - 23 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


     W/O LATE ARJUN DILIP NAIK
     R/O MUMBAI
     NOW AT MALLAPUR IN KARWAR TALUK
     UTTARA KANNADA DISTRICT

   2. SPECIAL LAND QCAUISITION OFFICER
      KONKAN RAILWAY AND ASSISTANT COMMISSIONER
      KARWAR SUB DIVISION
      AT KARWAR 581301
   3. DEPUTY COMMISSIONER
      UTTARA KANNADA DISTRICT
      OFFICE OF THE DEPUTY COMMISSIONER
      AT KARWAR 581301
                                          ...RESPONDENTS

(BY SRI MURTHY D. NAIK., SR COUNSEL REP
    SRI. P.B. CHIKKANARGUND., ADVOCATE FOR R1;
    SRI. V.S. KALASURMATH., AGA FOR R2-R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECLARING THAT
THE IMPUGNED AWARD DATED 01.07.2022 PASSED BY R2 VIDE
ANNEXURE-A AND A1 ARE VITIATED AND NONEST, ALSO ON
ACCOUNT OF HAVING SOUGHT APPROVAL, SUBSEQUENT TO THE
PASSING OF THE SAME VIDE ANNEXURE-M AND M2 AND ETC.

IN 105650/2023
BETWEEN


 KONKAN RAILWAY CORORATION LTD
 A CORPORATION INCORPORATED UNDER
 THE COMPANIES ACT 1956
 HAVING REGISTERED OFFICE AT
 BELAPUR BHAVAN SECTOR 11
 CBD BELAPUR NAVI MUMBAI 400 614
 REPRESENTED BY SENIOR REGIONAL ENGINEER
 KONKAN RAILWAY CORPORATION LTD, KARWAR
 SHRI B S NADAGE
 S/O SURENDRA NADAGE
 AGED ABOUT 56 YEARS
 AT KARWAR
                                                  ...PETITIONER
                              - 24 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS



(BY SRI. M.R.NAIK ., SR. COUNSEL REP
    SRI. RAKESH M. BILKI &
    SRI. OKMKAR KAMBI., ADVOCATES)


AND

   1. SRI VITHOBA SHANKAR PHAYDE
      (SINCE DEAD, AS NOTED BY R2 IN THE ORDER
      SHEET DATED 24.06.2022 VIDE ANNEXURE-G)
      BUT NOT HAVING BROUGHT LR's ON RECORD
      THE 'IMPUGNED AWARD' REMAINS MADE
      IN FAVOUR OF A DEAD PERSON)

   2. SPECIAL LAND QCAUISITION OFFICER
      KONKAN RAILWAY AND ASSISTANT COMMISSIONER
      KARWAR SUB DIVISION
      AT KARWAR 581301

   3. DEPUTY COMMISSIONER
      UTTARA KANNADA DISTRICT
      OFFICE OF THE DEPUTY COMMISSIONER
      AT KARWAR 581301
                                                  ...RESPONDENTS

(BY SRI MURTHY D. NAIK., SR COUNSEL REP
    SRI. P.B. CHIKKANARGUND., ADVOCATE FOR R1;
    SRI. V.S. KALASURMATH., AGA FOR R2-R3)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECLARING THAT
THE IMPUGNED AWARD DATED 17.12.2022 PASSED BY R2 IN NO.
BHUSWA: KR/28(A)/VIVA-50/2012-13      VIDE ANNEXURE-A IS
VITIATED AND NON-EST AND ETC.


     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 28.02.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

CORAM:    THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                                      - 25 -
                                                     NC: 2025:KHC-D:7586
                                                  WP No. 100706 of 2023
                                              C/W WP No. 100224 of 2023
                                                  WP No. 100227 of 2023
HC-KAR                                                  AND 14 OTHERS


                               CAV ORDER
 (PER: THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)


1.   The Petitioner in W.P.No.100706/2023 is before this

     Court seeking for the following reliefs:

          a.     Issue a writ, or order or direction in the nature of
                 certiorari, quashing the impugned order dated
                 07.07.2022, passed by the R1 SLAO vide Annexure-
                 G      bearing     No.Tumayo/Bhuswa/28A:vahi:16/
                 2010/1027;

          b.     Issue a writ , order or direction in the nature of
                 mandamus, directing the R1 SLAO not to award
                 interest under Section 34 of the Land Acquisition Act,
                 1894;

          c.     Pass such other order in the interest of justice and
                 equity.




2.   The Petitioner in W.P.No.100224/2023 is before this

     Court seeking for the following reliefs:

     a. Issue a writ, or order or direction in the nature of
        certiorari, quashing the impugned order dated
        07.07.2022, passed by the R1 SLAO vide Annexure-H
        bearing No.Tumayo/Bhuswa/28A:vahi:245/ 2013/1023;

     b.        Issue a writ , order or direction in the nature of
               mandamus, directing the R1 SLAO not to award
               interest under Section 34 of the Land Acquisition Act,
               1894;

     c.        Pass such other order in the interest of justice and
               equity.
                                   - 26 -
                                                  NC: 2025:KHC-D:7586
                                               WP No. 100706 of 2023
                                           C/W WP No. 100224 of 2023
                                               WP No. 100227 of 2023
HC-KAR                                               AND 14 OTHERS


3.   The Petitioner in W.P.No.100227/2023 is before this

     Court seeking for the following reliefs:

     a. Issue a writ, or order or direction in the nature of
        certiorari, quashing the impugned order dated
        14.07.2022, passed by the R1 SLAO vide Annexure-G
        bearing No.Tumayo/Bhuswa/28A:vahi:32/ 2011/1029;

     b.     Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

     c.     Pass such other order in the interest of justice and
            equity.




4.   The Petitioner in W.P.No.100229/2023 is before this

     Court seeking for the following reliefs:

          a. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
             14.07.2022, passed by the R1 SLAO vide Annexure-E
             bearing No.Tumayo/Bhuswa/28A:vahi:9/ 2008/1029;

          b. Issue a writ , order or direction in the nature of
             mandamus, directing the R1 SLAO not to award
             interest under Section 34 of the Land Acquisition Act,
             1894;

          c. Pass such other order in the interest of justice and
             equity.

5.   The Petitioner in W.P.No.100230/2023 is before this

     Court seeking for the following reliefs:

          a. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
                                  - 27 -
                                                 NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
HC-KAR                                              AND 14 OTHERS


            21.07.2022, passed by the R1 SLAO vide Annexure-H
            bearing No.Tumayo/Bhuswa/28A:vahi:3+6/ 2008-
            09/1037;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.


6.   The Petitioner in W.P.No.100245/2023 is before this

     Court seeking for the following reliefs:

          a. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
             07.07.2022, passed by the R1 SLAO vide Annexure-
             H bearing No.Tumayo/Bhuswa/28A:vahi:267/2013/
             1024;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.



7.   The Petitioner in W.P.No.100292/2023 is before this

     Court seeking for the following reliefs:

          i. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
             14.07.2022, passed by the R1 SLAO vide Annexure-H
             bearing    No.Tumayo/Bhuswa/28A:vahi:51/2011-12/
             1032;
                                  - 28 -
                                                 NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
HC-KAR                                              AND 14 OTHERS


         ii. Issue a writ , order or direction in the nature of
             mandamus, directing the R1 SLAO not to award
             interest under Section 34 of the Land Acquisition Act,
             1894;

         iii. Pass such other order in the interest of justice and
              equity.


8.   The Petitioner in W.P.No.100294/2023 is before this

     Court seeking for the following reliefs:

         a. Issue a writ, or order or direction in the nature of
            certiorari, quashing the impugned order dated
            21.07.2022, passed by the R1 SLAO vide Annexure-H
            bearing No.Tumayo/Bhuswa/28A:vahi:117/2012-13/
            1033;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.


9.   The Petitioner in W.P.No.100298/2023 is before this

     Court seeking for the following reliefs:

         a. Issue a writ, or order or direction in the nature of
            certiorari, quashing the impugned order dated
            14.07.2022, passed by the R1 SLAO vide Annexure-H
            bearing No.Tumayo/Bhuswa/28A:vahi:292/2013-14/
            1031;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;
                                 - 29 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
HC-KAR                                             AND 14 OTHERS


         c. Pass such other order in the interest of justice and
            equity.


10.   The Petitioner in W.P.No.100784/2023 is before this

      Court seeking for the following reliefs:

         a. Issue a writ, or order or direction in the nature of
            certiorari, quashing the impugned order dated
            07.07.2022, passed by the R1 SLAO vide Annexure-
            H bearing No.Tumayo/Bhuswa/28A:vahi:10/2010/
            1025;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.


11.   The Petitioner in W.P.No.100785/2023 is before this

      Court seeking for the following reliefs:

         a. Issue a writ, or order or direction in the nature of
            certiorari, quashing the impugned order dated
            14.07.2022, passed by the R1 SLAO vide Annexure-
            H bearing No.Tumayo/Bhuswa/28A:vahi:291/2013/
            1030;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.
                                 - 30 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
HC-KAR                                             AND 14 OTHERS


12.   The Petitioner in W.P.No.103082/2023 is before this

      Court seeking for the following reliefs:

         a. Issue a writ, or order or direction in the nature of
            certiorari, quashing the impugned order dated
            07.07.2022, passed by the R1 SLAO vide Annexure-
            H      bearing     No.Tumayo/Bhuswa/28A:vahi:10/
            2010/1025;

         b. Issue a writ , order or direction in the nature of
            mandamus, directing the R1 SLAO not to award
            interest under Section 34 of the Land Acquisition Act,
            1894;

         c. Pass such other order in the interest of justice and
            equity.


13.   The Petitioners in W.P.No.103322/2023 are before

      this Court seeking for the following reliefs:

         a. Issue a writ, of mandamus directing the Respondents
             to pay compensation to the petitioners in terms of
             the awards passed by the R2 at Annexures A and B
             respectively.

         b. Pass such other orders, directions, writ etc., as this
             Hon'ble Court may deem fit in the interests of
             justice and equity.



14.   The Petitioner in W.P.No.103757/2023 is before this

      Court seeking for the following reliefs:

          a. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
             21.07.2022, passed by the R1 SLAO vide
             Annexure-H                                   bearing
             No.Tumayo/Bhuswa/28A:vahi:10/ 2012-13/1034;
                                - 31 -
                                               NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
HC-KAR                                            AND 14 OTHERS



          b. Issue a writ , order or direction in the nature of
             mandamus, directing the R1 SLAO not to award
             interest under Section 34 of the Land Acquisition
             Act, 1894;

          c. Pass such other order in the interest of justice and
             equity.




15.   The Petitioner in W.P.No.105311/2023 is before this

      Court seeking for the following reliefs:

          a. Issue a writ, or order or direction in the nature of
             certiorari, quashing the impugned order dated
             21.07.2022, passed by the R1 SLAO vide
             Annexure-H                                   bearing
             No.Tumayo/Bhuswa/28A:vahi:10/ 2012/1036;

          b. Issue a writ , order or direction in the nature of
             mandamus, directing the R1 SLAO not to award
             interest under Section 34 of the Land Acquisition
             Act, 1894;

          c. Pass such other order in the interest of justice and
             equity.




16.   The Petitioner in W.P.No.105586/2023 is before this

      Court seeking for the following reliefs:

          a. Declaring that the impugned award dated
             01.07.2022 and Revised award dated 01.07.2022
             passed by the R2 vide Annexure-A and A1 are
             vitiated and non-est, also on account of having
             sought approval, subsequent to the passing of the
             same vide Annexure-M and M2.
                                - 32 -
                                               NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
HC-KAR                                            AND 14 OTHERS


          b. Quash the award dated 01.07.2022 passed by the
             R2 vide Annexure-A as arbitrary, illegal and having
             vitiated and rendered non-est and without
             application of mind.

          c. Quash the revised award dated 01.07.2022 passed
             by the R2 vide Annexure-A1 as arbitrary, illegal
             and having vitiated and rendered non-est and in
             violation of natural justice.

          d. Declaring    that, the    proceedings in   LAC
             28(A)/65/2012-13 on the file of the R2 vide
             Annexure-G are not maintainable, viatiated and
             non-est on account of the invalidity of the
             application under Section 28-A made by the R1
             vide Annexure-F.

          e. Quashing    the    entire  proceedings    in    LAC
             28(A)/65/2012-13 on the file of the R2 vide
             Annexure-G, as illegal and arbitrary and ultra vires
             Section 28-A.

          f.Issue any appropriate order or directed as this
              Hon'ble deems fit and proper in the facts and
              circumstances of the case, in the ends of justice
              and equity.




17.   The Petitioner in W.P.No.105650/2023 is before this

      Court seeking for the following reliefs:

          a. Declaring that the impugned award dated
             01.07.2022 and Revised award dated 17.12.2022
             passed by the R2 in No. Bhuswa:KR/28(AA)/viva-
             50/2012-13 vide Annexure-A is vitiated and non-
             est.

          b. Quash the award dated 17.12.2022 passed by the
             R2     in No. Bhuswa:KR/28(AA)/viva-50/2012-13
             vide Annexure-A as arbitrary, illegal and having
             vitiated and rendered non-est and without
             application of mind.
                                - 33 -
                                               NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
HC-KAR                                            AND 14 OTHERS



          c. Declaring    that, the    proceedings in   LAC
             28(A)/50/2012-13 on the file of the R2 vide
             Annexure-G are not maintainable, viatiated and
             non-est on account of the invalidity of the
             application under Section 28-A made by the R1
             vide Annexure-E.

          d. Quashing    the    entire  proceedings    in    LAC
             28(A)/50/2012-13 on the file of the R2 vide
             Annexure-G, as illegal and arbitrary and ultra vires
             Section 28-A.

          e. Issue any appropriate order or directed as this
             Hon'ble deems fit and proper in the facts and
             circumstances of the case, in the ends of justice
             and equity.



18.   Essentially there are two sets of Petitioners in all the

      above matters, one is Karnataka Neeravari Nigam

      Limited [KNNL] and the other is Konkan Railways

      Corporation Limited [KRCL], who are aggrieved by

      the compensation awarded under Section 28A of the

      Land Acquisition Act, 1894 ['LA Act' for short].

19.   Insofar as the facts in the petitions filed by KNNL are

      concerned, KNNL is stated to be the beneficiary of

      acquisition proceedings, the acquisition having been

      initiated for the Upper Tunga Project [UTP], the

      private Respondent in each of the proceedings had
                                        - 34 -
                                                           NC: 2025:KHC-D:7586
                                                    WP No. 100706 of 2023
                                                C/W WP No. 100224 of 2023
                                                    WP No. 100227 of 2023
 HC-KAR                                                   AND 14 OTHERS


       filed an application under Section 28A of the LA Act

       for the purpose of redetermination of the award

       which was allowed by Respondent No.1-Special Land

       Acquisition Officer [SLAO] vide various orders. It is

       challenging the same, the Petitioners are before this

       Court.

20.    The following statement would give the necessary

       details for consideration of the above matters:



Sl.   Case      Date     Date    Name Of          Date     Date of   Date of S.   Date     Date of
No.   No.       of S.            Land Loser       of       Enhanc    28A          of       filing of
                4(1)     of S.                    Awar     ement     Applicatio   Passi    present
                         17(4)                    d        u/s 18    n            ng       Writ
                                                                                  Enha     Petition
                                                                                  nced
                                                                                  Awar
                                                                                  d u/s
                                                                                  28A

1.    WP No.    21.11.   xxx     Mattur           22.06.   09.07.2   20.09.2010   20.02.   04.01.2023
      100706/   2002             Shekhappa        2005     010                    2020
      2023                       Shivarudrapp
                                 a

2.    WP No.             xxx     Sri. Patil       03.05.   30.11.2   30.01.2013   20.02.   04.01.2023
      100224/   15.10.           Chandragoud      2006     012                    2020
      2023      2003             a

3.    WP No.    29.08.   xxx     Sri. Maalagi     27.08.   01.04.2   30.06.2011   20.02.   04.01.2023
      100227/   2004             Basappatai       2007     011                    2020
      2023                       Maragappa

4.    WP No.    20.08.   xxx     Sri. Patil       02.01.   01.08.2   30.10.2008   20.02.   04.01.2023
      100229/   2002             Swaminath        2006     008                    2020
      2023
                                      - 35 -
                                                         NC: 2025:KHC-D:7586
                                                  WP No. 100706 of 2023
                                              C/W WP No. 100224 of 2023
                                                  WP No. 100227 of 2023
 HC-KAR                                                 AND 14 OTHERS


5.    WP No.    10.10.   xxx   Sri.Shivappa     16.03.   01.08.2   25.10.2008   20.02.   04.01.2023
      100230/   2002                            2006     008                    2020
      2023

6.    WP No.    11.02.   xxx   Sri. Patil       03.12.   31.01.2   05.03.2013   20.02.   04.01.2023
      100245/   2005           Rudragouda,      2008     013                    2020
      2023                     Mallanagouda



                               Hanumanthap
                               pagouda

7.    WP No.    31.07.   xxx   Sri.             04.02.   06.12.2   10.01.2011   20.02.   04.01.2023
      100292/   2002           Ninganagoud      2004     010                    2020
      2023                     a

8.    WP No.    20.12.   xxx   Sri.             20.04.   18.04.2   28.06.2012   20.02.   04.01.2023
      100294/   2002           Sannathamm       2004     012                    2020
      2023                     alli

9.    WP No.    26.12.   xxx   Sri.             04.02.   23.03.2   06.05.2013   20.02.   04.01.2023
      100298/   2002           Hanamantapp      2006     013                    2020
      2023                     a

10.   WP No.    21.11.   xxx   Sri.             28.05.   09.07.2   14.09.2010   20.02.   04.01.2023
      100784/   2002           Karebasappa      2005     010                    2020
      2023

11.   WP No.    26.12.   xxx   Sri.             04.02.   23.03.2   06.05.2013   20.02.   04.01.2023
      100785/   2002           Madivalara       2006     013                    2020
      2023                     Tippeshappa

12.   WP No.    20.11.   xxx   Sri. Mattur      28.05.   09.07.2   04.10.2010   20.02.   10.04.2023
      103082/   2003           Shivappa         2005     010                    2020
      2023

13.   WP No.    08.07.   xxx   Smt. Deepa       xxx      31.07.2   05.11.2008   17.12.   10.04.2023
      103322/   1991           Dilip Nayak               008                    2022
      2023      onward
                s

14.   WP No.    21.12.   xxx   Sri. Vithoba     20.04.   18.04.2   12.07.2012   20.02.   06.01.2023
      103757/   2002           Shankar          2004     012                    2020
      2023                     Phayde

15.   WP No.    20.12.   xxx   Sri. xxx         20.04.   18.04.2   12.07.2012   20.02.   10.04.2023
      105311/   2002                            2004     012                    2020
      2023

16.   WP No.    08.07.   xxx   Smt. Deepa       Xxxx`    31.07.2   17.11.2008   01.07.   05.09.2023
      105586/   1991           Dilip Nayak               008                    2022
      2023
                onward
                                        - 36 -
                                                             NC: 2025:KHC-D:7586
                                                    WP No. 100706 of 2023
                                                C/W WP No. 100224 of 2023
                                                    WP No. 100227 of 2023
 HC-KAR                                                   AND 14 OTHERS


                s

17.   WP No.    01.08.    xxx    Sri. xxx         xxx        31.07.2   05.11.2008    17.12.   05.09.2023
      105650/   1991                                         008                     2022
      2023
                Onwar
                ds




21.    KNNL claims to be a wholly owned Government

       company having been registered on 09.12.1998 and

       responsible for planning, investigation, estimation,

       execution, operation and maintenance of all irrigation

       projects in its jurisdiction, authorised to sell water

       and recover revenues from individuals, groups of

       farmers,          including      those           in     Command              Area

       Development              Authority         [CADA],              towns,       city

       Municipalities and industries and as such, it is

       claimed that KNNL comes within the definition of

       Section 3(1)(cc) of the LA Act, which is reproduced

       hereunder for easy reference:

        3(1) (cc) the expression corporation owned or controlled by the
        State means any body corporate established by or under a
        Central, Provincial or State Act, and includes a Government
        company as defined in section 617 of the Companies Act, 1956 (1
        of 1956), a society registered under the Societies Registration Act,
        1860 (21 of 1860), or under any corresponding law for the time
        being in force in a State, being a society established or
                                      - 37 -
                                                        NC: 2025:KHC-D:7586
                                                  WP No. 100706 of 2023
                                              C/W WP No. 100224 of 2023
                                                  WP No. 100227 of 2023
HC-KAR                                                  AND 14 OTHERS


      administered by Government and a co-operative society within the
      meaning of any law relating to co-operative societies for the time
      being in force in any State, being a co-operative society in which
      not less than fifty-one per centum of the paid-up share capital is
      held by the Central Government, or by any State Government or
      Governments, or partly by the Central Government and partly by
      one or more State Governments;



22.   The State Government having propounded the Upper

      Tunga project, which envisages the construction of a

      dam      across         the      Tunga         River,      100      metres

      downstream of the existing Tunga Anicut near

      Gajanur in Shivamogga Taluk and construction of the

      Upper Tunga main canal for a                            length of 270

      kilometres, which includes the construction of a

      tunnel      of    4     kilometres         length         along    with   a

      distributary          network,    so      as    to      irrigate    80,494

      hectares         of    agricultural        land      in     Shivamogga,

      Davangere and Haveri districts by utilising 12.24

      TMC      Ft.     of    water     from      river     Tunga,        initiated

      acquisition proceedings for acquiring large tracts of

      land in and around the villages of Shivamogga

      district.
                             - 38 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


23.   Some of the lands around Mavinathopu Village,

      Hirekerur Taluk, Haveri District, were also proposed

      to be acquired by the issuance of a preliminary

      notification under Subsection (1) of Section 4 of the

      LA Act read with Subsection (4) of Section 17 of the

      LA Act dated 20.11.2002, which was gazetted on

      02.01.2003. A declaration under Subsection (1) of

      Section 6 was gazetted on 13.11.2003, an award

      dated 22.06.2005 was passed under Section 11 of

      the LA Act at the rate of Rs.35,000/- per acre in

      respect of dry lands and Rs.52,500/- in respect of

      wetlands.

24.   One of the landowners of the lands acquired under

      the very same notification, i.e., survey No. 75/2A

      and 75/2C, admeasuring 2 acres 12 guntas, sought

      for reference by filing an application under Section

      18 of the LA Act for enhancement of compensation,

      which came to be registered as LAC No. 183/2007.

      The reference Court, vide its judgment and decree
                                - 39 -
                                               NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
HC-KAR                                            AND 14 OTHERS


      dated 09.07.2010, enhanced the compensation to

      Rs. 2,40,000/- per acre. Thereafter, the private

      Respondents, landowners, had filed an application

      before Respondent No.2, SLAO, under Section 28A of

      the LA Act on 14.09.2010 for the purpose of

      redetermination of the compensation amount on the

      basis of the Judgment in LAC No. 183/2007.

25.   Respondent No. 1, by order dated 13.02.2020, after

      a gap of nearly 10 years, allowed the application filed

      by the private    Respondent under Section 28A.

      Respondent No. 3 redetermined the compensation by

      applying the Judgment in LAC No. 183/2007 and

      directed payment of interest at the rate of 9% for the

      first year, and 15% per annum from 28.06.2005 till

      the date of the order.

26.   KNNL challenged the award dated 22-02-2020 before

      this court by filing a writ petition in WP No.

      103903/2021, when the writ petition came to be

      allowed, the impugned order set aside, and the
                               - 40 -
                                                NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
HC-KAR                                           AND 14 OTHERS


       matter came to be remanded to Respondent No.1 to

       adjudicate afresh after issuing a notice to the

       beneficiary/KNNL since the beneficiary/KNNL was not

       a party to the reference. After the said remand,

       Respondent       No.1,           after      hearing      the

       beneficiary/KNNL, as well as other parties, passed

       the impugned order dated 07.07.2022, once again

       allowing the application of the claimants under

       Section 28A of the LA Act. It is challenging this order

       that the Petitioner/KNNL is before this court.

27.    Sri. M.R.C. Ravi, Learned Senior Counsel appearing

       for the Petitioner/KNNL would submit that,

      27.1. The first award was passed without making

            KNNL a party, despite the landowners knowing

            of   the   existence       of   KNNL   and   of   KNNL

            implementing the project, as also of KNNL

            being the entity who would be making payment

            of the compensation monies. Thus, none of the

            important aspects could be placed before the
                             - 41 -
                                             NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         SLAO when the first order was passed. Insofar

         as the second order was passed after being

         remanded by this court, he submits that the

         material which had been placed by KNNL has

         not   been     taken         into     consideration      by

         Respondent No.1 SLAO. The contentions of the

         beneficiary   have          not     been      taken     into

         consideration, rendering the second order bad

         in law. The order passed by the SLAO is vitiated

         by delay and latches.

   27.2. Though    Respondent           No.3     had     filed    an

         application   on   28.06.2012,          the    order    was

         passed by the SLAO on 13.02.2020 after an

         inordinate delay of 8 years. The delay being on

         part of the SLAO, the beneficiary cannot be

         burdened with the responsibility and obligation

         of making payment of interest for the delayed

         period. The delay being on account of the

         claimant and or the SLAO, there being no
                            - 42 -
                                             NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         particular delay on part of KNNL, KNNL cannot

         be   made liable      to     make    payment of the

         aforesaid interest.

   27.3. By referring to Section 11A of the LA Act, he

         submits that there is a mandate for an award to

         be passed within a period of two years from the

         date of the final notification. Therefore, the

         mandate to pass an award under Section 28A

         would also be a period of two years by natural

         extension of the requirement of Section 11A,

         and it was therefore required for the SLAO to

         redetermine the compensation payable under

         Section 28A within the aforesaid outer limit of

         two years from the date of the application. The

         SLAO, having delayed the passing of an award

         under Section 28A, no claim can be made as

         regards interest against the beneficiary.

   27.4. Alternatively, he submits that the SLAO was

         required   to   consider      the   application under
                               - 43 -
                                              NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
HC-KAR                                           AND 14 OTHERS


         Section 28A within a reasonable period of time,

         if not withing the aforesaid period of two years.

         He refers to Section 34 of the LA Act, which is

         reproduced hereunder for easy reference:

          34. Payment of interest

          When the amount of such compensation is not paid or
          deposited on or before taking possession of the land, the
          Collector shall pay the amount awarded with interest
          thereon at the rate of nine per annum from the time of so
          taking possession until it shall have been so paid or
          deposited:

          Provided that if such compensation or any part thereof is
          not paid or deposited within a period of one year from the
          date on which possession is taken, interest at the rate of
          fifteen per centum per annum shall be payable from the
          date of expiry of the said period of one year on the amount
          of compensation or part thereof which has not been paid or
          deposited before the date of such expiry



   27.5. By placing reliance on the aforesaid Section 34

         and a conjoint reading of Section 28A, he

         submits that the cause of action for filing an

         application      under         Section    28A      is    the

         enhancement of compensation in a similarly

         situated matter. Thus, Section 34 could not be

         made applicable from the date of taking of
                                 - 44 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
HC-KAR                                             AND 14 OTHERS


         possession. Thus, interest, if any, would be

         liable to be paid only after the order is passed

         by a reference court in a proceeding for

         enhancement of compensation under Section

         18 of the LA Act.

   27.6. Thus, he submits that when compensation is

         redetermined under Section 28A, the award of

         interest    from      the       date    of    taking     physical

         possession            would            not      arise.       The

         redetermination of compensation taking place

         on the date on which the order under section

         28A is passed, interest, if any, can only be

         calculated from the date of order under Section

         28A and not from the date on which the

         possession was taken.

   27.7. Insofar    as        the    original         compensation      is

         concerned, the said compensation amount as

         determined by the SLAO, has already been

         deposited       in    the        treasury      of   the    State
                                 - 45 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
    HC-KAR                                         AND 14 OTHERS


             Government,      thereafter,       the   compensation

             amount has been accepted by Respondent

             No.3, the landowner. The landowner had not

             raised any dispute as regards the compensation

             awarded. It is only on account of a third party

             having filed a reference under Section 18 being

             allowed that the landowner has claimed an

             additional amount as compensation. This, he

             submits, would not entitle the said landowner

             for accrual of any interest until the award was

             passed by the SLAO under Section 28A.

       27.8. He relies upon the decision of the Hon'ble Apex

             Court in Babua Ram and others -v- State of

             U.P. and another1, more particularly para 39

             thereof, which is reproduced hereunder for easy

             reference:

              39. The next question is whether the Collector/LAO on
              receipt of the application under sub-section (1) of
              Section 28A-A is bound to redetermine the
              compensation while the award and decree under
              Section 26 is pending consideration in the appeal in
1
(1995) 2 SCC 689
                             - 46 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         the High Court or appwellate forum. If he does so,
         whether award under Section 28A-A(2) is illegal? It is
         settled law that the decree of the trial court gets
         merged in the decree of the appellate court which
         alone is executable. The finality of the determination
         of the compensation is attained with the decree of the
         appellate forum, be it the High Court or this Court.
         Take for instance that 'A', 'B' and 'C' are interested
         persons in the land notified under Section 4(1) and
         the compensation determined in the award under
         Section 11. 'A' received the compensation without
         protest. 'B' and 'C' received the compensation under
         Section 31 under protest and sought and secured
         reference under Section 18. The court enhanced the
         compensation from the Collector's award of Rs 10,000
         to Rs 20,000. 'B' did not file appeal under Section 54
         while 'C' filed the appeal. The High Court, suppose,
         further enhances the compensation to Rs 25,000 or
         reduces the compensation to Rs 15,000 per acre. 'A'
         is a person aggrieved only to the extent of the excess
         amount awarded either by the award and decree of
         the court under Section 26 but he will not get the
         enhancement of further sum of Rs 5000 granted by
         the High Court in favour of 'C'. The decree of the High
         Court is the executable decree made in favour of 'C'.
         Unless redetermination is kept back till the appeal by
         the High Court is disposed of, incongruity would
         emerge. Suppose the State filed appeal in this Court
         under Article 136 against the High Court decree and
         this Court confirms the award of the Collector and
         sets aside the decree of civil court under Section 26
         and of the High Court under Section 54. There is
         nothing left for redetermination. With a view to save
         'A' or 'B' or the State from the consequences of such
         incongruous situations, the Collector/LAO should stay
         his hands in the matter of redetermination of
         compensation till the appeal is finally disposed of and
         he should redetermine the compensation only on the
         basis of the final judgment and decree of the
                             - 47 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         appellate forum. Adoption of such course, would not
         merely avoid the chance element in the claimants
         getting the amounts of redetermined compensation
         but also avoids needless burden on public exchequer.
         As soon as the award of the civil court is carried in
         appeal, it becomes obligatory for the Collector to keep
         the application/applications for redetermination of
         compensation filed within limitation pending, awaiting
         decision by the appellate forum and to redetermine
         the compensation on the basis of the final judgment
         and decree. Normally the LAO would file the appeal
         against the enhanced compensation in a decree of
         either the civil court or the High Court and will know
         their pendency. In the case of appeal filed by the
         interested persons, the latter should inform the
         Collector/LAO of the pendency of appeal or otherwise
         comes to know of it should keep the applications for
         redetermination, received under sub-section (1) of
         Section 28A-A within limitation pending, awaiting the
         decision by the appellate court. Before proceeding
         with the determination, he should obtain an affidavit
         from the party making the application under Section
         28A-A that no appeal against the award made under
         Section 26 relied upon by him was filed or if had been
         filed was disposed of by the appellate court and to
         produce the certified copy of decree and judgment, if
         already disposed of.




   27.9. By relying on Babua Ram's case, he submits

         that when the SLAO is deciding an application

         under Section 28A, the earlier judgment would

         not be applied on its own, the same amount

         need not be given as compensation, where
                           - 48 -
                                           NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         there are differences in nature, quality and

         situation of the comparable land. There is an

         application of mind required to be made by the

         SLAO to assess these factors and thereafter

         pass an order under Section 28A.

   27.10. His submission is that this aspect has not been

         taken note of and applied by the SLAO. The

         SLAO, without considering the objection raised

         by KNNL that the land, subject matter of

         Section   28A   proceedings       are   not   similarly

         placed lands, has negated the same without

         giving any reasons and applied the same order

         as passed in a reference under Section 18,

         merely because the land acquired was under

         the same preliminary notification.

   27.11. He submits that even if the lands were acquired

         under the very same preliminary notification,

         the   SLAO   ought        to   have   considered   the

         differences in the nature, quality and situation
                                     - 49 -
                                                    NC: 2025:KHC-D:7586
                                                 WP No. 100706 of 2023
                                             C/W WP No. 100224 of 2023
                                                 WP No. 100227 of 2023
    HC-KAR                                             AND 14 OTHERS


               of the land and ought to have come to a

               conclusion that the said land is comparable to

               each other before applying the earlier award.

        27.12. He relies upon the decision of the Hon'ble Apex

               Court in Draupadi Devi and others -v- Union

               of India and others2, more particularly para

               79 thereof, which is reproduced hereunder for

               easy reference:

                 79. Although, in the written submissions filed before
                 the High Court as well as in the appeal before this
                 Court, submissions have been made with regard to
                 the alternative relief, no arguments were addressed
                 before us on this issue when the oral submissions
                 were made by the counsel on both sides. Despite
                 looking for it, we are unable to locate anything on
                 record which expressly suggests that this claim had
                 been expressly given up by the plaintiff during the
                 trial. We are unable to find out the basis on which the
                 Division Bench arrived at this conclusion. This fact,
                 however, does not carry the case of the plaintiff any
                 further. The burden of establishing that the plaintiff
                 had sustained damages and the measure of damages
                 was squarely on the plaintiff. The plaintiff has
                 singularly failed to discharge this onus both by lack of
                 pleadings and lack of evidence. In the circumstances,
                 this alternative relief claimed by the plaintiff must
                 fail.


        27.13. Placing reliance on Draupadi Devi's case, he

               submits that it is for the claimant to prove by
2
    2004 (11) SCC 425
                                    - 50 -
                                                   NC: 2025:KHC-D:7586
                                                WP No. 100706 of 2023
                                            C/W WP No. 100224 of 2023
                                                WP No. 100227 of 2023
    HC-KAR                                            AND 14 OTHERS


                leading   evidence      and     producing   supporting

                documents that the land of the claimant is

                similarly situated to the land as regards which

                the compensation has been enhanced.

        27.14. He relies upon the decision of the Hon'ble Apex

                Court in Ram Kumar -v- State of Uttar

                Pradesh and others3 more particularly para

                no. 28A thereof, which is reproduced for easy

                reference:

                 28A. This Court in S.P. Chengalvaraya Naidu v.
                 Jagannath [S.P. Chengalvaraya Naidu v. Jagannath,
                 (1994) 1 SCC 1] has held that non-disclosure of the
                 relevant and material documents with a view to obtain
                 an undue advantage would amount to fraud. It has
                 been held that the judgment or decree obtained by
                 fraud is to be treated as a nullity. We find that
                 Respondent 9 has not only suppressed a material fact
                 but has also tried to mislead the High Court. On this
                 ground also, the present appeal deserves to be
                 allowed.




        27.15. By referring to Ram Kumar's decision, he

                submits that if there is fraud which is played by

                any party and an undue advantage is taken in

3
    (2022) SCC Online SC 1312
                                   - 51 -
                                                     NC: 2025:KHC-D:7586
                                               WP No. 100706 of 2023
                                           C/W WP No. 100224 of 2023
                                               WP No. 100227 of 2023
    HC-KAR                                           AND 14 OTHERS


                pursuance     thereof,      any      decree   or   award

                obtained by fraud would have to be treated as a

                nullity and in this regard he submits that there

                is fraud played by the claimants in as much as

                they   have   fabricated       the    documents.    The

                application under Section 28A was not filed on

                the date so indicated.

        27.16. He submits that there is collusion between the

                claimants and the SLAO, which has resulted in

                the impugned order being passed. The SLAO

                has wantonly delayed the passing of the award

                to favour the claimant.

        27.17. He relies upon the decision of the Hon'ble

                Gujarat High Court in Gujarat Housing Board

                -v- SLAO and others4, more particularly para

                No. 23 thereof, which is reproduced hereunder

                for easy reference:

                 23. We have considered the view taken by the
                 Madhya Pradesh High Court and the other High


4
    1998 SCC Online Guj 261
                             - 52 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         Courts and on an analysis of the aforesaid cases, in
         the light of the Supreme Court cases, we find that
         so far as the proviso under Section 28A-A and
         Section 12(2) of the Limitation Act are concerned,
         the same are para materia and what we find is that
         only that party which has been handicapped from
         filing the application/appeal, etc. within time on
         account of the period which is taken in obtaining the
         certified copy is entitled to the benefit of such time
         for the purpose of limitation. The party which has
         not spent such time can never be entitled to claim
         benefit under this provision and the party which had
         never applied for certified copy and which has not
         suffered any handicap on that account, cannot take
         the benefit of the disability of some other party is
         obtaining the certified copy. Even otherwise, it does
         not stand to the reason that a party which never
         applied for the certified copy should be given the
         benefit of the period taken in obtaining the certified
         copy by some other party. The argument raised on
         behalf of the learned Counsel for the Respondents
         that the Respondents Nos. 3 to 19 were not parties
         to the Reference which had been decided by the
         court and therefore they did not come to know
         about the Award, is no answer to the question of
         limitation for two reasons, firstly, in the facts of this
         case, it is not found that they came to know about
         the passing of the Award after the expiry of the
         period of three months. On the contrary, their case
         is that they had approached the learned Advocate
         Mr. K.C. Desai for obtaining the certified copy within
         three months inasmuch as the date of the
         application itself is 25th July 1991, i.e. only 22 days
         after the date of the order passed in reference and
         therefore the ground with regard to the knowledge
         of the order of the reference is of no avail. Secondly,
         it has been found as a question of fact on the basis
         of the documents in the nature of contemporaneous
         evidence that none of the Respondents Nos. 3 to 19
                             - 53 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         had in fact applied for obtaining the certified copy
         and as such it cannot be said that it is on account of
         the availablility of the certified copy at a later point
         of time that they were prevented from filing the
         application under Section 28A-A Within the period of
         three months for the Case their version that they
         had come to know about passing of the order in
         Reference on 25th July 1991 is believed, they could
         have preferred the application under Section 28A-A
         even Without the copy of the order passed 5 in the
         Reference and then they could have easily
         approached within the period of three months and
         they ought not to have Waited for the availability of
         the certified Copy because it is the case of the
         present Respondents themselves that it is not
         necessary to file the certified copy along with the
         application under Section 28A-A in case the same is
         filed within the prescribed period of three months
         from the date of Order in Reference. The learned
         counsel for the Respondents Nos. 3 to 19 also
         submitted that the provisions contained in Section
         28A-A are in the nature of benevolent provisions for
         those who can not avil remedy of Reference under
         Section 18 and therefore in any case two views are
         possible and therefore that view may be
         countenanced which is in their favour. We find that
         on a proper construction of the proviso to Section
         28A-A and in the light of various decisions, it cannot
         be said that this provision is reasonably capable of
         two interpretations. Only one conclusion is possible
         that only such party is entitled to the benefit of the
         period spent for obtaining the certified copy which
         had in fact applied for obtaining the certified copy.
         The benevolence as was intended by the Legislature
         was only limited to file extent that such party which
         fails' to avail the remedy of Reference under Section
         18 may also approach the concerned Land
         Acquisition Officer under Section 28A-A for the
         purpose of redetermination of the conmpensation on
                            - 54 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         the lines on which it has been granted by the civil
         court under Section 18. That part of the
         benevolence cannot be accepted for the purpose of
         extending the scope of the benefit with regard to the
         period of limitation and it will be stretching the
         provisions too far to say that whether any party
         applies for obtaining certified copy or not, it sholud
         be entitled to get the benefit of the period spent for
         obtaining the certified copy by some other party.
         Lastly Mr. Amin has argued while citing (1979) 4
         SCC 176 : AIR 1979, SC 1144, in the case of the
         The Madras Port Trust v. Hytnanshu International,
         that the Government should not take the plea of
         limitation. No doubt, in this judgment, the Supreme
         Court has observed that the plea of limitation based
         on Section 110 of the Madras Ports Trusts Act is one
         which the court always looks upon with disfavour
         and that it is unfortunate that a Public Trust like the
         Port Trust should in all morality and justice, take up
         such a plea to defeat the just claim of the citizen
         and further that it is high time that the Government
         and public authorities adopt the practice of not
         relying upon technical plea for the purpose of
         defeating legitimate claims of citizens and do what is
         fair and just to the citizens. Here we find that in the
         case at hand, strictly speaking, the question
         involved is about the interpretation of statutory
         provision as to whether this provision entitles any
         party to take the benefit of the period spent in
         obtaining the certified copy and therefore the
         reasons as have been expressed by the Supreme
         Court, the responsibility of the State and public
         authorities may not be applied on the question of
         interpretation. Nonetheless the Supreme Court itself
         has said, in very same para-2 of this judgment that
         if the Government or a public authority takes up a
         technical plea, the court has to decide it and if the
         plea is well founded, it has to be upheld by the
         court. Mrs. Mehta appearing for the Gujarat Housing
                              - 55 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


          Board has argued with reference to proviso under
          Section 28A-A with vehemence and has assailed the
          impugned order on this basis with support of more
          than one authorities and judicial pronouncements,
          and we find that plea is well founded on facts as well
          as law. We accordingly hold that the applications
          filed on behalf of the Respondents nos. 3 to 19
          under Section 28A-A could not and should not have
          been entertained by the Special Land Acquisition
          Officer by giving the benefit of the period spent for
          obtaining the certified copy on the basis of the
          certified copy which had been annexed with the
          application under Section 28A-A and in absence of
          entitlement for such benefit under proviso to Section
          28A-A, the is applications were on the face of it,
          time barred. The impugned order dated 31st May
          1997 (Annexure-D) passed by the Special Land
          Acquisition Officer, therefore, cannot be sustained in
          the eye of law and the same is hereby quashed and
          set aside.


   27.18. By relying on Gujarat Housing Board's case,

         he submits that it is only the time which is

         taken to obtain a certified copy which could be

         excluded    while      calculating     the   period       of

         limitation under Subsection (2) of Section 12 of

         the Limitation Act. Many of the claimants, not

         having filed any application for a certified copy

         but having relied on the certified copy availed

         of by one of the claimants, he submits that all
                                    - 56 -
                                                   NC: 2025:KHC-D:7586
                                                WP No. 100706 of 2023
                                            C/W WP No. 100224 of 2023
                                                WP No. 100227 of 2023
    HC-KAR                                            AND 14 OTHERS


                the claimants would not be entitled for the

                benefit of extension of time, insofar as the time

                spent in obtaining copies are concerned.

        27.19. He relies on the decision of the Hon'ble Apex

                Court in Major General Kapil Mehra and

                others -v- Union of India and another5

                more particularly para no. 45 thereof, which is

                reproduced hereunder for easy reference:

                45. Award of interest under Section 34 is mandatory
                inasmuch the word used in the section is "shall". The
                scheme of the Act and the express provisions thereof
                establish that the interest payable under Section 34 is
                statutory. The claim for interest under Section 28A of
                the Act proceeds on the basis that due compensation
                not having been paid, the claimant should be allowed
                interest on the enhanced compensation amount. The
                award of interest under Section 28A is discretionary
                power vested in the court and it has to be exercised in
                a judicious manner and not arbitrarily. The use of the
                word "may" in Section 28A does not confer any
                arbitrary discretion on the court to disallow interest
                for no valid or proper reasons. Normally, the court
                awards interest if it enhances the compensation in
                excess of the amount awarded by the Collector,
                unless there are exceptional circumstances.



        27.20. By relying on Kapil Mehra's case, he submits

                that under Section 34 of the LA Act, the


5
    (2015) 2 SCC 262
                                     - 57 -
                                                    NC: 2025:KHC-D:7586
                                                 WP No. 100706 of 2023
                                             C/W WP No. 100224 of 2023
                                                 WP No. 100227 of 2023
    HC-KAR                                             AND 14 OTHERS


                awardal of interest is in terms of the first

                award. The claim made under Section 28A

                being on account of compensation not being

                paid, there is a discretionary power vested in

                the court to award interest or not, since the

                word used is 'may' in Section 28A.

        27.21. He relies upon the decision in Pappaya Sastry

                -v- Government of AP6 para nos. 22, 26 and

                46 thereof, which are reproduced hereunder for

                easy reference:

                22. It is thus settled proposition of law that a
                judgment, decree or order obtained by playing fraud
                on the court, tribunal or authority is a nullity and non
                est in the eye of the law. Such a judgment, decree or
                order--by the first court or by the final court--has to
                be treated as nullity by every court, superior or
                inferior. It can be challenged in any court, at any
                time, in appeal, revision, writ or even in collateral
                proceedings.



                26. Fraud may be defined as an act of deliberate
                deception with the design of securing some unfair or
                undeserved benefit by taking undue advantage of
                another. In fraud one gains at the loss of another.
                Even most solemn proceedings stand vitiated if they
                are actuated by fraud. Fraud is thus an extrinsic
                collateral act which vitiates all judicial acts, whether in
                rem or in personam. The principle of "finality of

6
    (2007) 4 SCC 221
                             - 58 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         litigation" cannot be stretched to the extent of an
         absurdity that it can be utilised as an engine of
         oppression by dishonest and fraudulent litigants.



         46. Keeping in view totality of facts and attending
         circumstances including serious allegations of fraud
         said to have been committed by the landowners in
         collusion with officers of the Respondent Port Trust
         and the Government, report submitted by the Central
         Bureau of Investigation (CBI), prima facie showing
         commission of fraud and initiation of criminal
         proceedings, etc. if the High Court was pleased to
         recall the earlier order by issuing directions to the
         authorities to pass an appropriate order afresh in
         accordance with law, it cannot be said that there is
         miscarriage of justice which calls for interference in
         exercise of discretionary and equitable jurisdiction of
         this Court. We, therefore, hold that this is not a fit
         case which calls for our intervention under Article 136
         of the Constitution. We, therefore, decline to do so.




   27.22. By relying on Pappaya Sastry's case, he

         submits that any judgment obtained by playing

         fraud on the Court, Tribunal or Authority is a

         nullity and is 'non-est' in the eyes of law and

         has to be treated as a nullity by every court,

         superior or inferior.

   27.23. In this case, since the enhancement has been

         obtained by playing fraud, this Court ought to

         consider the said award passed under Section
                                   - 59 -
                                                  NC: 2025:KHC-D:7586
                                               WP No. 100706 of 2023
                                           C/W WP No. 100224 of 2023
                                               WP No. 100227 of 2023
    HC-KAR                                           AND 14 OTHERS


                28A to be a nullity. There is a deliberate

                deception on the part of the claimants in order

                to secure an unfair advantage. Having gained

                an advantage by way of such deception, the

                claimants cannot be permitted to continue to

                enjoy   the   said    benefit.    This   court   would

                therefore, have to issue necessary directions to

                conduct an enquiry into the matter.

        27.24. He relies upon the decision of the Hon'ble Apex

                Court in Manoj Kumar, etc. -v- State of

                Haryana and others7, more particularly para

                nos. 11 and 18 which are reproduced hereunder

                for easy reference:

                11. In our opinion, the High Court could not have
                placed an outright reliance on Swaran Singh case
                [Swaran Singh v. State of Haryana, 2012 SCC OnLine
                P&H 19044] , without considering the nature of
                transaction relied upon in the said decision. The
                decision could not have been applied ipso facto to the
                facts of the instant case. In such cases, where such
                judgments/awards are relied on as evidence, though
                they are relevant, but cannot be said to be binding
                with respect to the determination of the price, that
                has to depend on the evidence adduced in the case.

7
    (2018) 13 SCC 96
                             - 60 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         However, in the instant case, it appears that the land
         in Swaran Singh case [Swaran Singh v. State of
         Haryana, 2012 SCC OnLine P&H 19044] was situated
         just across the road as observed by the High Court as
         such it is relevant evidence but not binding. As such it
         could have been taken into consideration due to the
         nearness of the area, but at the same time what was
         the nature of the transaction relied upon in the said
         case was also required to be looked into in an
         objective manner. Such decisions in other cases
         cannot be adopted without examining the basis for
         determining compensation whether sale transaction
         referred to therein can be relied upon or not and what
         was the distance, size and also bona fide nature of
         transaction before such judgments/awards are relied
         on for deciding the subsequent cases. It is not open to
         accepting determination in a mechanical manner
         without considering the merit. Such determination
         cannot be said to be binding.

         18. This Court has clearly laid down that such
         judgment/award cannot be received in evidence and
         considered without giving an opportunity of rebuttal
         to opposite parties by adducing evidence. At the stage
         of appeal if award/judgment has to be read in
         evidence, an application has to be filed under Order
         41 Rule 27 of the Code to take additional evidence on
         record and if allowed, opportunity to lead evidence in
         rebuttal has to be allowed.



   27.25. By relying on Manoj Kumar's case, he submits

         that     an      earlier        decision     enhancing

         compensation cannot be adopted in its entirety

         without examining the basis for determining
                                     - 61 -
                                                    NC: 2025:KHC-D:7586
                                                 WP No. 100706 of 2023
                                             C/W WP No. 100224 of 2023
                                                 WP No. 100227 of 2023
    HC-KAR                                             AND 14 OTHERS


                compensation. What is the distance between

                the properties, the size, the bonafide nature of

                transactions, and the evidence adduced in each

                of the cases? The reference court ought not to

                blindly follow the enhancement granted in the

                earlier   matter.    The       previous   award   under

                Section 18 is only a piece of evidence which is

                required to be established in a manner known

                to law. Hence, the award passed under section

                28A is bad in law.

        27.26. He relies upon the decision of the Hon'ble Apex

                Court in Union of India -v- Pramod Gupta

                and others8,more particularly para nos. 24,

                25, 26, 27 thereof, which are reproduced

                hereunder for easy reference:

                24. While determining the amount of compensation
                payable in respect of the lands acquired by the State,
                the market value therefor indisputably has to be
                ascertained. There exist different modes therefor.




8
    (2005) 12 SCC 1
                             - 62 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         25. The best method, as is well known, would be the
         amount which a willing purchaser would pay to the
         owner of the land. In absence of any direct evidence,
         the court, however, may take recourse to various
         other known methods. Evidences admissible therefor
         inter alia would be judgments and awards passed in
         respect of acquisitions of lands made in the same
         village and/or neighbouring villages. Such a judgment
         and award, in the absence of any other evidence like
         the deed of sale, report of the expert and other
         relevant evidence would have only evidentiary value.

         26. Therefore, the contention that as the Union of
         India was a party to the said awards would not by
         itself be a ground to invoke the principles of res
         judicata and/or estoppel. Despite such awards it may
         be open to the Union of India to question the
         entitlement of the Respondent claimants to the
         amount of compensation and/or the statutory
         limitations in respect thereof. It would also be open to
         it to raise other contentions relying on or on the basis
         of other materials brought on record. It was also open
         to the appellant to contend that the lands under
         acquisition are not similar to the lands in respect
         whereof judgments have been delivered. The area of
         the land, the nature thereof, advantages and
         disadvantages occurring therein amongst others
         would be relevant factors for determining the actual
         market value of the property although such
         judgments/awards, if duly brought on record, as
         stated hereinbefore, would be admissible in evidence.



         27. Even if the Union of India had not preferred any
         appeal against the said judgment and award, it would
         not be estopped and precluded from raising the said
         question in a different proceeding as in a given case it
         is permissible in law to do the same keeping in view
         the larger public interest.
                                      - 63 -
                                                      NC: 2025:KHC-D:7586
                                                  WP No. 100706 of 2023
                                              C/W WP No. 100224 of 2023
                                                  WP No. 100227 of 2023
    HC-KAR                                              AND 14 OTHERS




        27.27. By   relying    on     Pramod          Gupta's   case,   he

               submits that even if an award has been passed

               earlier in another matter where the Petitioner is

               a party, the same would not amount to res-

               judicata and or estoppel. The Petitioner in this

               case, is entitled to place all the relevant

               material      for    consideration       to   negate     the

               compensation paid in the other matter by

               distinguishing the nature and or similarity of

               the property. Such material having been placed

               on record has not been considered by the

               SLAO.

        27.28. He relies upon the decision of the Hon'ble Apex

               Court    in    the     case       of   Rangammal         -v-

               Kuppuswami and another9, more particularly

               para no. 34 thereof, which is reproduced

               hereunder for easy reference:



9
    (2011) 12 SCC 220
                               - 64 -
                                              NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
HC-KAR                                           AND 14 OTHERS


          34. It has been further held by the Supreme Court in
          State of J&K v. Hindustan Forest Co. [(2006) 12 SCC
          198] wherein it was held that the onus is on the
          plaintiff to positively establish its case on the basis of
          the material available and it cannot rely on the
          weakness or absence of defence to discharge the
          onus.



   27.29. By   relying     on     Rangammal's           case,     his

         submission is that the burden of proof was on

         the claimant to establish that the claimant was

         entitled to the same compensation as that

         awarded in another matter. This burden, not

         having been discharged, the question of the

         SLAO applying the same compensation would

         not arise.

   27.30. Insofar as fraud which has been played, he

         refers to the original records which have been

         produced.

   27.31. In WP 100224/2023, he submits that there is

         no inward seal as regards the application filed

         under Section 28A. In the register maintained

         by the SLAO, there is no entry for receiving the
                             - 65 -
                                               NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         Section      28A     application,           allegedly    on

         03.01.2013. The notarised copy which has been

         produced is much subsequent to the filing of

         the claim petition, and as such, the same could

         not have been looked into. Similar is the

         submission         made          in         respect       of

         WP100245/2023,               WP100785/2023,              and

         WP100298/2023.

   27.32. Insofar as WP no. 100294/2023 is concerned,

         he submits that on the Section 28A application,

         the   date    of   submission          is    indicated    as

         28A.06.2012, whereas in the order passed by

         the SLAO, the application is stated to be filed

         on 12.07.2012. If it was filed on 12.07.2012,

         the application under 28A would have been

         barred by limitation and, therefore, could not

         have been considered. He therefore, submits

         that the above petitions are required to be
                                 - 66 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
HC-KAR                                             AND 14 OTHERS


           allowed, and the order passed by the SLAO is

           required to be set aside.

28.    KONKAN RAILWAY FACTS:

      28.1. Insofar as the matters relating to Konkan

           Railway Corporation Ltd. [for short: 'KRCL'] are

           concerned, KRCL is stated to be a public sector

           undertaking    on       whose       behalf   lands   were

           acquired for the formation of the Konkan

           Railway line between Roha in Maharashtra and

           Thokkur       near        Mangalore.         KRCL    was

           incorporated on 19.07.1990 and has built a 760

           km railway line connecting Maharashtra, Goa

           and Karnataka.

      28.2. The lands for the Konkan Railway line were

           acquired at different points of time between the

           years 1991 to 1995 in various villages of the

           three districts of Uttara Kannada, Dakshina

           Kanada and Udupi and compensation for the

           same was paid to the owners. Some of the
                                - 67 -
                                               NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
HC-KAR                                            AND 14 OTHERS


            owners, not being satisfied with the award

            passed under Section 11, had preferred a

            reference application under Section 18 of the

            LA Act. The reference court enhanced the

            compensation, and in pursuance thereof, the

            Respondents in WP No.105586/2023 and WP

            No. 105650/2023, had filed an application

            under Section 28A of the LA Act.



29.    FACTS IN W.P. No.105586/2023:

      29.1. Respondent No.1 being the owner of survey No.

            218/5 in Shirwad village of Karwar taluk, the

            said land was acquired under a preliminary

            notification dated 08.07.1991, came to be

            gazetted    on    01.08.1991,        final   notification

            issued     on    14.07.1992       and    gazetted     on

            06.08.1992, Respondent No.1 landowner was

            awarded compensation under Section 11 by the

            SLAO as per the award dated 26.03.1994.
                            - 68 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


   29.2. The Landowner sought for reference under

         Section 18 of the LA Act which came to be

         numbered as LAC No. 162 of 1996, wherein the

         Reference Court on 15.02.2008 enhanced the

         compensation by Rs.11,500/- per gunta which

         is based on the award in LAC No. 174 of 1996

         preferred by one Shri. Ramdas.

   29.3. The submission in this regard is that the land of

         Shri. Ramdas was acquired under notification

         dated 19.10.1993, with the final notification

         issued on 24.02.1995, much subsequent to the

         notification issued in respect of the land of the

         Petitioner and as such, the award passed in LAC

         No. 174 of 1996 could not be made applicable

         to land of Respondent No.1. The claimants in

         LAC No. 174 of 1996 had, in turn, relied on the

         award passed in LAC No. 24 of 1993 and LAC

         No. 53 of 1991.
                              - 69 -
                                              NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


   29.4. Respondent No.1 had challenged the award

           dated 15.02.2008 in LAC No. 162 of 1996 by

           filing appeal in MFA No. 4158 of 2008. The

           Petitioner had challenged the same in MFA No.

           6916 of 2008. This court, finding that the

           evidence required to arrive at the market value

           was   lacking,   set       aside   the   award   dated

           15.02.2008 and remanded the matter. Upon

           such remand, the reference court enhanced the

           compensation payable to Rs.18,250/- per gunta

           and while doing so, has taken as comparison

           the land of the land loser in survey No. 218/2

           to be the same as the land in survey no. 238

           and 269/2 of Sherwad village, which is stated

           to be at different locations.

   29.5.   Again, an appeal having been filed in MFA No.

           21545 of 2011, this court observed that the

           compensation awarded could not be considered

           as bad in law and dismissed the appeal. The
                               - 70 -
                                                 NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
HC-KAR                                           AND 14 OTHERS


         said award was challenged before the Hon'ble

         Apex Court in SLP (C) No. 10734 of 2012,

         which came to be dismissed on 06.07.2012.

   29.6. That being as regards one other land acquired

         from Respondent No.1, the subject matter of

         the present petition is that subsequently, at the

         second instance by issuance of a notification

         under Subsection (1) of Section 4 of the LA Act

         on 19.10.1993            gazetted on 16.12.1993, a

         further extent of land of the Respondent No.1 in

         survey   No.218/5             of    Shirwad       village   was

         proposed to be acquired. Compensation having

         been awarded was accepted by Respondent

         No.1 without filing a reference under Section

         18. Though the Respondent No. 1 had filed a

         reference      earlier    in       respect   of    the   earlier

         acquisition.

   29.7. It is Sri Ramdas who had filed a reference in

         LAC No. 174 of 1996 in regard to his land in
                            - 71 -
                                             NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         survey   No.    189/1,      189/2    and   189/3,   the

         reference court who had awarded compensation

         on 31.07.2008 announced the compensation to

         be at Rs.11,500/- per gunta. A challenge

         having been made, this court dismissed the

         appeal by enhancing the compensation from Rs.

         11,500/-to Rs.18,500/-per gunta. A Special

         Leave Petition in SLP No.18119 of 2012 having

         been filed came to be dismissed. It is at that

         stage that Respondent No.1 filed an application

         under Section 28A seeking for redetermination

         of compensation on the basis of the reference

         court award dated 31.07.2008.

   29.8. It is contended that though the Respondent

         No.1 claims that the application was filed on

         17.11.2008, as per the extract of the register,

         maintained by Respondent No.2, the application

         is   recorded   to    have      been    submitted   on

         19.01.2009. An application under Section 28A
                           - 72 -
                                          NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         is required to be filed within 90 days from the

         date of the award by the court in a similar

         matter, the application filed by Respondent

         No.1 is beyond the period of 90 days and,

         therefore, ought to have been rejected by the

         SLAO. Notice came to be issued in the said

         proceedings only on 31.12.2012, thus it is

         contended that in an application stated to have

         been filed on 17.11.2008 or 19.01.2009, notice

         could not have been issued so belatedly on

         31.12.2012 and it is only subsequently that the

         Petitioner came to know of the proceedings

         being conducted without being intimated about

         the same behind the back of the Petitioner and

         it is thereafter the Petitioner appeared in those

         proceedings.

   29.9. The proceedings have gone on from 19.01.2009

         till the date of the impugned award dated

         01.07.2022 for over a period of 13 years. There
                              - 73 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


            is a complete dereliction of duty on the part of

            the SLAO, and there is collusion between the

            SLAO and the land loser. The SLAO, having

            accepted the belated application filed by the

            land loser, though filed belatedly, has delayed

            the matter in order to pass a favourable order

            in favour of Respondent No.1.



30.    Facts in WP 105650/2023

      30.1. The beneficiary/acquiring authority - KRCL and

            the purpose of acquisition (Konkan Railway

            Line) in this petition is the same as in WP No.

            105586/2024.

      30.2. The facts in this matter are more or less similar

            to that as mentioned in WP No. 105586/2024.

      30.3. Respondent No.1 in this petition-Sri.Vithoba

            Shankar Phayde, as noted by Respondent No.2

            vide order sheet dated 24.06.2022 is said to be

            dead, and the impugned award has been
                             - 74 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         delivered without bringing on record the 'Legal

         Representatives' of Respondent No. 1.

   30.4. Respondent No.1 being the owner of survey No.

         218/1 in Shirwad village of Karwar taluk, the

         said land was acquired under a preliminary

         notification dated 08.07.1991, came to be

         gazetted    on    01.08.1991,        final   notification

         issued     on    14.07.1992       and    gazetted     on

         06.08.1992, Respondent No.1 landowner was

         awarded compensation under Section 11 by the

         SLAO as per the award dated 26.03.1994.

   30.5. The landowner sought for reference under

         Section 18 of the LA Act, which came to be

         numbered as LAC No. 162 of 1996, wherein the

         Reference Court on 15.02.2008 enhanced the

         compensation by Rs.18,500/- per gunta, which

         is based on the award in LAC No. 174 of 1996

         preferred by one Shri. Ramdas.
                             - 75 -
                                               NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


   30.6. The submission in this regard is that the land of

         Shri. Ramdas was proposed to be acquired

         under       preliminary             notification        dated

         19.10.1993, with the final notification issued on

         24.02.1995,        much        subsequent          to     the

         notification issued in respect of the land of the

         Petitioner and as such, the award passed in LAC

         No. 174 of 1996 could not be made applicable

         to land of Respondent No.1. The claimants in

         LAC No. 174 of 1996 had, in turn, relied on the

         award passed in LAC No. 24 of 1993 and LAC

         No. 53 of 1991.

   30.7. Respondent No.1 had challenged the award

         dated 15.02.2008 in LAC No. 162 of 1996 by

         filing an appeal in MFA No. 4158 of 2008. The

         Petitioner had challenged the same in MFA No.

         6916 of 2008. This court, finding that the

         evidence required to arrive at the market value

         was     lacking,   set      aside     the   award       dated
                              - 76 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


           15.02.2008 and remanded the matter. Upon

           such remand, the reference court enhanced the

           compensation payable to Rs.18,250/- per gunta

           and, while doing so, has taken as a comparison

           the land of the land loser in survey No. 218/2

           to be the same as the land in survey no. 238

           and 269/2 of Sherwad village, which are stated

           to be at different locations.

   30.8.   Again, an appeal having been filed in MFA No.

           22574 of 2009 was decided, along with MFA No.

           21545 of 2011, against the award in LAC

           162/1.    This    court        observed   that    the

           compensation awarded could not be considered

           as bad in law and dismissed the appeal.

           Further, this Court enhanced the compensation

           amount from 11,500 to 18,500/- in MFA Crob

           No.802/2010. The judgement in MFA No. 22574

           of 2011 was challenged before the Hon'ble

           Apex Court in SLP (C) No. 18119 of 2012 by
                             - 77 -
                                                NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         the   Petitioner       herein,   which       came   to      be

         dismissed on 06.07.2012.

   30.9. That being as regards one other land acquired

         from Respondent No.1, subsequently, at the

         second     instance         by   the     issuance      of    a

         notification under Subsection (1) of Section 4 of

         the   LA   Act     on       19.10.1993        gazetted      on

         16.12.1993, a further extent of land of the

         Respondent       No.1       in   survey       No.218/1      of

         Shirwad village was proposed to be acquired.

         Compensation       having        been        awarded     was

         accepted by Respondent No.1 without filing a

         reference under Section 18. It is Sri. Ramdas,

         who had filed a reference in LAC No. 174 of

         1996 in regard to his land in survey No. 189/1,

         189/2 and 189/3, the reference court who had

         awarded      compensation               on     31.07.2008

         announced        the     compensation          to   be      at

         Rs.11,500/- per gunta. A challenge having been
                           - 78 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         made, this court dismissed the appeal by

         enhancing the compensation from Rs. 11,500/-

         to   Rs.18,500/-per       gunta.   A   Special   Leave

         Petition in SLP No.18119 of 2012, having been

         filed, came to be dismissed. It is at that stage

         that Respondent No.1 filed an application under

         Section 28A seeking for redetermination of

         compensation on the basis of the reference

         court award dated 31.07.2008.

  30.10. It is contended that though the Respondent

         No.1 claims that the application was filed on

         05.11.2008, as per the extract of the register

         maintained by Respondent No.2, the application

         is   recorded   to   have      been    submitted   on

         19.01.2009. An application under Section 28A

         being required to be filed within 90 days from

         the date of the award by the court in a similar

         matter, the application filed by Respondent

         No.1 is beyond the period of 90 days and,
                            - 79 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         therefore, ought to have been rejected by the

         SLAO. A notice came to be issued in the said

         proceedings only on 29.12.2012. Thus, it is

         contended that an application stated to have

         been filed on 19.01.2009, notice could not have

         been issued so belatedly on 29.12.2012. It is

         only subsequently that the Petitioner came to

         know   of   the   proceedings       being   conducted

         without being intimated about the same behind

         the back of the Petitioner. It is thereafter the

         Petitioner appeared in those proceedings.

  30.11. The proceedings have gone on from 19.01.2009

         till the date of the impugned award dated

         17.12.2022 for over a period of 13 years. There

         is a complete dereliction of duty on the part of

         the SLAO, and there is collusion between the

         SLAO and the land loser. The SLAO, having

         accepted the belated application filed by the

         land loser, has delayed the matter in order to
                                 - 80 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
HC-KAR                                             AND 14 OTHERS


            pass a favourable order in favour of Respondent

            No.1.



31.    Sri. Madhusudan R. Nayak, learned Senior Counsel

       appearing    for   the   Konkan        Railway   Corporation

       Limited, would submit that:

      31.1. The applications filed by Deepa Dilip Nayak and

            Vithoba Shankar Phayde were on 17.11.2008

            and 05.11.2008, respectively, in pursuance of

            enhancement made under Section 18 vide

            order dated 31.07.2008 in LAC No.174 of 1996.

      31.2. An application under Section 28A-A is to be filed

            within a period of three months from the date

            of award under Section 18 by the Reference

            Court in regard to similar lands involved. The

            award in LAC 174 of 1996 was passed on

            31.07.2008, the applications unde Section 28A

            filed on 17.11.2008 and 05.11.2008 are beyond

            the period of three months. Apart therefrom, he
                             - 81 -
                                              NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         submits that the entry in the register of the

         SLAO   indicates     that      the   applications   were

         received on 19.01.2009. It is not the date

         mentioned on the application but the date of

         receipt which is required to be considered. If

         the date of receipt on 19.01.2009 is considered,

         the applications are way beyond the period of

         three months prescribed under Section 28A.

         These applications were numbered in the year

         2012, after four years. In the case of Deepa

         Nayak, as LAC No.28A(A)65/2012-13 and in

         respect of Vitobha Shankar Phayde as LAC

         No.28A(A)/50/2012-13.

   31.3. The fact that they were numbered in the year

         2012-13, he submits, would indicate that those

         applications had not been filed in time. The only

         aspect that could be taken into consideration

         for the calculation of the limitation period being

         the time spent on receipt of a certified copy
                           - 82 -
                                          NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         from the date of filing of the application, the

         period of four years is way beyond the period of

         limitation prescribed. This aspect ought to have

         been taken into consideration by the SLAO,

         which has not been done.

   31.4. Insofar as the copying application is concerned,

         he submits that the counsel for the claimant in

         LAC No. 174 of 1996 had made an application

         on 01.08.2008, which was ready on 30.08.2008

         and delivered on 19.09.2008. The period from

         30.08.2008 to 19.09.2008 cannot be reckoned

         because there was a delay on part of the

         Counsel. The time which could be considered

         was only from 01.08.2008 to 30.08.2008,

         which is a period of 30 days. Even then, the

         application filed on 19.01.2009 is beyond the

         period of 3 months fixed as the limitation

         period.
                            - 83 -
                                            NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


   31.5. The claimants have themselves not applied for

         any certified copy but have relied on a certified

         copy obtained by the counsel for the claimant in

         LAC No.174 of 1996. The present claimants not

         having applied for certified copies, the question

         of considering the time spent in filing the

         application and obtaining the certified copy

         being excluded would also not arise.

   31.6. He submits that there is no requirement for the

         production   of   a        certified   copy,   a   mere

         application could have been filed under Section

         28A and a certified copy made available later, it

         is in view of that fact that the period of three

         months fixed would have to be applied with full

         rigour. The claimants would not be entitled to

         the benefits of the provisio to Section 28A since

         they have not made an application for a

         certified copy.
                                  - 84 -
                                                    NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


     31.7. He relies upon the decision of the Hon'ble Apex

            Court     in   the       case      of     Popat    Bahiru

            Govardhane -v- Land Acquisition Officer10,

            more particularly para Nos. 13 and 14 thereof,

            which are reproduced here under for easy

            reference:

             13. This Court in Union of India v. Mangatu Ram
             [(1997) 6 SCC 59 : AIR 1997 SC 2704] and Tota Ram
             v. State of U.P. [(1997) 6 SCC 28A0] dealt with the
             issue involved herein and held that as the Land
             Acquisition Collector is not a court and acts as a
             quasi-judicial authority while making the award, the
             provisions of the 1963 Act would not apply and,
             therefore, the application under Section 28A-A of the
             Act, has to be filed within the period of limitation as
             prescribed under Section 28A-A of the Act. The said
             provisions    require    that   an    application   for
             redetermination is to be filed within 3 months from
             the date of the award of the court. The proviso further
             provides that the period of limitation is to be
             calculated excluding the date on which the award is
             made and the time requisite for obtaining the copy of
             the award.

             14. In State of A.P. v. Marri Venkaiah [(2003) 7 SCC
             28A0 : AIR 2003 SC 2949] , this Court reconsidered
             the aforesaid judgments including the judgment in
             Harish Chandra Raj Singh [AIR 1961 SC 1500] and
             held that the statute provides limitation of 3 months
             from the date of award by the court excluding the
             time required for obtaining the copy from the date of


10
 (2013) 10 SCC 765
                             - 85 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         award. It has no relevance so far as the date of
         acquisition of knowledge by the applicant is
         concerned. In view of the express language of the
         statute, the question of knowledge did not arise and,
         therefore, the plea of the applicants that limitation of
         3 months would begin from the date of knowledge,
         was clearly unsustainable and could not be accepted.
         The Court also rejected the contention of the
         applicants that a beneficial legislation should be given
         a liberal interpretation observing that whosoever
         wants to take advantage of the beneficial legislation
         has to be vigilant and has to take appropriate action
         within the time-limit prescribed under the statute.
         Such an applicant must at least be vigilant in making
         efforts to find out whether the other landowners have
         filed any reference application and if so, what is the
         result thereof. If that is not done then the law cannot
         help him. The ratio of the judgment in Harish Chandra
         Raj Singh [AIR 1961 SC 1500] was held to be non-
         applicable in case of Section 28A-A of the Act. The
         Court observed : (Marri Venkaiah case [(2003) 7 SCC
         28A0 : AIR 2003 SC 2949] , SCC pp. 28A4-85, paras
         11-12)

         "11. ... In that case, the Court interpreted the proviso
         to Section 18 of the Act and held that clause (a) of
         the proviso was not applicable in the said case
         because the person making the application was not
         present or was not represented before the Collector at
         the time when he made his award. The Court also
         held that notice from the Collector under Section
         12(2) was also not issued, therefore, that part of
         clause (b) of the proviso would not be applicable. The
         Court, therefore, referred to the second part of the
         proviso which provides that such application can be
         made within six months from the date of the
         Collector's award. In the context of the scheme of
         Section 18 of the Act, the Court held that the award
         by the Land Acquisition Officer is an offer of market
                             - 86 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         price by the State for purchase of the property.
         Hence, for the said offer, knowledge, actual or
         constructive, of the party affected by the award was
         an essential requirement of fair play and natural
         justice. Therefore, the second part of the proviso
         must mean the date when either the award was
         communicated to the party or was known by him
         either actually or constructively.

         12. The aforesaid reasoning would not be applicable
         for interpretation of Section 28A-A because there is
         no question of issuing notice to such an applicant as
         he is not a party to the reference proceeding before
         the court. The award passed by the court cannot be
         termed as an offer for market price for purchase of
         the land. There is no duty cast upon the court to issue
         notice to the landowners who have not initiated
         proceedings for enhancement of compensation by
         filing reference applications; maybe, that their lands
         are acquired by a common notification issued under
         Section 4 of the Act. As against this, under Section 18
         it is the duty of the Collector to issue notice either
         under Section 12(2) of the Act at the time of passing
         of the award or in any case the date to be pronounced
         before passing of the award and if this is not done
         then the period prescribed for filing application under
         Section 18 is six months from the date of the
         Collector's award."

         (emphasis added)

         A similar view has been reiterated by this Court in Des
         Raj [(2004) 7 SCC 753 : AIR 2004 SC 5003] and
         Chitrasen Bhoi [(2009) 17 SCC 74].




   31.8. By relying on Popat Bahiru's case, he submits

         that the SLAO not being a Court but a quasi-
                             - 87 -
                                              NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         judicial authority, the Limitation Act, 1963

         would not apply, and strict application of

         limitation under section 28A-A would have to be

         followed   as   regards        the    90-day      limitation

         period. Anyone who wishes to take advantage

         of the beneficial legislation has to be vigilant

         and has to take appropriate action within the

         time    limit   prescribed       under      the     statute.

         Respondent      No.1,        having     filed     for     such

         redetermination post this period, is not entitled

         to any benefits thereof.

   31.9. He submits that, therefore, in terms of Section

         28A, an application for redetermination was

         required to be filed on or before 31.10.2008,

         the application having been claimed to be made

         on     05.11.2008,     though         actually    filed    on

         19.01.2009 is beyond a period of limitation.

  31.10. In so far as Vithoba Phayde's case, he submits

         that it is clearly stated by the claimant therein
                                 - 88 -
                                                NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                that a Xerox copy of the judgment has been

                produced. Thus, no certified copy had been

                produced, and the question of applying the

                proviso to section 28A would not arise. The

                copy of the award which has been produced by

                Phayde is the same copy which has been

                produced by Deepa Nayak.

      31.11. In view of the award, he submits that both the

                applications of Deepa Nayak and Phayde were

                not within time and, as such, were not valid

                under Section 28A, and in this regard, he relies

                upon the decision of Babua Ram [supra],

                which is also relied upon by Shri M. R. C. Ravi,

                learned Senior Counsel.

      31.12. He relies upon a decision of the Division Bench

                of this court in the case of Konkan Railway

                Corporation Limited vs. K. Gopalkrishna

                Prabhu11, more particularly para nos. 3, 6 and


11
     WA No. 4854 of 2013
                            - 89 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         7 thereof, which are reproduced hereunder for

         easy reference:

         3. The learned Senior Counsel submits that the law
         declared by the Apex Court in the decisions
         mentioned above would clearly hold that an
         application under Section 28A is to be filed within
         three months from the date of the award passed by
         the reference Court. No application could be
         entertained beyond the period of three months, from
         the date of the award. The learned Senior Counsel
         would further submit that this position has been
         reiterated by the Hon'ble Supreme Court of India in
         Popat Bahiru Govardhane etc., /vs./Special Land
         Acquisition Officer and Anr.4, reported in (2013) 10
         SCC 765.

         6. The provision in Section 28A of the Act, as
         enunciated by the Apex Court in the case of Mangatu
         Ram and Ors, Tota Ram, Marri Venkaiah and
         reiterated in Popat Bahiru (supra) leaves no room to
         doubt that an application under Section 28A is
         required to be filed within a period of three months
         from the date of the award passed by the Reference
         Court. The provision further provides that the period
         of limitation is to be calculate excluding the date on
         which the award is made and the time requisite for
         obtaining a copy of the award. In view of the express
         language of the statutes, the question of knowledge of
         the applicant did nor arise. The Hon'ble Supreme
         Court has held that the Court/Authority has no power
         to extend the period of limitation on equitable
         grounds.

         7. Since the provision does not contemplate filing of
         application within 3 months from the date of
         knowledge of the award having been passed, the
         question of holding an enquiry by the LAO, to find out
         if the application is in time and whether the delay
                                        - 90 -
                                                          NC: 2025:KHC-D:7586
                                                    WP No. 100706 of 2023
                                                C/W WP No. 100224 of 2023
                                                    WP No. 100227 of 2023
 HC-KAR                                                   AND 14 OTHERS


                could be condoned, does not arise. Such an argument
                at the hands of the Respondent No.1, cannot be
                countenanced.

      31.13. By relying on Gopalkrishna Prabhu's case, he

                submits that it is well-settled law by a catena of

                judgements by the Hon'ble Apex Court that the

                three-month          limitation           period   to    seek

                redetermination cannot be condoned and the

                authority has no power to do so. No equitable

                grounds are available either and hence the

                impugned award passed is bad in law.

      31.14. He relies upon the decision of the Hon'ble Apex

                Court     in     the       case      of     Bhagti      (Smt)

                (Deceased) Through her Lr's Jagdish Ram

                Sharma         vs.   State         of     Haryana12,     more

                particularly para nos. 4 and 6 thereof, which

                are reproduced hereunder for easy reference:

                4. It is contended that the Petitioner is entitled to
                redetermination of compensation on a par with others
                and the question of limitation does not stand in the
                way. The question, therefore, is as to when the
                limitation begins to run for the purpose of filing of an

12
     (1997) 4 SCC 473
                              - 91 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


         application under Section 28A-A of the Act? The
         Amendment Act 68 of 1984 introducing Section 28A-A
         had come into force with effect from 24-9-1984.
         Section 28A-A envisages giving of benefit to a person
         who had accepted the award made under Section 11
         without protest and did not avail of the reference
         under Section 18 for further enhancement while
         others covered by the same notification had the
         award of enhanced compensation. He has been given
         right to make a written application to the LAO within
         30 days (sic within three months) from the date of the
         award of the court excluding the time taken to obtain
         a certified copy of the award of the court. It is now a
         fairly well-settled legal proposition that the award of
         the court is the award of the Reference Court under
         Section 18. That is clear from the Statement of
         Objects and Reasons as also from the unequivocal
         language used in Section 28A-A(1) of the Act. It is an
         equally well-settled legal position that once time has
         begun to run, it will continue to run until it is stayed
         by an appropriate court. The remedy, thereafter
         stands barred. The proviso to Section 28A-A(1) only
         excludes the time actually taken in obtaining the
         certified copy, while computing the period of three
         months' limitation prescribed under Section 28A-A(1).
         In other words, the time taken to obtain certified copy
         alone is to be excluded in computation of limitation of
         three months. The reference in Jose Antonio case
         [(1996) 1 SCC 88 : JT (1995) 8 SC 328A] was
         confined to the question as to which of the two
         awards, when there is more than one award passed
         by the Reference Court in respect of the land covered
         under the same notification published under Section
         4(1), would give cause of action and to the question
         of limitation to file application under Section 28A-
         A(1). In other words, the question therein was which
         of the two dates of the two awards, furnishes the
         period of limitation of three months. In the present
         case in hand that question does not arise. There are
                              - 92 -
                                             NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


         no two awards of the Reference Court. In Scheduled
         Caste Coop. Land Owning Society Ltd. v. Union of
         India [(1991) 1 SCC 174 : AIR 1991 SC 730] a Bench
         of three Judges of this Court held that: (SCC p. 178,
         para 4)

         "It is obvious on a plain reading of sub-section (1) of
         Section 28A-A that it applies only to those claimants
         who had failed to seek a reference under Section 18
         of the Act. The redetermination has to be done by the
         Collector on the basis of the compensation awarded
         by the Court in the reference under Section 18 and an
         application in that behalf has to be made to the
         Collector within 30 days from the date of the award."

         The order of the High Court does not give right to file
         application under Section 28A-A(1).

         6. Thus only those claimants who had failed to apply
         for a reference under Section 18 of the Act are
         conferred with the right to apply for redetermination
         under Section 28A-A(1). But all those who had not
         only sought a reference under Section 18 but had also
         filed an appeal in the High Court against the award
         made by the Reference Court are not entitled to avail
         of the remedy under Section 28A-A. Equally, the right
         and remedy of redetermination would be available
         only when the Reference Court under Section 18 has
         enhanced the compensation in an award and decree
         under Section 26. Within three months from the date
         of the Reference Court excluding the time taken under
         the proviso, the applicant whose land was acquired
         under the same notification but who failed to avail of
         the remedy under Section 18, would be entitled to
         avail of the right and remedy under Section 28A-A.
         The order and judgment of the High Court does not
         give such right. Thus, this Court held that Section
         28A-A does not apply to an order made by the High
         Court for redetermination of the compensation. Thus,
         we hold that the question of reference to the
                                     - 93 -
                                                    NC: 2025:KHC-D:7586
                                                 WP No. 100706 of 2023
                                             C/W WP No. 100224 of 2023
                                                 WP No. 100227 of 2023
 HC-KAR                                                AND 14 OTHERS


                Constitution Bench does not arise. The claimants are
                not    entitled   to    make      an   application  for
                redetermination of compensation under Section 28A-
                A(1) after the judgment of the High Court; nor are the
                claimants entitled to avail of that award which is more
                beneficial to the claimants, i.e., the High Court
                judgment.




      31.15. By relying on Jagdish Ram Sharma's case his

                submission is that the 90-day limitation period

                runs from the date of the award, excluding the

                time taken for obtaining a certified copy. An

                order of enhancement passed by the High Court

                would not confer any right under section 28A-A.

      31.16. He further relies upon the decision of the

                Hon'ble Apex Court in V. Nagarajan vs. SKS

                Ispat and Power Limited and Others13,

                more particularly para Nos. 30 and 32 thereof,

                which    are   reproduced         hereunder   for   easy

                reference:

                30. Section 12 of the Limitation Act provides
                guidance on reckoning the period of limitation and
                excludes the time taken by a party for obtaining a

13
     (2022) 2 SCC 244
                             - 94 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         certified copy of the order it seeks to appeal.
         However, the Explanation clarifies that the time
         taken by the court in preparing the order before an
         application for a copy is filed by the aggrieved party,
         is not excluded from the computation of limitation:

         "12. Exclusion of time in legal proceedings.--(1)
         In computing the period of limitation for any suit,
         appeal or application, the day from which such period
         is to be reckoned, shall be excluded.

         (2) In computing the period of limitation for an
         appeal or an application for leave to appeal or for
         revision or for review of a judgment, the day on
         which the judgment complained of was pronounced
         and the time requisite for obtaining a copy of the
         decree, sentence or order appealed from or sought to
         be revised or reviewed shall be excluded.

         (3) Where a decree or order is appealed from or
         sought to be revised or reviewed, or where an
         application is made for leave to appeal from a decree
         or order, the time requisite for obtaining a copy of
         the judgment shall also be excluded.

         (4) In computing the period of limitation for an
         application to set aside an award, the time requisite
         for obtaining a copy of the award shall be excluded.

         Explanation.--In computing under this section the
         time requisite for obtaining a copy of a decree or an
         order, any time taken by the court to prepare the
         decree or order before an application for a copy
         thereof is made shall not be excluded."

         (emphasis supplied)

         32. The appellant had argued that the order of Nclat
         notes that NCLT Registry had objected to the appeal
         in regard to limitation, to which the appellant had
         filed a reply stating that the limitation period would
                             - 95 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         begin from the date of the uploading of the order,
         which was 12-3-2020. The appellant submitted that
         the suo motu order of this Court dated 23-3-2020
         [Cognizance for Extension of Limitation, In re, (2020)
         19 SCC 10 : (2021) 3 SCC (Cri) 801 ("suo motu
         order")] , taking retrospective effect from 15-3-2020,
         made under Article 142 of the Constitution, extended
         the limitation until further orders, which renders the
         appeal filed on 8-6-2020 within limitation. However it
         is important to note that this Court had only
         extended the period of limitation applicable in the
         proceedings, only in cases where such period had not
         ended before 15-3-2020. In this case, owing to the
         specific language of Sections 61(1) and 61(2), it is
         evident that limitation commenced once the order
         was pronounced and the time taken by the court to
         provide the appellant with a certified copy would
         have been excluded, as clarified in Section 12(2) of
         the Limitation Act, if the appellant had applied for a
         certified copy within the prescribed period of
         limitation under Section 61(2) IBC. The construction
         of the law does not import the absurdity the
         appellant alleges of an impossible act of filing an
         appeal against an order which was uploaded on 12-3-
         2020. However, the mandate of the law is to impose
         an obligation on the appellant to apply for a certified
         copy once the order was pronounced by NCLT on 31-
         12-2019 , by virtue of Section 61(2) IBC read with
         Rule 22(2) of the Nclat Rules. In the event the
         appellant was correct in his assertion that a correct
         copy of the order was not available until 20-3-2020,
         the appellant would not have received a certified
         copy in spite of the application till such date and
         accordingly received the benefit of the suo motu
         order of this Court which came into effect on 15-3-
         2020. However, in the absence of an application for a
         certified copy, the appeal was barred by limitation
         much prior to the suo motu direction of this Court,
         even after factoring in a permissible fifteen days of
                            - 96 -
                                            NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


          condonation under Section 61(2). The Court is not
          empowered to condone delays beyond statutory
          prescriptions in special statutes containing a
          provision for limitation.




  31.17. By relying on V. Nagarajan's case, he submits

         that although the act provides for the exclusion

         of calculating the time taken to obtain a

         certified copy of the judgement/award, any

         time    taken     to        make     available   such

         judgement/award from the date of the order

         shall not be excluded/condoned and would have

         to be computed while deciding the limitation

         period applicable.

  31.18. He submits that the liability to make payment

         of interest cannot be mulcted on the beneficiary

         on account of the delay in the Petitioner's filing

         a claim under Section 28A, the administrative

         delays in registering such a claim petition and

         finally, the time taken by the SLAO in the

         disposal of the proceedings. The application
                            - 97 -
                                              NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         under Section 28A is required to be filed within

         three   months'    time,       the    intention   of   the

         legislature was that any such application is

         required to be disposed of as early as possible

         by      making      available          the    enhanced

         compensation to any person so entitled to, who

         is also required to make such application within

         a period of three months or from the date on

         which the enhancement has been made.

  31.19. In the present case, he submits that firstly,

         there is a delay in filing the petition under

         Section 28A. The said application ought to have

         been filed by 31.10.2008, but the register

         shows the application to have been received on

         19.01.2009.      The       application   came     to   be

         numbered in the year 2012, the order of the

         SLAO was passed on 01.07.2022. Even if

         assuming that the application filed by the land

         loser was to be within time, the delay of nearly
                             - 98 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         14 years in disposal by the SLAO as regards

         which the beneficiary has been asked to make

         payment of interest, the beneficiary not being

         responsible for the delay cannot be mulcted

         with such interest.

  31.20. His submission is also that many times, the

         acquisition is on behalf of public enterprises;

         thus, any amount required to be paid comes

         from the public exchequer. This delay by the

         SLAO would be a drain on the public exchequer.

         He relies on Section 11 of the LA Act 1894,

         which   is   reproduced         hereunder   for   easy

         reference:

         11. Enquiry and award by Collector

         On the day so fixed, or on any other day to which the
         enquiry has been adjourned, the Collector shall
         proceed to enquire into the objection (if any) which
         any person interested has stated pursuant to a notice
         given under section 9 to the measurements made
         under section 8, and into the value of the land [at
         the date of the publication of the notification under
         section 4, sub-section (1)] [Inserted by Act 38 of
         1923, Section 5.], and into the respective interest of
         the persons claiming the compensation and shall
         make an award under his hand of-
                             - 99 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         (i)the true area of the land;

         (ii)the compensation which in his opinion should be
         allowed for the land; and

         (iii)the apportionment of the said compensation
         among all the persons known or believed to be
         interested in the land, of whom, or of whose claims,
         he has information, whether or not they have
         respectively appeared before him:

         [Provided that no award shall be made by the
         Collector under this sub-section without the previous
         approval of the appropriate Government or of such
         officer as the appropriate Government may authorise
         in this behalf:

         Provided further that it shall be competent for the
         appropriate Government to direct that the Collector
         may make such award without such approval in such
         class of cases as the appropriate Government may
         specify in this behalf.]

         Notwithstanding anything contained in sub-section
         (1), if at any stage of the proceedings, the Collector
         is satisfied that all the persons interested in the land
         who appeared before him have agreed in writing on
         the matters to be included in the award of the
         Collector in the form prescribed by rules made by the
         appropriate Government, he may, without making
         further enquiry, make an award according to the
         terms of such agreement.

         (3)The determination of compensation for any land
         under sub-section (2) shall not in any way affect the
         determination of compensation in respect of other
         lands in the same locality or elsewhere in accordance
         with the other provisions of this Act.
                              - 100 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


          (4) Notwithstanding anything contained in the
          Registration Act, 1908 (16 of 1908), no agreement
          made under sub-section (2) shall be liable to
          registration under that Act.]




  31.21. By referring to Section 11, he submits that

         when    a   final    notification       is   issued   under

         Subsection (1) of Section 6, an award is

         required to be passed within two years from the

         date of final notification. If the award is not

         passed within that time, the entire acquisition

         can be brought into question. When such rigour

         is   applied   to     the     initial    acquisition,   his

         submission is that the rigour that would have to

         be applied to a Section 28A application would

         have to be much more stringent, and those

         kinds of applications would have to be disposed

         of as early as possible, preferably within a

         period of six months of such filing.

  31.22. Insofar as proceedings under Section 18 of the

         LA Act, he submits that there is again a huge
                            - 101 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         delay which has caused in passing orders under

         such a reference. Thus, not only the time spent

         on the Section 18 application but the time

         spent on the Section 28A application would

         require the beneficiary to make payment of

         interest. Thus, a beneficiary who has no control

         over these matters would be required to make

         payment of huge amounts as interest.

  31.23. His submission is that if the principles of

         Section 11 are to be applied to a reference

         under   Section    18,      the   proceedings   under

         Section 18 would have to be disposed of within

         a period of much less than 2 years, and if the

         very same principles are applied to applications

         under Section 28A, those applications would

         have to be disposed of in even lesser time,

         preferably within a period of 6 months. This he

         submits without prejudice to the argument that

         Section 28A by itself does not contemplate
                              - 102 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


          making payment of interest, Section 28A only

          contemplates making payment of additional

          compensation      in     terms     of   the   enhanced

          compensation awarded to similarly situated

          lands.

  31.24. Section 28A, not contemplating any interest, his

          submission in the alternative is that no interest

          would be required to be paid on the amount

          which is awarded under Section 28A.In this

          regard, he submits that Section 34 of the LA

          Act   1894     would         not   be   applicable     to

          proceedings under Section 28A. Section 34 is

          reproduced hereunder for easy reference:

          34. Payment of interest

          When the amount of such compensation is not paid or
          deposited on or before taking possession of the land,
          the Collector shall pay the amount awarded with
          interest thereon at the rate of per annum from the
          time of so taking possession until it shall have been so
          paid or deposited:

          Provided that if such compensation or any part
          thereof is not paid or deposited within a period of one
          year from the date on which possession is taken,
          interest at the rate of fifteen per centum per annum
                                   - 103 -
                                                 NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


                shall be payable from the date of expiry of the said
                period of one year on the amount of compensation or
                part thereof which has not been paid or deposited
                before the date of such expiry.

      31.25. He submits that the usage of the word in

               Section 34 is 'compensation' and not 'enhanced

               compensation'. Therefore, Section 34 would

               apply only to compensation awarded under

               Section 11 and not to enhanced compensation

               either under Section 18 or Section 28A.

      31.26. He relies upon the decision in the case of Delhi

               Development         Authority       vs.    Mahendra

               Singh and Another14, more particularly para

               nos. 5, 7 and 9 thereof, which are reproduced

               hereunder for easy reference:

                5. The Act is a complete code and lays down detailed
                procedure for acquisition of land, payment of
                compensation including solatium and additional market
                value. It is to be noted that under Section 34 interest
                @ 9% from the date of taking over the possession till
                payment for the first year @ 15% for subsequent
                years is payable. Section 28A is the only other
                provision which deals with the award of interest. The
                said provision empowers the court to award interest on


14
     (2009)5 SCC 339
                            - 104 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         the excess amount awarded over and above the
         amount awarded by the Collector.

         7. There is no dispute that apart from Sections 28A
         and 34 which deal with payment of interest to persons
         entitled to receive compensation, there is no other
         provision envisaging payment of interest. The
         Collector, Land Acquisition is liable to pay interest on
         statutory rates to such persons only when possession
         has been taken over before the payment of the entire
         compensation to them under Section 34.

         9. Similar view was expressed in State of H.P. v.
         Dharam Das [(1995) 5 SCC 683] . It was held that
         when the statute provides for payment of interest to
         the landowners, a court has no power to award
         interest in a manner other than the one prescribed by
         the statute. It was specifically observed that there is
         no other provision empowering the court to award
         interest on equitable ground as equitable consideration
         has no role to play in determination of the
         compensation and the manner of awarding interest as
         enjoined under the Act. The same has to be
         administered in the manner laid down in the Act and in
         no other way. As a concomitance, the equity
         jurisdiction of the court is taken out and the Act
         enjoins the court to grant interest as per the statutory
         rates specified in the Act.




  31.27. By relying on Mahendra Singh's case, he

         submits that it is only Section 28A and Section

         34 of the LA Act, which deals with payment of

         interest. Apart therefrom, there is no other

         provision which would enable the awardal of
                                    - 105 -
                                                   NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                interest and or payment of interest there being

                no equitable ground or equitable consideration

                which could be taken into consideration for

                such payment of interest.

      31.28. He relies on the decision in State of H.P. and

                others -v- Dharam Das15, more particularly

                para    nos.   3   and       4   thereof,     which    are

                reproduced hereunder for easy reference:

                3. Following that direction the award has been made
                thus:
                  "Accordingly, the award was announced by the
                  Land Acquisition Collector and the Respondent was
                  paid as under:



     (a)    Compensation for the land                       Rs 1750.00



              Interest @ 12% on Rs 1750 (from Oct.
     (b)
              1972 to 31-3-1987)

     in the nature of equitable compensation as per

     order dated 23-7-1986 of Hon'ble High Court.           Rs.   3045.00



     (c) Amount awarded @ 12% from Oct. 1972

     to March 1987 under Section 23(1-A)


15
     (1995) 5 SCC 683
                                  - 106 -
                                                NC: 2025:KHC-D:7586
                                           WP No. 100706 of 2023
                                       C/W WP No. 100224 of 2023
                                           WP No. 100227 of 2023
 HC-KAR                                          AND 14 OTHERS


 of the Land Acquisition Act.                          Rs.    3045.00



(d)       Solatium @ 30%                               Rs     525.00

                                                       Rs     8365.00"


             A reading thereof clearly indicates that advance
             possession was taken in 1972, though notification
             under Section 4(1) of the Act was published on 19-2-
             1986. The Court has awarded under Section 23(1-A)
             additional amount at 12% per annum of the
             compensation from 19-10-1972 to March 1987. The
             question, therefore, is whether the Court is
             empowered to award 12% interest, in addition to
             benefits under Section 23(1-A) of the Act as amended
             under Amendment Act 68 of 1984. The controversy is
             no longer res integra. It is settled law by catena of
             decisions     of   this  Court.     In Mir   Fazeelath
             Hussain v. Special      Dy.       Collector,     Land
             Acquisition [(1995) 3 SCC 208] , a Bench of three
             Judges, to which one of us B.L. Hansaria, J. was a
             member, dealt with the power of the Court to grant
             interest on equitable consideration and held thus:
             (SCC pp. 213-14)

             "10. It has also been submitted by Shri Madhava
             Reddy that higher rate of interest may be ordered to
             do equity between the parties. We are unable to
             concede, as, had the present been a case of non-
             awarding of any interest, we would have done so,
             because, interest in such cases may become payable
             on equity, for it is meant to make good the loss
             suffered by a person due to delayed payment. This
             view has been reiterated recently by this Court
             in Kalimpong Land & Building Ltd. v. State of
             W.B. [(1994) 6 SCC 720] in which payment of interest
             was ordered, even when acquisition was under
             Requisitioning and Acquisition of Immovable Property
             Act, 1952, which statute has made no specific
             provision, unlike the Act at hand, for payment of
             interest. But equity has no role when the question
             relates to rate of interest. Whether the rate of interest
                              - 107 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         should be 6% or 9% is not a matter which would
         require invocation of court's equitable jurisdiction. The
         same has to be governed by statutory provision. Had
         the rate of interest been too low, we could have
         perhaps on equity granted some relief. But 6% has
         been the rate for a very long period insofar as the Act
         is concerned as the enhancement came only in 1984
         whereas the Act is of 1894. So, we are not satisfied if
         equity demands granting of relief in question."

         Similar view was taken by this Court in several
         decisions. It is settled legal position that when the
         statute deals with payment of interest to the claimants
         either under Section 31 or Section 28A of the Act, the
         Court has no power to award interest in a manner
         other than the one in which the statute prescribes
         payment. It is seen that in a case where decision has
         been taken exercising the urgency power under
         Section 17(4) of the Act and the award was made
         subsequent to the taking over possession, obviously
         the claimant would be entitled to payment of interest
         under Section 31 from the date of taking possession
         till the amount is deposited pursuant to the award of
         the Collector under Section 11. On reference, if the
         compensation is enhanced under Section 28A of the
         Act and the proviso thereto the claimants would be
         entitled to the rates of interest specified therein. Apart
         from these two provisions, there is no other provision
         under the Act empowering the Court to award interest
         on equitable grounds, in addition to statutory rates of
         interest    prescribed    under    the    Act.   Equitable
         consideration has no role to play in determination of
         the compensation and the manner of awarding interest
         as enjoined under the Act. The Act is to be
         administered in the manner laid in the Act and in no
         other way. As a concomitance, the equity jurisdiction
         of the Court is taken out and the Act enjoins the Court
         to grant interest as per the statutory rates specified in
         the Act.

         4. Thus, we hold that the finding of the High Court
         that the claimants would be entitled to payment of
         interest @ 12% on equitable grounds from the date of
         taking possession till date of deposit under Section 12
                                     - 108 -
                                                    NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


                in addition to the statutory rates of interest and 12%
                additional amount under Section 23(1-A) for the same
                period is clearly illegal.

      31.29. By relying on Dharamdas's case, he again

                submits that no equitable aspects can be taken

                into consideration for the award of interest.

      31.30. He relies upon the decision of the Hon'ble Delhi

                High Court in Net Ram & another -v- Union

                of India and others16, more particularly para

                5, 6 and 7 thereof, which are reproduced

                hereunder for easy reference:

                 5. There is no dispute to the position that apart from
                 Sections 28A and 34 which deal with payment of
                 interest to persons entitled to receive compensation,
                 there is no other provision envisaging payment of
                 interest. Collector, Land Acquisition is liable to pay
                 interest on statutory rates to such persons only when
                 possession has been taken over before the payment
                 of the entire compensation to them under Section 34.
                 In Union of India v. Budh Singh (1995) 6 SCC 233,
                 the Apex Court had the occasion to deal with Sections
                 28A and 34 and it was observed that these were the
                 only provisions which deal with the payment of
                 interest to land owners. While considering the scope
                 and ambit of these Sections, the Apex Court
                 observed:

                 "Thus, it could be seen that the statute covers the
                 entire field of operation of the liability of the State to

16
     2000 (54) DRJ (FB)
                            - 109 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         make payment of interest and entitlement thereof by
         the owner when land has been taken over and
         possession in consequence, thereof, the land owner
         was deprived of the enjoyment thereof. Thus, it could
         be seen that the Court has no power to impose any
         condition to pay interest in excess of the rate of
         manner prescribed by the statute as well as for a
         period anterior to the publication of Section 4(1)
         notification under this Act."

         6. Similar view was expressed in State of Himachal
         Pradesh v. Dharam Das, (1995) 5 SCC 683. It was
         held that when the statute provides for payment of
         interest to the land owners, a Court has no power to
         award interest in a manner other than the one
         prescribed by the statute. It was specifically observed
         that there is no other provision empowering the Court
         to award interest on equitable grounds as equitable
         consideration has no role to play in determination of
         the compensation and the manner of awarding
         interest as enjoined under the Act. The same has to
         be administered in the manner laid in the Act and in
         no other way. As a concomitance the equity
         jurisdiction of the Court is taken out and the Act
         enjoins the Court to grant interest as per the
         statutory rates specified in the Act. A plea was taken
         in a case before the Apex Court in a matter relating to
         Jammu & Kashmir Requisitioning and Acquisition of
         Immoveable Property Act, 1968 which omitted
         provision for payment of solatium and interest, that in
         spite of the absence of the provision for solatium and
         interest in the said Act the State was bound to pay
         solatium and interest to the land owners on equitable
         grounds. The Apex Court negatived the contention. It
         was observed that there was no substance in the plea
         that by legislative omission to pay solatium the State
         enriches itself unjustly at the expense of the private
         party. (See Union of India v. Dhanwanti Devi, (1996)
         5 SCC 44) In Ashok Nagar Plot Holders Association v.
                              - 110 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


          State of U.P., (1997) 10 SCC 77, the Apex Court
          again observed that liability to pay interest to the
          claimant arises only in accordance with Section 34 of
          the Act. As the Act is a self-contained code, common
          law principles of justice, equity and good conscience
          cannot be extended in awarding interest, contrary to
          or beyond provisions of the statute.


          7. In view of what has been indicated above,
          conclusion is irresistible that while exercising
          jurisdiction under Article 226 of the Constitution of
          India, there is no scope for direction to pay interest in
          a manner not contemplated by either Section 28A or
          34. That being the position, decisions rendered by this
          Court in Sher Singh and Ram Pal cases (supra) and in
          CWP 1483/96 do not indicate the correct position in
          law.




  31.31. By relying on Net Ram's case, he submits that

         interest can only be paid in terms of Section 34

         of the Act. Section 34, if not contemplating

         interest, no interest would be liable to be paid.

  31.32. His submission is that payment of interest or a

         direction for payment of interest would have

         far-reaching financial consequences, and unless

         the provisions of the Act provide specifically for

         payment of interest, there cannot be a direction
                            - 111 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


           to make payment of interest, and in that

           background, he submits that Section 34 would

           not have any application to a redetermined

           award under Section 28A of the Act. Section 34

           being found in Chapter-V of the LA Act applies

           only to an award made under Section 11 of the

           LA Act. The proviso to Section 34 was inserted

           by way of amendment in the year 1984. The

           word 'compensation' referred to in Section 34

           or its proviso can only be referred to as

           compensation awarded under Section 11.

  31.33.   If the legislature intended to make available

           the benefit of Section 34 to a redetermined

           compensation under Section 28A, the reference

           in Section 34 would have been to both the

           initial award and the redetermined award.

           There being no      such usage made in the

           aforesaid provision, he again contends that

           Section   34   would      not   be   applicable   to
                          - 112 -
                                         NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         redetermined award under Section 28A, more

         so when Section 28A was also introduced by

         way of amendment in 1984, the Parliament

         having brought in the proviso to Section 34 as

         well as Section 28A into force by way of the

         same     amendment,       the    Parliament     has

         consciously avoided reference of interest to the

         redetermined    compensation       amount     under

         Section 28A.

  31.34. Without prejudice to the above, he submits that

         even if interest is payable under Section 34 to

         redetermine compensation under Section 28A,

         it is required of the authorities to redetermine

         the compensation at the earliest. The delay on

         the part of the authorities cannot result in the

         beneficiary being mulcted with the liability to

         pay interest.

  31.35. He relies upon the decision of this Court in

         Karnataka Neeravari Nigam Limited vs.
                                    - 113 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


               The     Special     Acquisition       Officer17,     more

               particularly para no. 10            thereof, which is

               reproduced hereunder for easy reference:

                10. Sri.D.N.Nanjunda Reddy also submits that the
                Special Land Acquisition Officer has determined the
                award computing interest from the date of the award
                notwithstanding the fact that the applications for
                redetermination are filed in the year 2010-13 and the
                redetermination process is delayed for reasons that
                cannot be attributed to the Petitioner; if the Petitioner
                cannot be held accountable for the delay, the
                Petitioner    cannot    be   saddled     with   interest.
                Sri.D.N.Nanjunda Reddy is categorical that though it
                is settled that upon redetermination of compensation
                the interest is payable from the date of the award, the
                question whether beneficiaries should be saddled with
                the responsibility to pay interest for the delay in the
                redetermination process though the delay cannot be
                attributed to the Petitioners is not settled. He submits
                that this question is not considered as of now either
                by this Court or by the Apex Court, and hence the
                Petitioner would have had an opportunity to canvass
                that it could not have been called upon to pay interest
                from the date of the award.



      31.36. By referring to KNNL's case, he submits that

               the argument advanced in that matter has not

               been considered and would have to be so

               considered in the present matter.


17
     WP No. 101820 of 2021
                                     - 114 -
                                                    NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


      31.37. He relies upon the decision of this Court in The

                Special Land Acquisition Officer -v- Srikant

                Pundalik      Banakar         and    others18,      more

                particularly para nos. 11, 12, 13, 14 and 15

                thereof, which are reproduced hereunder for

                easy reference:

                 11. The conduct of the State and its officers, one
                 cannot but notice, the lethargy, inaction, and rank
                 indiscipline by the officers in the discharge of duties
                 under the Act. The failure to address the Respondents'
                 applications under section 28A-A by the Special Land
                 Acquisition Officer despite passage of four years from
                 the date of filing speaks volumes of the nature of
                 business transacted by the officer in charge of the
                 said post and the entire hierarchy of the executive,
                 bordering on lack of accountability and responsibility.
                 In my opinion, the Special Land Acquisition Officer
                 failed to discharge duties entrusted resulting in the
                 Respondents-persons        interested,    driven      to
                 exasperation, from being kept away from adequate
                 compensation for lands acquired by the State, on
                 account of submergence due to Upper Krishna Project,
                 filed petitions before the civil court. The duties,
                 functions and responsibilities attached to the office of
                 Special Land Acquisition Officer, are deliberately
                 flouted. I say deliberate because, despite receiving
                 the applications, the Special Land Acquisition Officer
                 declined to exercise a jurisdiction vested, in him,
                 resulting in multiplicity of proceedings. Even during
                 the proceedings before the Civil Court, the Special
                 Land Acquisition Officer having contested the petitions

18
     ILR 2007 Kar 4112
                             - 115 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         contending that it was he who is required to consider
         the applications for re-determining the compensation
         under section 28A-A of the Act, nevertheless, failed to
         do so.

         12. Learned AGA submits that on account of re-
         determination of the compensation payable to the
         applicants, the State will have to pay interest at the
         rate of 15% over the amount of compensation, (after
         re-determination) being 50% in addition to award
         amount, as also on solatium. Question therefore is
         who should pay the said sum? Is the State vicariously
         responsible for the inaction on the part of its officers
         or the officers personally?

         13. Learned AGA submits that necessary instructions
         having been issued to the officer concerned to
         consider the Respondents' applications filed under
         section 28A-A, an enquiry would be initiated by
         issuing notices to all the persons interested, in due
         compliance of sub-section (2) of Section 28A-A of the
         Act and the proceedings concluded within two months
         from today.

         14. The explanation offered by the officers in the
         affidavits referred to supra, at this stage of the
         proceedings,    in   my     considered  opinion    are
         unacceptable. I think it appropriate to direct the
         Revenue Secretary to hold an enquiry, extend an
         opportunity of hearing to the officers concerned, fix
         the responsibility and take a decision as to whether
         the officers are to pay the amount towards interest
         noticed above personally, and recover the same from
         out of their pay and emoluments. It is hoped that this
         would be an eye opener for the Land Acquisition
         Officers in the State of Karnataka to sensitize
         themselves to their duties and responsibilities,
         towards claimants who have lost their lands on
         account of acquisition by the State.
                             - 116 -
                                             NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         15. In the circumstances, these Revision petitions are
         allowed. The orders impugned are set-aside. The
         applications filed by the Respondents before the Civil
         Judge (Sr. Dn), Athani stand rejected as not
         maintainable. The Secretary, Revenue Department is
         directed to hold an enquiry as noticed supra, and file
         an action taken report with the Registrar of this court,
         within four months form today.




  31.38. By referring to Srikant Pundalik Bankar's

         case,   he     submits       that    this   court    has

         categorically observed that there cannot be a

         delay in passing orders on an application under

         Section 28A. Any such delay would amount to

         failure on the part of the SLAO in the discharge

         of the duties entrusted to him. The delay is on

         the part of the officer of the State, it should be

         the State who would be vicariously responsible

         for the inaction on the part of the SLAO. The

         beneficiary cannot be made liable to make

         payment of the interest, and if the delay is by

         certain officers, it is those officers who have
                                   - 117 -
                                                 NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


               delayed without reasons who would have to be

               made liable to make payment of the interest.

      31.39. It relies on Union of India & Anr. vs.

               Pradeep Kumari and Ors.19, more particularly

               para no. 13 thereof, which is reproduced

               hereunder for easy reference:

               13. Shri Goswamy has next contended that while
               redetermining the amount of compensation under
               Section 28A-A it is not permissible for the Collector to
               award interest on the additional amount of
               compensation awarded by him for the reason that
               under Section 28A of the Act only the court can direct
               payment of interest on the excess amount awarded as
               compensation and no such power is conferred on the
               Collector and, therefore, interest cannot be awarded
               by the Collector on the additional amount of
               compensation determined under Section 28A-A. It is
               no doubt true that under Section 28A only the court
               can direct payment of interest on the excess amount
               awarded as compensation and the Collector is not
               competent to award interest on the additional amount
               of compensation under the said provision. But sub-
               section (2) of Section 28A-A provides that after an
               application has been submitted under sub-section (1)
               of Section 28A-A the Collector after conducting an
               inquiry makes an award determining the amount of
               compensation payable to the applicants and under
               sub-section (3) of Section 28A-A any person who has
               not accepted the award under sub-section (2) may
               move the Collector requiring that the matter be
               referred for determination to the court and the

19
     (1995) 2 SCC 736
                             - 118 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         provisions of Sections 18 to 28A have been made
         applicable to such reference. This would show that
         after an application has been submitted under Section
         28A-A(1) for redetermination of the amount of
         compensation the process of such redetermination
         results in making of an award by the Collector and a
         person not accepting the said award can move the
         Collector to refer the matter to the court for
         determination and such reference is governed by
         Sections 18 to 28A. If that is so, Section 34 of the Act
         would be applicable to the award that is made by the
         Collector under sub-section (2) of Section 28A-A and
         it would be permissible for him to award interest
         under Section 34 on the additional amount of
         compensation awarded by him. The second contention
         urged by Shri Goswamy is, therefore, rejected.




  31.40. By relying on Pradeep Kumari's case, he

         again seeks to contend that on passing of an

         award, if no reference under Section 18 is filed,

         then a land loser is deemed to have accepted

         the award. It is only because compensation is

         enhanced in some other matter on a reference

         being made under Section 18 that another land

         loser would get a right to file an application on

         Section 28A.
                            - 119 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


  31.41. Until the filing of Section 28A application, there

          was no demand on the part of the land loser for

          enhancement of compensation. Therefore, in

          the alternative, he submits that interest, if any,

          can only be calculated from the date on which

          the application under Section 28A was filed and

          not prior thereto. Though Pradeep Kumari's

          case (supra) held that interest is payable, the

          date from which the interest was liable to be

          paid has not been fixed in the said judgement.

          His submission in this regard is that it is only

          after the redetermination under Section 28A

          would the interest be liable to be paid and not

          for any point of time earlier.

  31.42. Insofar as the present matters are concerned,

          he submits that the SLAO has also reviewed the

          award inasmuch as the calculation sheet having

          been     forwarded         on    01.07.2022     and

          17.12.2022, the calculation sheet has been
                                     - 120 -
                                                  NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


                revised, and the amounts reworked. In this

                regard, he submits that the SLAO has no power

                to review the calculation sheet, which amounts

                to a review of an award passed. The award

                having been passed on 01.07.2022, the Deputy

                Commissioner        had       communicated    to   the

                Regional Commissioner requesting approval,

                and     on   such    communication,     the   Deputy

                Commissioner had called upon the SLAO to

                examine the date of notification, on which basis

                the calculation was reworked, which is not

                permissible. In this regard, he relies upon the

                decision of the Hon'ble Apex Court in Naresh

                Kumar and Others vs. Government (NCT of

                Delhi)20, more particularly para nos. 10-14

                thereof, which are reproduced hereunder for

                easy reference:

                 10. In our considered view, the review award could
                 not have been passed under Section 13-A of the Act,


20
     (2019) 9 SCC 416
                             - 121 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         which is meant only for correction of any clerical or
         arithmetical mistake. There is no other provision in
         the Act under which the said order dated 14-7-2004
         could have been passed.

         11. In the present case, the compensation for the
         structure on the land has been deducted from the
         award dated 1-10-2003 by the review award dated
         14-7-2004 on the ground of the same being illegal
         structure, which actually amounts to review of the
         award and cannot be said to be a correction of any
         clerical or arithmetical mistake. The question whether
         the structure on the land of the appellants was legal
         or illegal could only be decided after the parties were
         given opportunity to adduce evidence, which
         correction cannot be termed as correction of any
         clerical or arithmetical mistake. There being no
         provision under the Land Acquisition Act, 1894 for
         review of the award, the passing of the order dated
         14-7-2004 in Review Award No. 16/03-04 cannot be
         justified in law.

         12. Section 12 of the Act clearly provides that the
         award of the Collector shall become final on the same
         being filed in the Collector's office, of which the
         Collector shall give immediate notice to the persons
         interested. From the facts of this case, it is clear that
         the award dated 1-10-2003, of which due notice had
         been given to the appellants and part compensation
         had also been paid to the appellants in pursuance
         thereto, had become final and the same could not
         have been reviewed, and that too beyond a period of
         six months, within which period only clerical or
         arithmetical mistakes could have been corrected.

         13. It is settled law that the power of review can be
         exercised only when the statute provides for the
         same. In the absence of any such provision in the
         statute concerned, such power of review cannot be
         exercised by the authority concerned. This Court in
                            - 122 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         Kalabharati  Advertising    v.  Hemant    Vimalnath
         Narichania [Kalabharati Advertising v. Hemant
         Vimalnath Narichania, (2010) 9 SCC 437 : (2010) 3
         SCC (Civ) 808] , has held as under: (SCC pp. 445-46,
         paras 12-14)

         "... 12. It is settled legal proposition that unless the
         statute/rules so permit, the review application is not
         maintainable in case of judicial/quasi-judicial orders.
         In the absence of any provision in the Act granting an
         express power of review, it is manifest that a review
         could not be made and the order in review, if passed,
         is ultra vires, illegal and without jurisdiction. (Vide
         Patel Chunibhai Dajibha v. Narayanrao Khanderao
         Jambekar [Patel Chunibhai Dajibha v. Narayanrao
         Khanderao Jambekar, AIR 1965 SC 1457] and
         Harbhajan Singh v. Karam Singh [Harbhajan Singh v.
         Karam Singh, AIR 1966 SC 641] .)

         13. In Patel Narshi Thakershi v. Pradyuman Singhji
         Arjunsinghji [Patel Narshi Thakershi v. Pradyuman
         Singhji Arjunsinghji, (1971) 3 SCC 844] , Chandra
         Bhan Singh v. Latafat Ullah Khan [Chandra Bhan
         Singh v. Latafat Ullah Khan, (1979) 1 SCC 321] ,
         Kuntesh Gupta v. Hindu Kanya Mahavidyalaya
         [Kuntesh Gupta v. Hindu Kanya Mahavidyalaya,
         (1987) 4 SCC 525 : 1987 SCC (L&S) 491] , State of
         Orissa v. Commr. of Land Records & Settlement
         [State of Orissa v. Commr. of Land Records &
         Settlement, (1998) 7 SCC 162] and Sunita Jain v.
         Pawan Kumar Jain [Sunita Jain v. Pawan Kumar Jain,
         (2008) 2 SCC 705 : (2008) 1 SCC (Cri) 537] this
         Court held that the power to [Ed.: The matter
         between two asterisks has been emphasised in
         original as well.] review is not an inherent power. It
         must be conferred by law either expressly/specifically
         or by necessary implication [Ed.: The matter between
         two asterisks has been emphasised in original as
         well.] and in the absence of any provision in the
         Act/Rules, review of an earlier order is impermissible
                              - 123 -
                                              NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


          as review is a creation of statute. Jurisdiction of
          review can be derived only from the statute and thus,
          any order of review in the absence of any statutory
          provision for the same is a nullity, being without
          jurisdiction.

          14. Therefore, in view of the above, the law on the
          point can be summarised to the effect that in the
          absence of any statutory provision providing for
          review, entertaining an application for review or under
          the garb of clarification/modification/correction is not
          permissible."

          (emphasis supplied)

          14. In view of the aforesaid, we hold that the award
          dated 1-10-2003 could not have been reviewed by the
          Collector, and thus we allow these appeals and quash
          the order dated 4-7-2004 passed by the Collector in
          Review Award No. 16/03-04 as well as the order
          dated 4-3-2010 passed by the Delhi High Court in
          Naresh Kumar v. State (NCT of Delhi) [Naresh Kumar
          v. State (NCT of Delhi), 2010 SCC OnLine Del 977 :
          (2010) 174 DLT 355] . The appellants shall thus be
          entitled to the compensation as awarded in terms of
          the award of the Land Acquisition Collector dated 1-
          10-2003, and the supplementary award dated 27-10-
          2004. No orders as to costs.




  31.43. By relying on Naresh Kumar's he submits that

         only   calculation      could   be     corrected   under

         Section 13A of the LA Act if it arises due to an

         arithmetical mistake and not for any other

         purpose. In the present matter, there is no
                                   - 124 -
                                                NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


                such clerical or arithmetic mistake which has

                occurred, the compensation amount having

                been recalculated, it would amount to a review

                which would not come within the purview of

                Section 13A of the LA Act.

      31.44. He relies upon the decision of this Court in

                Deve     Gowda      and     Ors.   vs.    State    of

                Karnataka, Chief Secretary, Bangalore and

                Ors.21, more particularly para nos. 2, 3 and 9

                thereof, which are reproduced hereunder for

                easy reference:

                 2. During the pendency of these Writ Petitions the
                 Land Acquisition Officer passed a second award dated
                 6.6.2003     at   the   instance   of   the  Deputy
                 Commissioner, Hassan. The Petitioners made
                 application before the Court seeking for amendment
                 of the prayer in these Writ Petitions to quash the
                 second award also. The said application was allowed
                 and an order was passed on 23-10-2003 quashing
                 the second award dated 6-6-2003 and directing the
                 Respondents to release the amount of compensation
                 to the Petitioners.

                 2A. Aggrieved by the said award the Respondent
                 State preferred W.A. 635-55/2003 before the
                 Division Bench of this Court. The Division Bench

21
     ILR 2004 Kar 3159
                            - 125 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         allowed the writ appeals and remanded the matter
         for fresh consideration. The ground on which the
         Division Bench appears to have allowed the writ
         appeals is; that Section 12-A of the Land Acquisition
         Act (hereinafter referred to as 'Act') has not been
         noticed by the Single Judge while disposing of the
         Writ Petitions. Even assuming that Section 12-A of
         the Act has not been noticed, the Division Bench
         itself could have considered the case with reference
         to Section 12-A of the Act instead of remitting the
         matter. But, since the Division Bench has remitted
         the matter for fresh consideration these Writ
         Petitions are heard afresh.

         3. Learned Counsel for the Petitioners submits that
         the second award passed by the Land Acquisition
         Officer is virtually a fresh award in place of the first
         award and therefore, it is without jurisdiction. The
         Learned Advocate General appearing for the
         Respondents submits that if there is any bonafide
         mistake in the award, it is open for the Land
         Acquisition Officer to pass a second award by virtue
         of the power conferred on him under Section 12-A of
         the Act as amended by the State Act.

         Section 12-A of the Act reads as follows:--

         "Any clerical or arithmetical mistake in an award or
         errors arising therein from accidental slips or
         omission may, at any time not later than six months
         from the date of the award, be corrected by the
         Deputy Commissioner either on his motion or on the
         application of the person interested and the award so
         corrected shall be deemed to have been corrected
         accordingly".

         From the facts in this case it is seen that the first
         award is dated 25-8-2002 and approved on 7-11-
         2002. The second award is dated 6-6-2003. If that is
         so, the second award passed by the Land Acquisition
                             - 126 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


          Officer is beyond six months from the date of the
          first award. Further, the power conferred on the Land
          Acquisition Officer under Section 12-A of the Act is to
          correct any clerical or arithmetical mistake in an
          award or the error arising therein from accidental
          slips or omission. In the instant case, the second
          award is virtually an award in place of the first
          award. The Land Acquisition Officer has not pointed
          out any clerical or arithmetical mistake or errors
          arising therein from accidental slips or omission so as
          to replace the first award by passing the second
          award. Therefore, the argument advanced by the
          learned Advocate General that the Land Acquisition
          Officer has power to pass a second award and the
          said power is traceable to Section 12-A of the Act is
          Liable to be rejected and accordingly rejected.

          9. The Petitioners have filed these Writ Petitions
          before this Court seeking for a direction to release
          the compensation as per the award dated 25-8-2002,
          since the compensation has not been released even
          though the said award was approved. When the
          matter was pending before this Court it is not known
          how the Land Acquisition Officer could pass a second
          award nullifying the old award without any notice to
          the Petitioners. The Petitioners are the beneficiaries
          of the first award. If that is so, any adverse order to
          be passed is only after notice to the persons who
          derived the benefit. But in the instant case,
          surprisingly the Land Acquisition officer has passed
          the second award without any notice to the
          Petitioners in violation of the principles of natural
          justice.



  31.45. By relying on Deve Gowda's case, he submits

         that this review of the earlier award amounts to
                                    - 127 -
                                                       NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


               a fresh award. The SLAO does not have the

               power to pass two awards except to correct

               only the clerical or arithmetic mistakes.

      31.46. He relies upon the decision of the Hon'ble Apex

               Court in Kalabharati Advertising v. Hemant

                                                  22
               Vimalnath Narichania                    , more particularly

               para   nos.    12    and      14    thereof,    which   are

               reproduced hereunder for easy reference:

               12. It is settled legal proposition that unless the
               statute/rules so permit, the review application is not
               maintainable in case of judicial/quasi-judicial orders. In
               the absence of any provision in the Act granting an
               express power of review, it is manifest that a review
               could not be made and the order in review, if passed, is
               ultra vires, illegal and without jurisdiction. (Vide Patel
               Chunibhai Dajibha v. Narayanrao Khanderao Jambekar
               [AIR 1965 SC 1457] and Harbhajan Singh v. Karam
               Singh [AIR 1966 SC 641] .)

               14. Therefore, in view of the above, the law on the
               point can be summarised to the effect that in the
               absence of any statutory provision providing for review,
               entertaining an application for review or under the garb
               of     clarification/modification/correction   is    not
               permissible.


      31.47. By relying on Kalabharati's case, he submits

               that unless the statute provides for review, no

22
     2010 9 SCC 437
                             - 128 -
                                              NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         review can be made of any award. As regards

         the claim of Vithoba Shankar                  Phyade, he

         submits that it is only on 24.06.2022 that the

         expiry of Vithoba Shankar Phyade was recorded

         and    adjourned     to      22.07.22,      12.08.22    and

         23.09.2022, it is only on 14.10.2022 that his

         legal heirs were brought on record and an

         award was passed on 07.12.2022 without the

         legal representatives being brought on record.

         Thus, the award is as regards a dead person.

         Now the legal representatives have come on

         record in the present petition, as also by filing a

         separate petition in WP number xxx blank. No

         steps have been taken to bring the legal

         representatives of Vithoba Shankar Phyade on

         record, the application filed by him under

         Section 28A is required to be dismissed.


  31.48. As    regards     Deepa      Dilip   Nayak's    case,    he

         submits    that    once      earlier   as    regards    the
                               - 129 -
                                              NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


          acquisition of certain other land, she had filed a

          reference under Section 18, in LAC No. 162 of

          1996. As regards the              present   matter,   no

          reference was filed, but she sought to take

          advantage of the enhanced compensation in

          one    other    land          losers'   matter    where

          compensation has been enhanced by filing an

          application    as     Section      28A.     She   having

          complete legal knowledge knowing her rights,

          ought to have filed an application as Section

          18, which should have been considered on

          merits instead of claiming rights under Section

          28A. He, therefore, submits that the conduct of

          Deepa Dilip Nayak would also have to be looked

          into by this court while awarding interest.


  31.49. Insofar as the writ petition in WP No. 103322 of

          2023 is concerned, Sri. Madhusudhan Nayak,

          learned Senior counsel, in reply, would submit

          that no writ could lie to execute an award. If at
                                    - 130 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                all the Petitioners are aggrieved, they should

                have    filed   execution    proceedings.      In   this

                regard, he relies upon the decision of the

                Division Bench of this Court in the case of

                Venkatswamy                    Gowda                 vs.

                Gangahanumaiah23, more particularly para

                nos. 5 and 6 thereof, which are reproduced

                hereunder for easy reference:

                  5. Having heard the counsel for the parties, we are
                  of the view that at the first instance, this Hon'ble-
                  Court could not have entertained a Writ Petition
                  because when once a Reference Court has passed
                  and award u/s 18 of the Land Acquisition Act has
                  been passed, if the Respondents have failed to
                  honour the decree of the Reference Court, the
                  natural    course     open     to   the     contempt
                  Petitioner/Decree Holder to get the decree executed
                  by invoking Order 21 of CPC. Instead of filing an
                  Execution before the Civil Judge, (Sr. Dn), Gubbi,
                  the Writ Petition was filed.

                  6. According to us, this Hon'ble Curt could not have
                  entertained, since the scope of Articles 226 & 227
                  of the Constitution are entirely distinct and
                  separate. Articles 226 or 227 can be invoked by a
                  person when there is no other alternative and
                  efficacious remedy available to him. In the instant
                  case, the Petitioner herein cannot contend that the
                  award passed by the Reference Court was an-


23
     2014 SCC online Kar 1808
                            - 131 -
                                         NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


           executable. When a statutory remedy is provided to
           get the decree executed under Order 21 CPC, this
           Court could not have entertained a Writ Petition.
           Even though the court has entertained a Writ
           Petition, based on the concession shown by the
           Learned Govt. Advocate, this court cannot initiate
           contempt because it is not an executable order.



  31.50. By relying on Venkatswamy Gowda's case,

         his submission is that the Petitioner cannot

         bypass a statutory remedy provided under

         Order 21 of the CPC for the execution of the

         award. A writ petition cannot be entertained on

         account of non-payment of the compensation

         amount awarded. When a statutory award is

         provided for execution of a decree/award under

         Order 21 of CPC, there being alternative and

         efficacious remedy, the writ petition cannot be

         entertained.

  31.51. He places reliance on the decision of the

         Hon'ble Apex Court in National Highways

         Authority Of India vs Sheetal Jaidev Vade
                                    - 132 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                and Ors.24 more particularly para nos. 6, 6.2

                and 7 thereof, which are reproduced hereunder

                for easy reference:


                 6. At the outset, it is required to be noted that the
                 private Respondents herein - original writ Petitioners
                 filed the writ petition before the High Court and
                 prayed for the following reliefs in exercise of powers
                 under Article 226 of the Constitution of India:

                   "(a) This Writ Petition may kindly be allowed.

                   (b) That, by way of writ of mandamus of the
                   direction like in nature the Respondents No.1 and
                   2 may kindly be directed to deposit the amount
                   with Respondent No.3 in pursuance of the award
                   dated 12.06.2018 vide No.2016/LA/NH351/CR 01
                   passed by the Respondent No.3 forthwith.

                   (c) That, by way of writ of mandamus of the
                   directions like in nature the Respondent No.3 may
                   kindly be directed to make the payment to
                   Petitioners forthwith after the Respondents No.1
                   and 2 deposit the amount." 6.1 Therefore, reliefs
                   which have been sought by the private
                   Respondents herein original writ Petitioners were
                   in the nature of execution of the award passed by
                   the learned Arbitral Tribunal/Court.

                 6.2 Apart from the fact that the award dated
                 12.06.2018 has been challenged by the NHAI by
                 initiating proceedings under Section 34 of the
                 Arbitration Act which are reported to be pending, the
                 High Court ought not to have entertained the writ
                 petition under Article 226 of the Constitution of India
                 seeking the reliefs to execute the award passed by
                 the learned Arbitral Tribunal/Court, when the award
                 passed by the learned Arbitral Tribunal/Court is to be

24
     CA No. 5256 of 2022
                             - 133 -
                                                NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


          executed by initiating an execution           proceeding
          before the concerned Executing Court.

           But, by passing the impugned order/directions the
           High Court has virtually converted itself into
           Executing Court. Therefore, once the original writ
           Petitioner was having an efficacious, alternative
           remedy to execute the award passed by the learned
           Arbitral Tribunal/Court, by initiating an appropriate
           execution     proceeding before the competent
           Executing Court, the High Court ought to have
           relegated the original writ Petitioners to avail the
           said remedy instead of entertaining the writ petition
           under Article 226 of the Constitution of India which
           was filed to execute the award passed by the
           Arbitral Tribunal/Court. If the High Courts convert
           itself to the Executing Court and entertain the writ
           petitions under Article 226 of the Constitution of
           India to execute the award passed by the Arbitral
           Tribunal/Court, the High Courts would be flooded
           with the writ petitions to execute awards passed by
           the learned Arbitrator/Arbitral Tribunal/Arbitral
           Court.

           7. We disapprove the entertaining of such writ
           petitions under Article 226 of the Constitution of
           India to execute the award passed by the learned
           Arbitral Tribunal/Court, without relegating the
           judgment creditor in whose favour the award is
           passed to file an execution proceeding before the
           competent Executing Court.

  31.52. By relying on Sheetal Jaidev Vade's case, he

         submits that      the        Hon'ble    Apex   Court   has

         categorically held that the High Court ought not

         to have entertained a writ petition under Article

         226 for the execution of an award passed by an

         Arbitral Tribunal. He submits that the same
                                    - 134 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


               finding of the Hon'ble Apex Court would equally

               apply to the present matter.

      31.53. He relies upon the decision of a Coordinate

               Bench of this Court in the case of Laxmibai

               Vamanrao           Kulkarni        vs.      State       of

               Karnataka25, more particularly para no. 3

               thereof, which is reproduced hereunder for easy

               reference:

                3. I failed to understand as to how a writ of
                mandamus can be sought, virtually to execute the
                award dated 4.4.2000, passed in LAC No.83/1986
                vide Annexure-B. If the Court, wherein execution
                petition was filed, did not entertain the petition on the
                ground of want of jurisdiction, the course open was to
                have filed the execution case in the Court which has
                the jurisdiction or if the order at Annexure-C is bad in
                law, to question the same, in the manner provided
                under law. Without resorting to either of the said
                courses, a representation vide Annexure-A having
                been submitted, this writ petition was filed alleging
                inaction on the part of the 2nd Respondent.




      31.54. By relying on Vamanrao Kulkarni's case, he

               submits that the coordinate Bench of this court

               has also held that it is always open for the

25
     WP No.81005 of 2013
                                    - 135 -
                                                 NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                Petitioner to file an execution case in respect of

                a compensation award on account of land

                acquisition, and the said decision would apply

                to the present fact situation.

      31.55. He relies upon another decision of a coordinate

                Bench of this court in the case of Pandurang

                vs Principal Secretary, Dept. of Revenue,

                Govt. of Karnataka26, more particularly para

                no. 2 thereof, which is reproduced hereunder

                for easy reference:

                  2. From the aforesaid materials, it is clear that the
                  Land Acquisition Officer has passed an award on a
                  request made by the Petitioner and the matter was
                  referred to Reference Court for determination of
                  compensation. The Reference Court has enhanced
                  the compensation. For non-payment of the said
                  amount, Execution petition is filed. Instead of
                  prosecuting the execution petition diligently, on the
                  pretext that this Court had issued a direction in
                  similar matters, these writ petitions are filed. When
                  alternative and efficacious remedy is available by
                  way of Execution of the award passed by the
                  Reference Court, there is no need for interference in
                  these writ petitions or otherwise, it would open a
                  floodgate and this Court would become an
                  Executing Court for executing these awards. There
                  is no merit in these petitions. Petitions are
                  dismissed.



26
     WP No. 80071-72 of 2012
                             - 136 -
                                         NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS




  31.56. By relying on Pandurang's case, he submits

            that an alternative efficacious remedy being

            available by way of execution of the award

            passed by the reference court, no writ petition

            could be entertained.


  31.57. On all the above grounds, he submits that the

            writ petition in WP no. 100706 of , WP no.

            105650 of 2023 and WP no. 105586 of 2023

            are required to be allowed and WP no. 103322

            of 2023 filed by Vithoba Phayde and Deepa

            Dilip Nayak are required to be dismissed.



32.    Sri. Murthy Dayanand Naik, the counsel appearing

       for Deepa Dilip Nayak and Vithoba Shankar Phyade

       submits that,

      32.1. The fact of Deepa Dilip Nayak having sought a

            reference under Section 18 on the earlier

            occasion would not mean that even on the next
                           - 137 -
                                              NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         occasion, a reference ought to have been

         sought for. Whether Deepa Dilip Nayak is

         knowledgeable about worldly affairs or not is of

         no   consequence.          It   is    the   benefit   of

         enhancement      in   compensation          awarded   in

         another proceeding under Section 18, which

         she would be entitled to statutorily under

         Section 28A. The compensation having been

         enhanced, it was required for the Respondents

         to make payment of the due amounts. Not

         having paid the amounts, they have filed WP

         No. 103322 of 2023, seeking a mandamus

         directing the Respondents to make payment of

         the due amounts, which he submits is required

         to be allowed.

   32.2. The Respondents, namely Deepa Dilip Nayak

         and Vithobha Phayde in the aforesaid writ

         petitions, had filed an application under Section

         28A of the LA Act on account of enhancement
                            - 138 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         of compensation in a reference filed by one

         other land loser under Section 18 of the LA Act.

         The said Respondents are entitled to file such

         an application, no fault can be found in relation

         thereto. It is the duty of the SLAO to make

         payment of the compensation amount, as paid

         to another land user, to Deepa Dilip Nayak and

         Phyade.

   32.3. The Parliament, having amended the Land

         Acquisition Act by introducing Section 28A, has

         provided an opportunity to a land loser who has

         not filed a reference under Section 18 of the LA

         Act to seek for enhancement of compensation if

         compensation for similarly situated land has

         been enhanced by the reference court. This

         statutory right, which is vested with the said

         Deepa Dilip Nayak and Phyarde or any other

         land   loser,   cannot      be   questioned   by   the

         beneficiary.
                             - 139 -
                                               NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


   32.4. The     entitlement      under        Section       28A     is

         specifically that of land losers who had not filed

         a reference under Section 18 and who have

         been    given   the      benefit      of    the    enhanced

         compensation       under          Section    28A.    Merely

         because    Deepa       Dilip       Nayak     had    filed   a

         reference in respect of an earlier reference

         under Section 18 of LA Act, as regards an

         earlier acquisition and did not file a reference

         under    Section    18       as    regards    the   present

         acquisition would not deprive her of the benefit

         of the enhanced compensation awarded in

         another proceedings. The certified copy which

         has been obtained is by the lawyer who had

         appeared for the person who had filed the

         reference under Section 18, the usage of the

         said certified copy by the said Deepa Dilip

         Nayak and Phayde cannot be said to be bad in

         law.
                             - 140 -
                                                NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


   32.5. It was not required for them to have filed a

         separate application for a certified copy, they

         being entitled to make use of the certified copy

         obtained by somebody else, the same would

         enure to their benefit. He submits that in fact

         there is no requirement for production of a

         certified   copy   of        the    judgment      when   an

         application under Section 28A is filed. Thus, not

         much can be made out by the applicant for the

         non-production of the certified copy being a

         defect on the part of the advocate.

   32.6. As   regards   the      delay        in   registering    the

         application under Section 28A, he submitted

         that they had filed the application at the

         relevant point of time, which has been duly

         acknowledged.        The           registration    of    the

         application on a subsequent date cannot be

         attributed to the land loser, the same being an

         administrative act of the SLAO's office, the land
                              - 141 -
                                               NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         loser cannot be held to be responsible for the

         delay so long as the application has been filed

         within time.

   32.7. As regards the delay in disposal of the matter

         by the SLAO, he submits that the land losers

         have been time and again visiting the office of

         the SLAO, who had not taken up the matter.

         His submission is also that there were several

         transfers    of     the       SLAO,     and   on      several

         occasions,        certain       other     officials     were

         discharging their role as in-charge SLAO who

         did not take up any of the matters, and no

         orders were passed in those proceedings. The

         delay on the part of the SLAO in the disposal of

         the matter cannot be attributed to the land

         loser. The land loser was always wanting to

         receive the compensation at the earliest point

         of time.
                            - 142 -
                                              NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


   32.8. He reiterated the submission of Sri.Madhusudan

         Nayak, learned Senior Council that when there

         is a mandate for an award to be passed within

         two years from the date of final notification

         being issued. A time limit was required to be

         fixed for orders to be passed both under the

         Section   18    reference       and    as   well    as   an

         application filed under Section 28A. The land

         loser wanting to receive the compensation at

         the earliest; there is no benefit that the land

         loser will receive on account of the delay except

         for interest, which does not in any manner

         benefit   the   land        loser.   The    rupee    value

         decreasing with time, the interest will not serve

         any purpose.

   32.9. He submits that the land losers have been

         made to run from pillar to post to receive their

         due compensation, and even now, there is a

         delay in making payment of the compensation,
                                    - 143 -
                                                   NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                which cannot be countenanced either in law or

                fact.

        32.10. He relies upon the decision of the Hon'ble Apex

                Court in the case of Union of India and

                Another vs. Pradeep Kumari and Ors.27,

                more particularly para nos. 8, 11 and 12

                thereof, which are reproduced hereunder for

                easy reference:

                8. We may, at the outset, state that having regard to
                the Statement of Objects and Reasons, referred to
                earlier, the object underlying the enactment of
                Section 28A-A is to remove inequality in the payment
                of compensation for same or similar quality of land
                arising on account of inarticulate and poor people not
                being able to take advantage of the right of reference
                to the civil court under Section 18 of the Act. This is
                sought to be achieved by providing an opportunity to
                all aggrieved parties whose land is covered by the
                same notification to seek redetermination once any of
                them has obtained orders for payment of higher
                compensation from the reference court under Section
                18 of the Act. Section 28A-A is, therefore, in the
                nature of a beneficent provision intended to remove
                inequality and to give relief to the inarticulate and
                poor people who are not able to take advantage of
                right of reference to the civil court under Section 18 of
                the Act. In relation to beneficent legislation, the law is
                well-settled that while construing the provisions of
                such a legislation the court should adopt a

27
     (1995) 2 SCC 736
                              - 144 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         construction which advances the policy of the
         legislation to extend the benefit rather than a
         construction which has the effect of curtailing the
         benefit conferred by it. The provisions of Section 28A-
         A should, therefore, be construed keeping in view the
         object underlying the said provision.

         11. Since the cause of action for moving the
         application for redetermination of compensation under
         Section 28A-A arises from the award on the basis of
         which redetermination of compensation is sought, the
         principle that "once the limitation begins to run, it
         runs in its full course until its running is interdicted by
         an order of the court" can have no application
         because the limitation for moving the application
         under Section 28A-A will begin to run only from the
         date of the award on the basis of which
         redetermination of compensation is sought.

         12. We are, therefore, unable to agree with the view
         expressed in Babua Ram [(1995) 2 SCC 689 : JT
         (1994) 7 SC 377] and Karnail Singh [(1995) 2 SCC
         728A : (1995) 1 Scale 21] that application under
         Section 28A-A for redetermination of compensation
         can only be made on the basis of the first award that
         is made after the coming into force of Section 28A-A.
         In our opinion, the benefit of redetermination of
         amount of compensation under Section 28A-A can be
         availed of on the basis of any one of the awards that
         has been made by the court after the coming into
         force of Section 28A-A provided the applicant seeking
         such benefit makes the application under Section
         28A-A within the prescribed period of three months
         from the making of the award on the basis of which
         redetermination is sought. The first contention urged
         by Shri Goswamy in support of the review petitions is,
         therefore, rejected.
                           - 145 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


  32.11. By relying on Pradeep Kumari's case, he

         submits that the object of Section 28A is to

         remove     inequality      in   the   payment     of

         compensation on account of the payment of

         enhanced compensation           in reference   under

         Section 18. The cause of action for moving an

         application under Section 28A would only arise

         once an award has been passed under Section

         18. The Hon'ble Apex Court has categorically

         held that even as regards a proceeding under

         Section 28A, interest is required to be paid. As

         such, the beneficiary of the acquisition cannot

         claim that no interest is required to be paid.

         Insofar as who is required to make payment of

         interest, he submits that it doesn't matter to

         the land loser whether the beneficiary pays the

         interest or the State or the SLAO, so long as

         the land loser receives the interest.
                                   - 146 -
                                                NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


        32.12. He relies upon the decision in Union of India

               vs.      Munshi    Ram       (Dead)   by    LR'S    and

               others28, more particularly para no. 9 thereof,

               which      is   reproduced     hereunder     for   easy

               reference:

                9. We hold that under Section 28A-A of the Act, the
                compensation payable to the applicants is the same
                which is finally payable to those claimants who sought
                reference under Section 18 of the Act. In case of
                reduction of compensation by the superior courts, the
                applicants under Section 28A-A may be directed to
                refund the excess amount received by them in the
                light of reduced compensation finally awarded.



        32.13. By relying on Munshiram's case, he submits

               that the compensation payable under Section

               28A is the same which is paid under Section 18,

               and that cannot be found any fault therewith.

        32.14. He relies on the decision of the Hon'ble Apex

               Court     in    Gurpreet     Singh    vs.   Union    of

               India29, more particularly para No. 38 thereof,




28
     (2006) 4 SCC 538
29
     (2006) 8 SCC 457
                                   - 147 -
                                                 NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


                which   is   reproduced      hereunder      for    easy

                reference:

                38. This shows that there is no distinction made
                between land value and solatium on the one hand and
                the interest awardable on the other, under Section
                23(1-A) of the Act. It is on this sum that the interest
                under Section 34 of the Act is awarded and if it were a
                reference, awarded under Section 28A of the Act, in
                addition to costs, if any. Thus, the award by the
                Collector and the deemed decree passed on reference
                contain the components of compensation and interest
                in the first, and interest and costs in the second.



        32.15. By relying on Guru Preet Singh's case, he

                submits that there is no difference or distinction

                between the concomitants of the award made

                initially and that made under Section 18.

                Hence, interest, solatium and the like, would

                have to be paid even if an order is passed

                under Section 28A.

        32.16. He relies upon the decision in Hari Krishna

                Mandir Trust vs. State of Maharashtra and

                Ors.30, more particularly para no. 100 thereof,


30
     (2020) 9 SCC 356
                                    - 148 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


               which    is     reproduced     hereunder      for    easy

               reference:

                100. The High Courts exercising their jurisdiction
                under Article 226 of the Constitution of India, not only
                have the power to issue a writ of mandamus or in the
                nature of mandamus, but are duty-bound to exercise
                such power, where the Government or a public
                authority has failed to exercise or has wrongly
                exercised discretion conferred upon it by a statute, or
                a rule, or a policy decision of the Government or has
                exercised such discretion mala fide, or on irrelevant
                consideration.


      32.17. By relying on Hari Krishna Mandir's case, he

               submits that when compensation is not paid by

               the state, even though the land loser may have

               an alternative to efficacious remedy in terms of

               execution proceedings, this court could exercise

               its powers and Article 226 to issue a mandamus

               directing the official Respondents to perform

               their duties.

      32.18. He relies on the decision of the Hon'ble Apex

               Court in Union of India vs. Hansoli Devi31,




31
     2002 7 SCC 273
                                    - 149 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                more particularly para no. 11 thereof, which is

                reproduced hereunder for easy reference:

                11. Coming to the second question for reference the
                receipt of compensation with or without protest
                pursuant to the award of the Land Acquisition
                Collector is of no consequence for the purpose of
                making a fresh application under Section 28A-A. If a
                person has not filed an application under Section 18
                of the Act to make a reference, then irrespective of
                the fact whether he has received the compensation
                awarded by the Collector with or without protest, he
                would be a person aggrieved within the meaning of
                Section 28A-A and would be entitled to make an
                application when some other landowner's application
                for reference is answered by the reference court. It is
                apparent on the plain language of the provisions of
                Section 28A-A of the Act. Otherwise, it would amount
                to adding one more condition, not contemplated or
                stipulated by the legislature itself to deny the benefit
                of substantial right conferred upon the owner.



      32.19. By relying on Hansoli Devi's case, he submits

                that a right under Section 28A is a statutory

                right.

      32.20. He relies upon a judgment of the Coordinate

                Bench      of   this    Court    in    the    case     of

                Puttalingaiah vs. The State of Karnataka32,


32
     WP No. 2758 of 2020
                                     - 150 -
                                                    NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


               more particularly para nos. 2 and 5 thereof,

               which    are   reproduced       hereunder     for   easy

               reference:

               2. The Petitioners submit that the an order came to be
               passed under Section 28A(A)(1) of Karnataka Land
               Acquisition Act, 1894 whereby the compensation was
               re-determined. The names of Petitioner are found in
               the table at page 39 at Sl.Nos.1,2,3,4,5 and 7.

               5. Learned Additional Government Advocate submits
               that necessary requisition will be made by Respondent
               No.3 from the beneficiary as regards to the
               compensation amount payable to the Petitioners.



      32.21. By relying on Puttalingaiah's case, he submits

               that the entitlement of a land loser under

               Section 28A would also include interest.

      32.22. He relies upon the judgment of this Court in

               Chandrakanth            vs.    The     Special      Land

               Acquisition Officer 33, more particularly Para

               nos.    13.5    to     13.10    thereof,    which    are

               reproduced hereunder for easy reference:

                 13.5. It is with this purport and intent that Section
                 28A of the LA Act was introduced by way of an
                 amendment. Section 28A of the LA Act reads as
                 under:

33
     MSA No. 200186 of 2019
                           - 151 -
                                         NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS



         28A     Re-determination of  the  amount   of
         Compensation on the basis of the award of the
         Court.-

         (1) Where in an award under this Part, the Court
         allows to the applicant any amount of Compensation
         in excess of the amount awarded by the Collector
         under section 11, the persons interested in all the
         other land covered by the same notification under
         section 4, sub-section (1) and who are also
         aggrieved by the award of the Collector may,
         notwithstanding that they had not made an
         application to the Collector under section 18, by
         written application to the Collector within three
         months from the date of the award of the Court
         require that the amount of Compensation payable to
         them may be re-determined on the basis of the
         amount of Compensation awarded by the Court:
         Provided that in computing the period of three
         months within which an application to the Collector
         shall be made under this sub-section, the day on
         which the award was pronounced and the time
         requisite for obtaining a copy of the award shall be
         excluded.

         (2) The Collector shall, on receipt of an application
         under sub-section (1), conduct an inquiry after giving
         notice to all the persons interested and giving them a
         reasonable opportunity of being heard, and make an
         award determining the amount of Compensation
         payable to the applicants. (

         3) Any person who has not accepted the award under
         sub-section (2) may, by written application to the
         Collector, require that the matter be referred by the
         Collector for the determination of the Court and the
         provisions of sections 18 to 28 shall, so far as may
         be, apply to such reference as they apply to a
         reference under section 18.

         13.6. A reading of the aforesaid Section would
         indicate that this amendment which was introduced
         in the year 1984, took into consideration that there
         would be a lot of inarticulate and poor people who
                            - 152 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         may not be in a position to approach the Court which
         right is usually exercised only by comparatively
         affluent landowners and this causes considerable
         inequality in the payment of Compensation for the
         same or similar quality of land to different parties.

         13.7. It is with an intention to provide an opportunity
         to all the aggrieved parties whose land is covered
         under the same notification that Section 28A came to
         be introduced. The statement and object for
         introducing the amendment is as under:

          "Considering that the right of reference to the
          Civil Court under Section 18 of the Act is not
          usually takes advantage of by inarticulate and
          poor people and is usually exercised only by the
          comparatively affluent landowners and that this
          causes considerable inequality in the payment of
          compensation for the same for similar quality of
          land to different interested parties, it is proposed
          to provide an opportunity to all aggrieved parties
          whose land is covered under the same notification
          to seek re-determination of compensation once
          any one of them has obtained orders for payment
          of higher compensation from the reference Court
          under Section 18 of the Act."

          13.8. Section 28A of the LA Act envisages a
          person who had not approached the Reference
          Court initially to approach the Reference Court on
          enhancement of Compensation on an application
          filed by any other land owner thereby seeking for
          redetermination of Compensation in the same
          manner as that done in respect of a person who
          had approached the Reference Court and thereby
          entitling the latter to the same benefit as that
          received by the 20 person approaching the
          Reference Court. Thus, under Section 28A of the
          LA Act, the principle of equal Compensation for
          similarly situate land acquired under the very
          same notification is crystalised and made a part of
          the LA Act, therefore requiring that the
          Compensation awarded to any person who has
          approached the Reference Court should be made
          available and or made applicable to the lands of a
                            - 153 -
                                         NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


           person who has not approached the Reference
           Court. Though it does not contemplate automatic
           entitlement, it requires a party to approach a
           Court seeking for enhancement of Compensation
           in a similar manner.

         13.9. The Apex Court in the case of MEWA RAM
         (DECEASED) BY HIS LRS AND OTHERS VS. STATE OF
         HARYANA, THROUGH THE LAND ACQUISITION
         COLLECTOR, GURGAON reported in (1986) 4 SCC 151
         has held as under:

           2. At the resumed hearing Shri S.N. Kacker,
           learned Counsel for the petitioners, confines his
           submission to the change in law by the
           introduction of ss. 25 and 28A by the Land
           Acquisition (Amendment) Act, 1984 (Act 68 of
           1984) and places particular emphasis to Para
           (ix) of the objects and Reasons, to the effect:

            "Considering that the right of reference to the
            civil Court under section 18 of the Act is not
            usually taken advantage of by inarticulate and
            poor people and is usually exercised only by
            the comparatively affluent landowners and
            that this causes considerable inequality in the
            payment of Compensation for the same or
            similar quality of land to different interested
            parties, it is proposed to provide an
            opportunity to all aggrieved parties whose land
            is covered under the same notification to seek
            redetermination of Compensation, once any
            one of them has obtained orders for payment
            of higher Compensation from the reference
            court under section 18 of the Act. "

            4. Shri Kacker, learned counsel for the
            petitioners, with his usual fairness, accepts
            that section 28A in terms does not apply to the
            case of the petitioners for more than one
            reason. In the first place, they do not belong
            to that class of society for whose benefit the
            provision is in-tended and meant i.e.,
            inarticulate and poor people who by reason of
            their poverty and ignorance have failed to take
                        - 154 -
                                      NC: 2025:KHC-D:7586
                                 WP No. 100706 of 2023
                             C/W WP No. 100224 of 2023
                                 WP No. 100227 of 2023
HC-KAR                                 AND 14 OTHERS


         advantage of the right of reference to the civil
         Court under section 18 of the Land Acquisition
         Act, 1894. On the contrary, the petitioners
         belong to an affluent class, and they are not
         persons who have been deprived of property
         without payment of Compensation. The
         petitioners had all applied for reference under
         section 18 of the Act and the civil Court by
         adopting a different basis for computation,
         namely. treating the land to be potential
         building site, substantially enhanced the
         amount of Compensation. On appeal. there
         was further enhancement by the High Court.
         The petitioners have withdrawn large sums of
         money at each stage. For instance, the
         petitioner Mewa Ram withdrew on February 6,
         1976 consequent upon the award of the Land
         Acquisition Collector Rs.1,19,000, an additional
         sum of Rs.28,938.20p. On March 23, 1978
         after the Judgment of the learned Additional
         District Judge, and Rs.2,75, 105.42p. after the
         Judgment of the High Court between
         December 11, 1981 and February 13, 1982.
         The Judgment of the High Court not having
         been appealed from has admittedly become
         final. Evidently, the petitioners felt satisfied
         with the enhanced amount of Compensation as
         awarded by the High Court @ Rs.12.25 per
         square yard because they did not apply for
         grant of special leave under Art. 136 of the
         Constitution for more than three years. Merely
         because this Court in the 23 two cases of Paltu
         Singh and Nand Kishore enhanced the rate of
         Compensation to Rs.17.50 per square yard,
         could not furnish a ground for condonation of
         delay under section 5 of the Limitation Act.

         13.10. The Apex Court in the case of BABUA
         RAM AND OTHERS VS. STATE OF U.P. AND
         ANOTHER reported in (1995) 2 SCC 689 at
         paragraphs 6, 11, 12, 15, 16, 18 and 35 has
         held as under which is reproduced hereunder
         for easy reference:
                        - 155 -
                                      NC: 2025:KHC-D:7586
                                 WP No. 100706 of 2023
                             C/W WP No. 100224 of 2023
                                 WP No. 100227 of 2023
HC-KAR                                 AND 14 OTHERS


         6. It is' contended for the State Governments
         that Section 28-A since speaks of persons
         "interested" and "aggrieved", a claimant who
         received     Compensation     without   protest,
         becomes disentitled to make an application
         under Section 18 because of the second
         proviso to Sub-section (2) of Section 31. He
         being a non-protester cannot be an aggrieved
         person.      A    claimant     who.     receives
         Compensation under protest but makes no
         application under Section 18, becomes a
         person aggrieved under Section 28-A of the
         Act and is entitled to seek redetermination for
         higher     Compensation.     The   question   of
         redetermination of Compensation would arise
         only if an award under Section 11 had been
         made by the Land Acquisition Officer/Collector
         after the Amendment Act had come into force,
         namely, September 24, 1984. In other words,
         their contention was that Section 28-A is
         prospective in operation and 24 has no
         application to any award made by the
         Collector/L.A.O., prior to the Amendment Act
         had come into force. It was also contended
         that such an application should be made within
         three months from the date of the award of
         the Court, i.e., civil Court on reference under
         Section 18 and not on each successive award
         or a decree in appeal. The limitation of three
         months should be computed from the date of
         the award of the civil Court, first in point of
         time and that neither the subsequent award
         under Section 26 or the Judgment or decree of
         the High Court under Section 54 or of this
         Court, does furnish any cause of action nor
         does the limitation of three months under
         Section 28-A start running from the later
         dates. When an appeal was filed by the
         State/beneficiary against the award and
         decree of the civil Court, the Collector/L.A.O.
         has to await the decision of the High Court or
         of this Court before redetermining the
         Compensation under Section 28A(2). Be it the
         award made before the Act came into force, or
         the award of the Court made after the
                         - 156 -
                                       NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         Amendment Act has come into force, no
         application under Section 28-A would lie. The
         award of the Court envisaged under Section
         28-A can only be of the civil Court made on a
         reference under Section 18 and not the
         Judgment and decree of the High Court or of
         this Court. The claimants who did not receive
         Compensation under protest or unsuccessful
         applicants under Sections 18 or 54 of the Act
         or under Article 136 etc. are not the persons
         aggrieved when the Compensation was further
         enhanced under Section 26 or by the High
         Court under Section 54 or by this Court. It was
         also contended that the person aggrieved
         under Section 28-A, must be one who has an
         interest in the land which is sine qua non to
         claim for higher Compensation. Even one who
         was handicapped due to illiteracy, ignorance or
         poverty had to receive the Compensation only
         under protest. Only that class of persons who
         would have received the Compensation under
         protest could be aggrieved persons to avail of
         the right to claim 25 redetermination of
         Compensation. Section 28A is transitional one
         and does not apply to future awards. The
         Collector      when       redetermined         the
         Compensation under Section 28A(2), the
         beneficiary being person interested not having
         accepted the award, such person becomes
         entitled to seek reference under Section28-
         A(3). 11. The State having regard to the
         Directive Principles of State Policy in Part IV of
         the Constitution which has to undertake
         diverse measures in a massive scale to
         promote public welfare an to accelerate
         economic development has to inevitably
         acquire land needed for public purposes -
         industrial development, housing, educational
         institutions etc. Cases of land acquisition of
         land have become far more numerous than
         ever before. Exercising the power of eminent
         domain when the State takes recourse to
         acquisition of lands of the individuals or
         institutions for public purpose, to balance the
         right of the individual whose land is acquired
                         - 157 -
                                       NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         for promotion of the public purpose, the
         deprived owner of the land is required to be
         adequately      compensated      for   his    own
         rehabilitation keeping in view the sacrifice he
         makes in the larger public interest. Taking into
         consideration the stark realities that many a
         poor and inarticulate owner of acquired land
         are not usually taking advantage of the
         reference provided in Section 18 for obtaining
         adequate Compensation for their acquired
         lands, Parliament while bring about certain
         amendments to the Act, has enacted Section
         28-A through the reintroduced 1984-Bill, with
         the object mentioned in para 2(IX) of the
         Statement of Objects and Reasons, which
         says: "Considering that the right of reference
         to the civil court under Section 18 of the Act is
         not usually taken advantage by poor and
         inarticulate and is usually exercised only by
         the comparatively affluent land owners and
         that this causes 26 considerable inequality in
         the payment of compensation for the same or
         similar quality of land to different interested
         persons, it was proposed to provide an
         opportunity to all aggrieved parties whose land
         is covered under the same Notification to seek
         redetermination of compensation, once any
         one of them has obtained orders of payment of
         higher compensation from the reference court
         under Section 18 of the Act." In para 3 of the
         Financial Memorandum, it is stated thus:-
         "Clause (19) of the Bill seeks to commensurate
         a new Section 28A of the Act which provides
         that if a party in a land acquisition proceeding
         obtains the orders of the Court under Section
         18 of the Act for higher Compensation,
         another person whose lands are covered under
         the same Notification under Section 4(1) of the
         Act and who may have reasons to be similarly
         aggrieved by the award of the Collector, may
         file to the Collector for redetermination of their
         amount of Compensation payable to them on
         the basis of the amount of Compensation
         awarded by the Court. 12. The Statement of
         Objects and Reasons, as seen eloquently
                         - 158 -
                                        NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         manifests the legislative animation in enacting
         Section 28A of the Act. This Court in Utkal
         Contractors & Joinery Pvt. Ltd. v. State of
         Orissa : [1987] 3 SCR 317 held that the safest
         guide to the interpretation of statutes is the
         reason for it, which can be discovered through
         the external and internal aids, the external
         aids are Statement of Objects and Reasons
         when the Bill was presented in Parliament and
         internal aids are the preamble, the scheme
         and the provisions of the Act. The Statement
         of Objects and Reasons can be referred to
         ascertain the mischief sought to be remedied
         by the statute vide S.C. Prashar, Income Tax
         Officer v. Vasantsen Dwarkadas, Shivnarayan
         Kabra vs. State of Madras, Workmen of
         Firestone Tyre & 27 Rubber Co. of India v.
         Management and Ors. and in A.C. Sharma v.
         Delhi Administration. 15. The first question
         that arises for determination is, who is a
         person "aggrieved" within the meaning of
         Section 28-A(1) of the Act. Para 2(IX) of the
         Statement of the Objects and Reasons read
         with para 3 of the Financial Memorandum
         would indicate that Section 28-A was
         introduced for the first time in the second Bill
         to benefit poor and inarticulate people who by
         reason of their poverty, ignorance and
         illiteracy fail to take advantage of their right of
         reference to the Civil Court under Section 18.
         By operation of second proviso to Sub-section
         (2) of Section 31 and Section 18(1), though
         such people are interested persons, if due to
         their ignorance, illiteracy or indigence, receive
         Compensation for their lands without protest,
         would be denied of their right to obtain higher
         Compensation while the comparatively affluent
         land owners of their neighboring lands who
         take advantage of the reference under Section
         18 would get higher Compensation determined
         by the Court. Hence Section 28-A makes the
         award under Section 26, the foundation for
         obtaining higher Compensation by poor and
         inarticulate people. In Mewa Ram v. State of
         Haryana : this Court held that the right and
                         - 159 -
                                       NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         remedy under Section 28- A was meant for
         that class of persons who were poor and
         inarticulate and by reason for their poverty
         and ignorance, should have failed to take
         advantage of the right of reference to the
         Court for higher Compensation under Section
         18. However, this Court concluded that to avail
         of the remedy under Section 28-A, the
         conditions laid down or therein were to be
         fulfilled. 16. In K. Rangiah V. Special Dy
         Collector     (Land   Acquisition)    this Court
         observed that in an acquisition proceedings,
         lands situated in the same locality and in the
         neighbouring locality when are possessed of
         the same comparable advantages, the 28
         owner of the former lands are entitled to the
         same rate of Compensation as the owners of
         other lands as determined by the Judgment of
         the High Court which had become final as
         otherwise, it would be inequitable and
         discriminatory. In other words, the owners of
         the lands possessing the same kind and same
         quality etc. are entitled to parity in payment of
         Compensation for their lands. Section 28-A(1)
         is intended to overcome the hurdle created by
         Section 18(1) and 2nd proviso to Section
         31(2) in the matter of obtaining equal
         Compensation for similar acquired lands. Equal
         Compensation for similar acquired lands could
         be got by all the interested persons, if their
         lands     are    acquired    under    the   same
         Notification. In other words, if an owner fails to
         avail of the right and remedy under Section
         18(1), Section 28- A(1) grants an extra right
         and remedy for redetermination of the
         Compensation payable to him for his land on
         the basis of an award of the Court giving to an
         owner of another land covered by the same
         Notification under Section 4(1) and under the
         same award. The payment of higher
         Compensation to his neighbouring land owner
         makes an applicant an aggrieved person to
         claim redetermination of the Compensation
         payable to him for his land. The person
         aggrieved is, therefore, in this context, would
                         - 160 -
                                       NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         mean a person who had suffered legal injury
         or one who has been unjustly deprived or
         denied of something, which he would be
         interested to obtain in the usual course or
         similar benefits or advantage or results in
         wrongful     affectation    of   his    title  to
         Compensation. 18. The person aggrieved
         must, therefore, be one who has suffered a
         legal grievance because of a decision
         pronounced by Civil Court giving higher 29
         Compensation for an acquired lands similar to
         his own while he is denied of such higher
         Compensation for his land because of
         operation of Section 18 read with Section 31 of
         the Act resulting in affectation of his pecuniary
         interest in his acquired land is directly and
         adversely in that award of the Collector made
         under s. 11, he becomes as such aggrieved
         person and entitled to avail of the right and
         remedy conferred upon him under Section
         28A(1) to make good his denied right to
         receive Compensation in excess of the amount
         awarded by the Collector/L.A.O. Acceptance of
         the contention of Shri G.L. Sanghi, learned
         senior counsel and his companions, that
         person who under protest received payment of
         Compensation for their lands but failed to avail
         of the right and remedy under Section 18
         waiting in the wings for success of the land
         owners of the adjoining lands to get higher
         Compensation under Section 28-A(1) as
         person     aggrieved    robs   the    poor    and
         inarticulate who by reason of their poverty or
         ignorance failed to avail of the right and
         remedy under Section 18, and creates not only
         invidious discrimination between same class of
         person similarly situated but would be highly
         unjust arbitrary offending Article 14 of the
         Constitution, apart from flying in the face of
         express animation of the statute as espoused
         in its Statement of Objects and Reasons and
         the Financial Memorandum. In this context, we
         make it clear that we have looked into
         Statement of Objects and Reasons and the
         Financial Memorandum to know what is in that
                         - 161 -
                                       NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


         induced the introduction of the Bill but not as
         an aid to interpret Section 28-A(1). Therefore,
         we have no hesitation to hold that any
         interested person in the land acquired under
         the same Notification published under Section
         4(1) who 30 failed to avail the right and
         remedy under Section 18(1) read with second
         proviso to Section 31(2), becomes a person
         aggrieved under Section 28- A(1) of the Act,
         when the owner of the another land covered
         by the same notification is awarded higher
         Compensation by the Civil Court on a
         reference got made by him under Section 18.
         35. As regards claim for higher Compensation,
         Sub-section (1) of Section 28-A envisages the
         awarding of higher Compensation by the Court
         on reference under Section 18 in excess of the
         amount awarded under section 11 by the
         Collector. The aggrieved person must be the
         person interested in all other lands covered by
         the same Notification of Section 4(1) and the
         amount of the Compensation determined by
         the Court is relatable to the land similarly
         situated, possessed of the same value or
         potentialities etc. Despite their failure to seek
         and secure reference under Section 18, they
         became entitled to make an application in
         writing to the Collector within the prescribed
         three months' limitation. Therefore, any other
         nonapplicant is not entitled to the benefit of
         the award of the Collector made on
         redetermination under Sub-section (1) of
         Section 28-A. The contention of B.D. Aggrawal,
         learned Counsel for the claimants, that all
         persons despite their failure to make an
         application    for   redetermination     of   the
         Compensation, are entitled to Compensation
         under the redetermined award under Sub-
         section (1) of Section 28-A, is without
         substance. It is accordingly rejected. Sub-
         section (1) of Section 28- A would apply only
         to a person who had failed to seek and secure
         reference under Section 18 when one or other
         persons similarly interested in the land
         covered under the same Notification published
                                - 162 -
                                             NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


                31 under Section 4(1) received on reference
                under Section 18 higher Compensation in an
                award under Section 26 and should make a
                written application under Section 28A(1). The
                Collector then is enjoined to redetermine the
                Compensation in the manner laid in Section
                28-A (1) and to make an award under Section
                28-A (2).



         13.5. It is with this purport and intent that Section 28A of
         the LA Act was introduced by way of an amendment.
         Section 28A of the LA Act reads as under:

           28A Re-determination of the amount of Compensation
           on the basis of the award of the Court.

           (1) Where in an award under this Part, the Court allows
           to the applicant any amount of Compensation in excess
           of the amount awarded by the Collector under section
           11, the persons interested in all the other land covered
           by the same notification under section 4, sub-section
           (1) and who are also aggrieved by the award of the
           Collector may, notwithstanding that they had not made
           an application to the Collector under section 18, by
           written application to the Collector within three months
           from the date of the award of the Court require that the
           amount of Compensation payable to them may be re-
           determined on the basis of the amount of
           Compensation awarded by the Court: Provided that in
           computing the period of three months within which an
           application to the Collector shall be made under this
           sub-section, the day on which the award was
           pronounced and the time requisite for obtaining a copy
           of the award shall be excluded.

           (2) The Collector shall, on receipt of an application
           under sub-section (1), conduct an inquiry after giving
           notice to all the persons interested and giving them a
           reasonable opportunity of being heard, and make an
                              - 163 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         award determining the         amount   of   Compensation
         payable to the applicants.

         (3) Any person who has not accepted the award under
         sub-section (2) may, by written application to the
         Collector, require that the matter be referred by the
         Collector for the determination of the Court and the
         provisions of sections 18 to 28A shall, so far as may be,
         apply to such reference as they apply to a reference
         under section 18.



         13.6. A reading of the aforesaid Section would indicate
         that this amendment which was introduced in the year
         1984, took into consideration that there would be a lot
         of inarticulate and poor people who may not be in a
         position to approach the Court which right is usually
         exercised only by comparatively affluent landowners
         and this causes considerable inequality in the payment
         of Compensation for the same or similar quality of land
         to different parties.



         13.7. It is with an intention to provide an opportunity
         to all the aggrieved parties whose land is covered under
         the same notification that Section 28A came to be
         introduced. The statement and object for introducing
         the amendment is as under:

         "Considering that the right of reference to the Civil
         Court under Section 18 of the Act is not usually takes
         advantage of by inarticulate and poor people and is
         usually exercised only by the comparatively affluent
         landowners and that this causes considerable inequality
         in the payment of compensation for the same for
         similar quality of land to different interested parties, it
         is proposed to provide an opportunity to all aggrieved
         parties whose land is covered under the same
         notification to seek re-determination of compensation
                            - 164 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         once any one of them has obtained orders for payment
         of higher compensation from the reference Court under
         Section 18 of the Act."

         13.8. Section 28A of the LA Act envisages a person
         who had not approached the Reference Court initially to
         approach the Reference Court on enhancement of
         Compensation on an application filed by any other land
         owner thereby seeking for redetermination of
         Compensation in the same manner as that done in
         respect of a person who had approached the Reference
         Court and thereby entitling the latter to the same
         benefit as that received by the person approaching the
         Reference Court.

         Thus, under Section 28A of the LA Act, the principle of
         equal Compensation for similarly situate land acquired
         under the very same notification is crystalised and
         made a part of the LA Act, therefore requiring that the
         Compensation awarded to any person who has
         approached the Reference Court should be made
         available and or made applicable to the lands of a
         person who has not approached the Reference Court.
         Though it does not contemplate automatic entitlement,
         it requires a party to approach a Court seeking for
         enhancement of Compensation in a similar manner.

         13.9. The Apex Court in the case of MEWA RAM
         (DECEASED) BY HIS LRS AND OTHERS VS. STATE OF
         HARYANA,     THROUGH  THE   LAND   ACQUISITION
         COLLECTOR, GURGAON reported in (1986) 4 SCC 151
         has held as under:

         2. At the resumed hearing Shri S.N. Kacker, learned
         Counsel for the Petitioners, confines his submission to
         the change in law by the introduction of ss. 25 and 28A
         by the Land Acquisition (Amendment) Act, 1984 (Act 68
         of 1984) and places particular emphasis to Para (ix) of
         the objects and Reasons, to the effect:
                             - 165 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         "Considering that the right of reference to the civil
         Court under section 18 of the Act is not usually taken
         advantage of by inarticulate and poor people and is
         usually exercised only by the comparatively affluent
         landowners and that this causes considerable inequality
         in the payment of Compensation for the same or similar
         quality of land to different interested parties, it is
         proposed to provide an opportunity to all aggrieved
         parties whose land is covered under the same
         notification to seek redetermination of Compensation,
         once any one of them has obtained orders for payment
         of higher Compensation from the reference court under
         section 18 of the Act. "

         4. Shri Kacker, learned counsel for the Petitioners, with
         his usual fairness, accepts that section 28A in terms
         does not apply to the case of the Petitioners for more
         than one reason. In the first place, they do not belong
         to that class of society for whose benefit the provision
         is in-tended and meant i.e., inarticulate and poor
         people who by reason of their poverty and ignorance
         have failed to take advantage of the right of reference
         to the civil Court under section 18 of the Land
         Acquisition Act, 1894. On the contrary, the Petitioners
         belong to an affluent class, and they are not persons
         who have been deprived of property without payment
         of Compensation. The Petitioners had all applied for
         reference under section 18 of the Act and the civil Court
         by adopting a different basis for computation, namely.
         treating the land to be potential building site,
         substantially enhanced the amount of Compensation.
         On appeal. there was further enhancement by the High
         Court. The Petitioners have withdrawn large sums of
         money at each stage. For instance, the Petitioner Mewa
         Ram withdrew on February 6, 1976 consequent upon
         the award of the Land Acquisition Collector
         Rs.1,19,000, an additional sum of Rs.28A,938.20p. On
         March 23, 1978 after the Judgment of the learned
         Additional District Judge, and Rs.2,75,105.42p. after
                            - 166 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         the Judgment of the High Court between December 11,
         1981 and February 13, 1982. The Judgment of the High
         Court not having been appealed from has admittedly
         become final. Evidently, the Petitioners felt satisfied
         with the enhanced amount of Compensation as
         awarded by the High Court @ Rs.12.25 per square yard
         because they did not apply for grant of special leave
         under Art. 136 of the Constitution for more than three
         years. Merely because this Court in the two cases of
         Paltu Singh and Nand Kishore enhanced the rate of
         Compensation to Rs.17.50 per square yard, could not
         furnish a ground for condonation of delay under section
         5 of the Limitation Act.

         13.10. The Apex Court in the case of BABUA RAM AND
         OTHERS VS. STATE OF U.P. AND ANOTHER reported in
         (1995) 2 SCC 689 at paragraphs 6, 11, 12, 15, 16, 18
         and 35 has held as under which is reproduced
         hereunder for easy reference:

         6. It is' contended for the State Governments that
         Section 28A-A since speaks of persons "interested" and
         "aggrieved", a claimant who received Compensation
         without protest, becomes disentitled to make an
         application under Section 18 because of the second
         proviso to Sub-section (2) of Section 31. He being a
         non-protester cannot be an aggrieved person. A
         claimant who. Receives Compensation under protest
         but makes no application under Section 18, becomes a
         person aggrieved under Section 28A-A of the Act and is
         entitled    to   seek    redetermination  for   higher
         Compensation. The question of redetermination of
         Compensation would arise only if an award under
         Section 11 had been made by the Land Acquisition
         Officer/Collector after the Amendment Act had come
         into force, namely, September 24, 1984. In other
         words, their contention was that Section 28A-A is
         prospective in operation and has no application to any
         award made by the Collector/L.A.O., prior to the
         Amendment Act had come into force. It was also
                             - 167 -
                                          NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         contended that such an application should be made
         within three months from the date of the award of the
         Court, i.e., civil Court on reference under Section 18
         and not on each successive award or a decree in
         appeal. The limitation of three months should be
         computed from the date of the award of the civil Court,
         first in point of time and that neither the subsequent
         award under Section 26 or the Judgment or decree of
         the High Court under Section 54 or of this Court, does
         furnish any cause of action nor does the limitation of
         three months under Section 28A-A start running from
         the later dates. When an appeal was filed by the
         State/beneficiary against the award and decree of the
         civil Court, the Collector/L.A.O. has to await the
         decision of the High Court or of this Court before
         redetermining the Compensation under Section 28A(2).
         Be it the award made before the Act came into force, or
         the award of the Court made after the Amendment Act
         has come into force, no application under Section 28A-
         A would lie. The award of the Court envisaged under
         Section 28A-A can only be of the civil Court made on a
         reference under Section 18 and not the Judgment and
         decree of the High Court or of this Court. The claimants
         who did not receive Compensation under protest or
         unsuccessful applicants under Sections 18 or 54 of the
         Act or under Article 136 etc. are not the persons
         aggrieved when the Compensation was further
         enhanced under Section 26 or by the High Court under
         Section 54 or by this Court. It was also contended that
         the person aggrieved under Section 28A-A, must be
         one who has an interest in the land which is sine qua
         non to claim for higher Compensation. Even one who
         was handicapped due to illiteracy, ignorance or poverty
         had to receive the Compensation only under protest.
         Only that class of persons who would have received the
         Compensation under protest could be aggrieved
         persons redetermination of Compensation. Section 28A
         is transitional one and does not apply to future awards.
         The Collector when redetermined the Compensation
                              - 168 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         under Section 28A(2), the beneficiary being person
         interested not having accepted the award, such person
         becomes entitled to seek reference under Section28A-
         A(3).



         11. The State having regard to the Directive Principles
         of State Policy in Part IV of the Constitution which has
         to undertake diverse measures in a massive scale to
         promote public welfare an to accelerate economic
         development has to inevitably acquire land needed for
         public purposes - industrial development, housing,
         educational institutions etc. Cases of land acquisition of
         land have become far more numerous than ever before.
         Exercising the power of eminent domain when the State
         takes recourse to acquisition of lands of the individuals
         or institutions for public purpose, to balance the right of
         the individual whose land is acquired for promotion of
         the public purpose, the deprived owner of the land is
         required to be adequately compensated for his own
         rehabilitation keeping in view the sacrifice he makes in
         the larger public interest. Taking into consideration the
         stark realities that many a poor and inarticulate owner
         of acquired land are not usually taking advantage of the
         reference provided in Section 18 for obtaining adequate
         Compensation for their acquired lands, Parliament while
         bring about certain amendments to the Act, has
         enacted Section 28A-A through the reintroduced 1984-
         Bill, with the object mentioned in para 2(IX) of the
         Statement of Objects and Reasons, which says:

         "Considering that the right of reference to the civil court
         under Section 18 of the Act is not usually taken
         advantage by poor and inarticulate and is usually
         exercised only by the comparatively affluent26
         considerable inequality in the payment of compensation
         for the same or similar quality of land to different
         interested persons, it was proposed to provide an
         opportunity to all aggrieved parties whose land is
                             - 169 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         covered under the same Notification to seek
         redetermination of compensation, once any one of them
         has obtained orders of payment of higher compensation
         from the reference court under Section 18 of the Act."

         In para 3 of the Financial Memorandum, it is stated
         thus:-

          "Clause (19) of the Bill seeks to commensurate a
          new Section 28A of the Act which provides that if a
          party in a land acquisition proceeding obtains the
          orders of the Court under Section 18 of the Act for
          higher Compensation, another person whose lands
          are covered under the same Notification under
          Section 4(1) of the Act and who may have reasons
          to be similarly aggrieved by the award of the
          Collector,  may     file  to  the    Collector  for
          redetermination of their amount of Compensation
          payable to them on the basis of the amount of
          Compensation awarded by the Court.

         The Statement of Objects and Reasons, as seen
         eloquently manifests the legislative animation in
         enacting Section 28A of the Act. This Court in Utkal
         Contractors & Joinery Pvt. Ltd. v. State of Orissa :
         [1987] 3 SCR 317 held that the safest guide to the
         interpretation of statutes is the reason for it, which can
         be discovered through the external and internal aids,
         the external aids are Statement of Objects and Reasons
         when the Bill was presented in Parliament and internal
         aids are the preamble, the scheme and the provisions
         of the Act. The Statement of Objects and Reasons can
         be referred to ascertain the mischief sought to be
         remedied by the statute vide S.C. Prashar, Income Tax
         Officer v. Vasantsen Dwarkadas, Shivnarayan Kabra vs.
         State Rubber Co. of India v. Management and Ors. and
         in A.C. Sharma v. Delhi Administration.

         15. The first question that arises for determination is,
         who is a person "aggrieved" within the meaning of
         Section 28A-A(1) of the Act. Para 2(IX) of the
         Statement of the Objects and Reasons read with para 3
                             - 170 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         of the Financial Memorandum would indicate that
         Section 28A-A was introduced for the first time in the
         second Bill to benefit poor and inarticulate people who
         by reason of their poverty, ignorance and illiteracy fail
         to take advantage of their right of reference to the Civil
         Court under Section 18. By operation of second proviso
         to Sub-section (2) of Section 31 and Section 18(1),
         though such people are interested persons, if due to
         their ignorance, illiteracy or indigence, receive
         Compensation for their lands without protest, would be
         denied of their right to obtain higher Compensation
         while the comparatively affluent land owners of their
         neighboring lands who take advantage of the reference
         under Section 18 would get higher Compensation
         determined by the Court. Hence Section 28A-A makes
         the award under Section 26, the foundation for
         obtaining higher Compensation by poor and inarticulate
         people. In Mewa Ram v. State of Haryana : this Court
         held that the right and remedy under Section 28A- A
         was meant for that class of persons who were poor and
         inarticulate and by reason for their poverty and
         ignorance, should have failed to take advantage of the
         right of reference to the Court for higher Compensation
         under Section 18. However, this Court concluded that
         to avail of the remedy under Section 28A-A, the
         conditions laid down or therein were to be fulfilled.

         16. In K. Rangiah V. Special Dy Collector (Land
         Acquisition) this Court observed that in an acquisition
         proceedings, lands situated in the same locality and in
         the neighbouring locality when are possessed of the
         same comparable advantages, the owner of the former
         lands are entitled to the same rate of Compensation as
         the owners of other lands as determined by the
         Judgment of the High Court which had become final as
         otherwise, it would be inequitable and discriminatory.
         In other words, the owners of the lands possessing the
         same kind and same quality etc. are entitled to parity in
         payment of Compensation for their lands. Section 28A-
                             - 171 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         A(1) is intended to overcome the hurdle created by
         Section 18(1) and 2nd proviso to Section 31(2) in the
         matter of obtaining equal Compensation for similar
         acquired lands. Equal Compensation for similar acquired
         lands could be got by all the interested persons, if their
         lands are acquired under the same Notification. In other
         words, if an owner fails to avail of the right and remedy
         under Section 18(1), Section 28A-A(1) grants an extra
         right and remedy for redetermination of the
         Compensation payable to him for his land on the basis
         of an award of the Court giving to an owner of another
         land covered by the same Notification under Section
         4(1) and under the same award. The payment of higher
         Compensation to his neighbouring land owner makes an
         applicant an aggrieved person to claim redetermination
         of the Compensation payable to him for his land. The
         person aggrieved is, therefore, in this context, would
         mean a person who had suffered legal injury or one
         who has been unjustly deprived or denied of
         something, which he would be interested to obtain in
         the usual course or similar benefits or advantage or
         results in wrongful affectation of his title to
         Compensation.

         18. The person aggrieved must, therefore, be one who
         has suffered a legal grievance because of a decision
         Compensation for an acquired lands similar to his own
         while he is denied of such higher Compensation for his
         land because of operation of Section 18 read with
         Section 31 of the Act resulting in affectation of his
         pecuniary interest in his acquired land is directly and
         adversely in that award of the Collector made under s.
         11, he becomes as such aggrieved person and entitled
         to avail of the right and remedy conferred upon him
         under Section 28A(1) to make good his denied right to
         receive Compensation in excess of the amount awarded
         by the Collector/L.A.O. Acceptance of the contention of
         Shri G.L. Sanghi, learned senior counsel and his
         companions, that person who under protest received
                             - 172 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         payment of Compensation for their lands but failed to
         avail of the right and remedy under Section 18 waiting
         in the wings for success of the land owners of the
         adjoining lands to get higher Compensation under
         Section 28A-A(1) as person aggrieved robs the poor
         and inarticulate who by reason of their poverty or
         ignorance failed to avail of the right and remedy under
         Section    18,    and    creates   not    only   invidious
         discrimination between same class of person similarly
         situated but would be highly unjust arbitrary offending
         Article 14 of the Constitution, apart from flying in the
         face of express animation of the statute as espoused in
         its Statement of Objects and Reasons and the Financial
         Memorandum. In this context, we make it clear that we
         have looked into Statement of Objects and Reasons and
         the Financial Memorandum to know what is in that
         induced the introduction of the Bill but not as an aid to
         interpret Section 28A-A(1). Therefore, we have no
         hesitation to hold that any interested person in the land
         acquired under the same Notification published under
         Section 4(1) who failed to avail the right and remedy
         under Section 18(1) read with second proviso to
         Section 31(2), becomes a person aggrieved under
         Section 28A-A(1) of the Act, when the owner of the
         another land covered by the same notification is
         awarded higher Compensation by the Civil Court on a
         reference got made by him under Section 18. As
         regards claim for higher Compensation, Sub-section (1)
         of Section 28A-A envisages the awarding of higher
         Compensation by the Court on reference under Section
         18 in excess of the amount awarded under section 11
         by the Collector. The aggrieved person must be the
         person interested in all other lands covered by the
         same Notification of Section 4(1) and the amount of the
         Compensation determined by the Court is relatable to
         the land similarly situated, possessed of the same value
         or potentialities etc. Despite their failure to seek and
         secure reference under Section 18, they became
         entitled to make an application in writing to the
                                    - 173 -
                                                  NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                Collector within the prescribed three months' limitation.
                Therefore, any other non- applicant is not entitled to
                the benefit of the award of the Collector made on
                redetermination under Sub-section (1) of Section 28A-
                A. The contention of B.D. Aggrawal, learned Counsel for
                the claimants, that all persons despite their failure to
                make an application for redetermination of the
                Compensation, are entitled to Compensation under the
                redetermined award under Sub-section (1) of Section
                28A-A, is without substance. It is accordingly rejected.
                Sub-section (1) of Section 28A-A would apply only to a
                person who had failed to seek and secure reference
                under Section 18 when one or other persons similarly
                interested in the land covered under the same
                Notification published under Section 4(1) received on
                reference under Section 18 higher Compensation in an
                award under Section 26 and should make a written
                application under Section 28A(1). The Collector then is
                enjoined to redetermine the Compensation in the
                manner laid in Section 28A-A (1) and to make an award
                under Section 28A-A (2).




      32.23. He relies on the judgment of a coordinate

                Bench of this court in SHIVAKUMAR VS. SPL.

                LAND         ACQUISITION           OFFICER         AND

                ASSISTANT            COMMISSIONER34                more

                particularly para no. 35 and 36 thereof, which

                are reproduced hereunder for easy reference:



34
     MFA No. 24829 of 2010
                             - 174 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         35. The other acquired lands are contiguous parcels of
         lands to land bearing RS No.220/1 having similar
         topography except that they are abutting the mud
         roads. The object of the repealed Land Acquisition Act
         which was a beneficial legislation was to protect the
         interest of land losers. The Section 28A of the Act
         specifies that if the court allows to the applicant any
         amount     of    compensation    in    excess   of  the
         compensation awarded by the Land Acquisition Officer,
         the persons interested in all other lands covered under
         the same notification and who have not made an
         application under Section 18 of the Act before the
         Reference Court by written application to the LAO
         within three months from the date of award of the
         court require that the amount of compensation payable
         to them may be redetermined on the basis of amount
         of compensation awarded by the court. Hence, it can
         be implied that the object of compensation for
         acquired lands covered under the same notification.

         36. In the present case, all the subject lands are small
         tracts of lands and similar in nature except that land
         bearing R.S.No.220/1 is abutting the asphalted road
         and other lands are abutting the mud road. The
         owners of these lands which are small tracts of lands
         cannot be deprived of uniform compensation, when
         their lands are acquired for the same purpose covered
         under the same notification and their entire extent of
         acquired lands is utilized for the purpose of
         construction of the canal and there is no scope for
         further development. It would be discriminatory, if the
         land losers of small tracts of lands who are farmers are
         deprived of uniform compensation when their lands are
         compulsorily acquired and any amount of enhanced
         compensation with interest will be inadequate for them
         to purchase an alternative land since by passage of
         time, the market value of agricultural land would have
         increased manifold. The enhanced compensation with
         interest will be paid to the land losers after knocking
                               - 175 -
                                             NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


           the doors of the Courts of law and the enhanced
           compensation is paid to the land losers after several
           years though they are legally entitled to receive just
           and proper compensation immediately after passing of
           the award by the Land Acquisition Officer. Further it
           would be impractical to adopt belting method for
           determining the market value of these lands. So as to
           avoid discrimination in the matter of fixing market
           value of these lands and also having regard to the fact
           that these lands are small tracts of lands, and to meets
           the ends of justice, it would be appropriate to
           redetermine the market value of these lands also at
           Rs.14,400/- per gunta.




  32.24. By      relying    on     Shivakumar's        case,     his

           submission is that land losers of smaller parcels

           of land, if deprived of uniform compensation,

           would be aggrieved by such amounts that are

           not in proportion to market value due to delay

           in enhancement. Hence, Section 28A is a

           beneficial provision that ensures an opportunity

           for just compensation.

33.   Sri. F.V. Patil, learned counsel appearing for the land

      losers, submits as under:
                                   - 176 -
                                                 NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


        33.1. His submission is that any contentions as

               regards the Neeravari Nigam may required to

               be raised in execution proceedings and not by

               way of a writ petition. As regards the alleged

               revision, he submits that there is no revision of

               enhanced compensation, it is only a calculation

               which has been made, the error in calculation

               having been rectified.

      33.2.    He relies upon the decision of the Constitution

               Bench of the Hon'ble Apex Court in Sunder vs

               Union of India35 more particularly para nos.

               23 and 24 thereof, which are reproduced

               hereunder for easy reference:

               23. In deciding the question as to what amount would
               bear interest Under Section 34 of the Act a peep into
               Section 31(1) of the Act would be advantageous. That
               Sub-section says; "On making an award Under Section
               11, the Collector shall tender payment of the
               compensation awarded by him to the persons
               interested entitled thereto according to the award, and
               shall pay it to them unless prevented by some one or
               more of the contingencies mentioned in the next Sub-
               section." The remaining Sub-sections in that provision
               only deal with the contingencies in which the Collector
               has to deposit the amount instead of paying it to the

35
     (2001) SCC 3516
                             - 177 -
                                             NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         party concerned, It is the legal obligation of the
         Collector to pay "the compensation awarded by him"
         to the party entitled thereto. We make it clear that the
         'compensation awarded would include not only the
         total sum arrived at as per Sub-section (1) of Section
         23 but the remaining Sub-sections thereof as well. It
         is thus clear from Section 34 that the expression
         "awarded amount" would mean the amount of
         compensation worked out in accordance with the
         provisions contained in Section 23, including all the
         Sub-sections thereof.

         24. The proviso to Section 34 of the Act makes the
         position further dear. The proviso says that "if such
         compensation" is not paid within one year from the
         date of taking possession of the land, interest shall
         stand escalated to 15% per annum from the date of
         expiry of the said period of one year "on the amount
         of compensation or part thereof which has not been
         paid or deposited before the date of such expiry". It is
         inconceivable that the solatium amount would attract
         only the escalated rate of interest from the expiry of
         one year and that there would be no interest on
         solatium during the preceding period.
         What the legislature intended was to make the
         aggregate amount Under Section 23 of the Act to reach
         the hands of the person as and when the award is
         passed, at any rate as soon as he is deprived of the
         possession of his land. Any delay in making payment of
         the said sum should enable the party to have interest on
         the said sum until he receives the payment. Splitting up
         the compensation into different components for the
         purpose of payment of interest Under Section 34 was
         not in the contemplation of the legislature when that
         section was framed or enacted.



   33.3. By relying on Sunder's case, he submits that

         interest is required to be paid on the amount

         awarded     in   terms       of   Section   34.   If   the
                                     - 178 -
                                                     NC: 2025:KHC-D:7586
                                              WP No. 100706 of 2023
                                          C/W WP No. 100224 of 2023
                                              WP No. 100227 of 2023
 HC-KAR                                             AND 14 OTHERS


                compensation is not paid within one year from

                the date of taking possession of the land,

                interest is to be calculated at 15% p.a., which

                would     apply       even      to       the     enhanced

                compensation. His submission is that all the

                applications under Section 28A have been filed

                within time, and there is no delay in filing. As

                regards delay by SLAO, his submission is that

                the land loser is not responsible for the same,

                the delay if any is by the concerned authorities.

        33.4. In this regard, he relies upon the decision in

                S.Nagaraj     -v-      State    of    Karnataka         and

                Another36,     more       particularly    para    no.    18

                thereof, which is reproduced hereunder for easy

                reference:

                18. Justice is a virtue which transcends all barriers.
                Neither the rules of procedure nor technicalities of law
                can stand in its way. The order of the Court should not
                be prejudicial to anyone. Rule of stare decisis is
                adhered for consistency but it is not as inflexible in
                Administrative Law as in Public Law. Even the law
                bends before justice. Entire concept of writ jurisdiction
36
     (1993) 4 SCC 595
                             - 179 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         exercised by the higher courts is founded on equity
         and fairness. If the Court finds that the order was
         passed under a mistake and it would not have
         exercised the jurisdiction but for the erroneous
         assumption which in fact did not exist and its
         perpetration shall result in miscarriage of justice then
         it cannot on any principle be precluded from rectifying
         the error. Mistake is accepted as valid reason to recall
         an order. Difference lies in the nature of mistake and
         scope of rectification, depending on if it is of fact or
         law. But the root from which the power flows is the
         anxiety to avoid injustice. It is either statutory or
         inherent. The latter is available where the mistake is of
         the Court. In Administrative Law the scope is still
         wider. Technicalities apart if the Court is satisfied of
         the injustice then it is its constitutional and legal
         obligation to set it right by recalling its order. Here as
         explained, the Bench of which one of us (Sahai, J.)
         was a member did commit an error in placing all the
         stipendiary graduates in the scale of First Division
         Assistants due to State's failure to bring correct facts
         on record. But that obviously cannot stand in the way
         of the Court correcting its mistake. Such inequitable
         consequences as have surfaced now due to vague
         affidavit filed by the State cannot be permitted to
         continue.



   33.5. By relying on S. Nagaraj's case, he submits

         that Judicial review powers are exercised to

         render justice, more so to avoid injustice.

         Technicalities ought not to come in the way of

         rendering justice. If there is an error or a
                                   - 180 -
                                                 NC: 2025:KHC-D:7586
                                            WP No. 100706 of 2023
                                        C/W WP No. 100224 of 2023
                                            WP No. 100227 of 2023
 HC-KAR                                           AND 14 OTHERS


               mistake committed by the concerned authority,

               the same would have to be rectified by the

               Constitutional Court exercising the powers of

               judicial review. In the present matter, the

               delay, if any, caused by SLAO would require

               action to be taken against the SLAO and not

               deprive the benefit to the land loser merely on

               account of the delay on part of the SLAO.


        33.6. He relies upon the decision in Royal Aquarium

               and Summer and Winter Garden Society

               Limited v. Pearson37, more particularly the

               extract    hereunder         reproduced     for    easy

               reference:


               The defendant contends that the Local Government
               Act, 1888, has conferred this absolute privilege upon
               members of the county council, because there has
               been transferred to them by that Act certain business
               of the quarter sessions in respect of which they have
               judicial duties to perform. The word "judicial" has two
               meanings. It may refer to the discharge of duties
               exercisable by a judge or by justices in court, or to
               administrative duties which need not be performed in
               court, but in respect of which it is necessary to bring

37
     1892 1 QB 431
                             - 181 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         to bear a judicial mind - that is, a mind to determine
         what is fair and just in respect of the matters under
         consideration. Justices, for instance, act judicially
         when administering the law in court, and they also act
         judicially when determining in their private room what
         is right and fair in some administrative matter brought
         before them, as, for instance, levying a rate.

         It becomes, therefore, necessary to consider the Local
         Government Act, 1888. The material sections are ss.
         8, 28A, and 78. Section 8 transfers to the county
         council the administrative business of the justices of
         the county in quarter sessions assembled. It is
         admitted that all that is transferred by this section is
         administrative    business,      business  which     was
         transacted out of court by the quarter sessions. except
         under sub-s. (5) of s. 3, viz., the licensing of houses
         and other places for music and dancing, which is the
         matter with which we are especially concerned in this
         case, and with which I will deal later on. Section 28A
         gives to the county council in respect of the business
         transferred, taking it shortly and calling in aid the
         definition of "powers" in s. 100, all the privileges and
         immunities which the quarter sessions, or any
         committee thereof, or any justice or justices, had part
         of s. 78 is material. It runs thus:

           "Provided that the transfer of powers and duties
           enacted by this Act shall not authorise any county
           council, or any committee or member thereof, (a)
           to exercise any of the powers of a court of
           record; or (b) to administer an oath; or (c) to
           exercise any jurisdiction under the Summary
           Jurisdiction Acts, or to perform any judicial
           business, or otherwise act as justices or a justice
           of the peace."

         I understand that the legislature intended that all the
         administrative business of the quarter sessions was to
         be transferred to the county council, and they were in
         all respects to be placed in the same position as the
         justices had pre- viously occupied with respect to that
         administrative business, and in respect of it were to
         enjoy the same privileges and immunities which the
         justices had previously enjoyed, but they were not to
                             - 182 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         have any jurisdiction to perform any duties which the
         justices discharged in court. That part of the judicial
         business of justices of the peace was to remain
         undisturbed in the justices. If this is a correct view,
         the county council did not acquire the absolute
         privilege now con- tended for. The justices never had
         it when discharging administrative duties in their
         private room. They could only invoke it when
         administering the law in court. The county council
         have not that jurisdiction to which only the absolute
         privilege can attach.

   33.7. By relying on Royal Aquarium's case, he

         draws    a   distinction     between    administrative

         actions and judicial/quasi-judicial actions. The

         delay in rendering an award, he submits, is

         administrative in nature. It is only the award

         which can said to be quasi-judicial. Improper

         administrative     functioning     of   an    authority

         cannot render a quasi-judicial order bad in law.

         Administrative      duties     though,       must     be

         discharged judicially, the improper rendering of

         such duties cannot result in the award being set

         aside. At the most, on account of the delay

         caused by the SLAO, action can be taken

         against the said SLAO, the land loser cannot be
                                    - 183 -
                                                    NC: 2025:KHC-D:7586
                                             WP No. 100706 of 2023
                                         C/W WP No. 100224 of 2023
                                             WP No. 100227 of 2023
 HC-KAR                                            AND 14 OTHERS


                deprived of the benefit of the award mainly

                because there was a delay.


        33.8. He also relies upon the decision of this court in

                Chandrakant         vs.       The       Special    Land

                Acquisition Officer38, which has also been

                referred to by Sri. Murthy Dayanand Nayak,

                learned Senior Counsel and he, reiterates that

                when compensation of some landowners is

                enhanced, the other landowners whose land is

                acquired under the same notification would

                automatically      be        entitled    to   enhanced

                compensation. In this regard, he relies upon

                para 13.25, which is reproduced hereunder for

                easy reference:


                13.25 In view thereof, I answer point No.3 by holding
                that in case of the Compensation of some landowners
                is enhanced, the other landowners of lands acquired
                under the same notification would automatically be
                entitled to enhanced Compensation, and it would be
                the duty of the State to notify all the landowners who
                have lost their lands under a particular notification of
38
     MSA no. 200186 of 2019
                                - 184 -
                                                   NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


             the enhanced Compensation awarded to any other
             land owner either by the reference court or on an
             appeal therefrom by the Appellate Courts.




      33.9. On the basis of all the above, he submits that

             the petitions filed by KNNL are required to be

             dismissed and a suitable direction to be issued

             to KNNL to make payment of the due amounts

             as expeditiously as possible considering that

             there is a long delay in the land losers receiving

             the enhanced compensation.


34.    Heard Sri.M.R.C.Ravi, learned Senior counsel for

       Sri.Shivaraj    C.Bellakai,       learned    counsel   for   the

       petitioner-Karnataka Neeravari Nigam Limited in WP

       Nos.100706, 100224, 100227, 100229, 100230,

       100245, 100292, 100294, 100298, 100784, 100785,

       103082    and     105311      of     2023,     Sri.Madhusudan

       R.Naik, learned Senior counsel for Sri.Rakesh M.Bilki

       and   Sri.Omkar     Kambi,        learned    counsel for     the

       petitioner-Konkan Railway Corporation Ltd., in W.P.
                                - 185 -
                                                  NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


      Nos.105586,       105650    of      2023     and    Sri.D.Murthy

      D.Nayak,       learned             Senior      counsel         for

      Sri.P.G.Chikkanargund,             learned         counsel     for

      petitioners       in       W.P.103322               of       2023,

      Sri.V.S.Kalsurmath, learned AGA for the SLAO and

      Special    Deputy      Commissioner,         Sri.F.V.Patil    and

      Sri.Nandish Patil, learned counsel for respondent

      No.3 in W.P. No.100706/2023; Sri.Avinash Banakar,

      learned counsel for respondent No.3 in WP 100224,

      100227, 100245 of 2023, for respondents No.3 to 5

      in WP No.100294 OF 2023. Perused papers.

35.   The points that would arise for the consideration of

      this Court are:

      1.   Whether a land loser filing an application
           under Section 28A is required to obtain a
           separate certified copy in the name of the
           land loser to file such an application under
           Section 28A?

      2.   Is the period of three months mentioned in
           Subsection (1) of Section 28A and the
           proviso thereof required to be calculated
           from the date of the award passed under
           Section 18 enhancing the compensation,
           or is it from the date of knowledge of the
                         - 186 -
                                        NC: 2025:KHC-D:7586
                                  WP No. 100706 of 2023
                              C/W WP No. 100224 of 2023
                                  WP No. 100227 of 2023
HC-KAR                                  AND 14 OTHERS


          applicant making        an   application   under
          Section 28A?

     3.   Whether the period of three months
          mentioned in sub-section (1) of Section
          28A and the probability thereof, whether
          the applications filed under Section 28A
          insofar as Konkan Railway acquisition
          matters are concerned have been filed
          within 90 days of the award having been
          passed under Section 18?

     4.   Whether the delay caused by the SLAO in
          disposing the matter under Section 28A
          can be excluded for the purpose of
          calculation of the interest on the enhanced
          compensation? If so, what would be the
          remedy available for the land loser on
          account of such delay?

     5.   Whether     the  period    of  two    years
          statutorily imposed for rendering an award
          under Section 11A of the Land Acquisition
          Act, 1894 would also have to be made
          applicable to an award passed on a
          reference made under Section 18 and an
          application made under Section 28A?

     6.   Whether in this particular case, the delay
          caused by the SLAO of more than a decade
          would require disciplinary proceedings to
          be initiated against the SLAO?

     7.   Whether there is a review made by the
          SLAO of the award as contended by
          Konkan Railways?
                                - 187 -
                                                 NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


       8.   Whether the award passed insofar as
            Phayde's case is an award which has been
            passed against a dead person?

       9.   Whether     the  writ  petition  in   WP
            No.103322 of 2023 by Deepa Dilip Nayak
            and Vithoba Shankar Phayde seeking for
            the releief of mandamus as sought for are
            maintainable?

       10. Whether the award passed by the SLAO
           under Section 28A in the present matter
           requires any interference at the hands of
           this court?

       11. What Order?


36.    I answer the above points as under:

37.    Answer to point No.1: Whether a land loser

       filing   an   application         under   Section    28A   is

       required to obtain a separate certified copy in

       the name of the landloser to file such an

       application under Section 28A?


      37.1. Section 28-A of the Land Acquisition Act, 1894,

            is reproduced hereunder for easy reference:


                "28-A. Re-determination of the amount of
                compensation on the basis of the award of
                           - 188 -
                                        NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         the Court [Inserted by Act 68 of 1984,
         Section 19 (w.e.f. 24.9.1984).]

         (1)Where in an award under this Part, the
         Court allows to the applicant any amount of
         compensation in excess of the amount
         awarded by the Collector under section 11,
         the persons interested in all the other land
         covered by the same notification under
         section 4, sub-section (1) and who are also
         aggrieved by the award of the Collector
         may, notwithstanding that they had not
         made an application to the Collector under
         section 18, by written application to the
         Collector within three months from the date
         of the award of the Court require that the
         amount of compensation payable to them
         may be re-determined on the basis of the
         amount of compensation awarded by the
         Court:

         Provided that in computing the period of
         three months within which an application to
         the Collector shall be made under this sub-
         section, the day on which the award was
         pronounced and the time requisite for
         obtaining a copy of the award shall be
         excluded.

         (2)The Collector shall, on receipt of an
         application under sub-section (1), conduct
         an inquiry after giving notice to all the
         persons interested and giving them a
         reasonable opportunity of being heard, and
         make an award determining the amount of
         compensation payable to the applicants.

         (3)Any person who has not accepted the
         award under sub-section (2) may, by
         written application to the Collector, require
         that the matter be referred by the Collector
         for the determination of the Court and the
         provisions of sections 18 to 28 shall, so far
         as may be, apply to such reference as they
         apply to a reference under section 18."
                             - 189 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


   37.2. The aforesaid Section 28-A was inserted by way

         of amendment Act 68 of 1984, which came into

         effect from 24.09.1984. The said provision is a

         salutary provision which has been introduced to

         cater to a situation where a land loser has not

         made    an   application     for    enhancement     of

         compensation, if compensation is enhanced in

         respect of a property acquired under the very

         same notification, which is similarly situated

         then by virtue of Section 28-A, the benefit of

         such enhancement is provided to a land loser,

         who    had   not    sought   for    enhancement     of

         compensation under Section 18 of the Land

         Acquisition Act 1894.

   37.3. A perusal of Section 28-A(1) would indicate that

         when an award is passed under the Act, even if

         a reference has not been made to the collector

         under Section 18 of the Act, such land loser by

         written application to the collector within three
                            - 190 -
                                        NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         months from the date of the award of the Court

         under Section 18, may require that the amount

         of compensation payable may be re-determined

         on the basis of the amount of compensation

         awarded by the Court under Section 18.

   37.4. In terms of proviso to Section 28-A(1) of the

         Act, for the purpose of computing the period of

         three months within which time an application

         to the collector has to be made under Section

         28-A, the      date   on which the    award   was

         pronounced and the time requisite for obtaining

         a copy of the award shall be excluded. Section

         28-A does not require a certified copy of the

         award to be produced, what it requires firstly is

         an application to be made within three months

         of the enhancement of compensation under

         Section 18, and if a copy were to be applied for,

         the time requisite for obtaining the copy is to

         be excluded.
                           - 191 -
                                       NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


   37.5. Thus, the land loser could either enclose a copy

         of the award under Section 18, if available with

         the land loser, or could apply for and obtain a

         certified copy and produce it. Section 28-A does

         not prohibit or injunct a copy of the award

         passed under Section 18 available with the land

         loser who had filed Section 18 to be produced,

         referred or made use of by another land loser if

         an application is filed under Section 28-A, nor

         does it mandate that the Applicant under

         Section 28A has to apply for and obtain his own

         certified copy of the award passed under

         Section 18.

   37.6. Needless to say, if such an action is to be taken

         by the applicant in producing the copy or

         certified copy of the award obtained by the

         person who has filed a reference, I am of the

         considered opinion, that the time taken by such

         a land loser who had filed a reference, in
                              - 192 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         obtaining a certified copy of the award would

         also have to be excluded. Since, whether a

         certified copy is filed by the land loser who filed

         Section 18 reference or has been obtained by a

         land loser, who has not filed a reference under

         Section 18 from the land loser, who had filed a

         reference    under       Section   18,   the     time   for

         issuance of a certified copy is required to be

         excluded since the time taken for issuance of a

         certified   copy    is    that   time    taken    by    the

         authority under Section 18 to issue a certified

         copy and not the time taken for applying a

         certified copy.

   37.7. The distinction which has sought to be made by

         Sri.M.R.Naik,      learned Senior        Counsel on a

         certified copy filed by a person, who has filed a

         reference under Section 18 being entitled to the

         benefit of the proviso to Section 28-A and a

         person, who has not filed a reference under
                          - 193 -
                                      NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         Section 18 not being entitled to the benefit of

         the proviso to Section 28-A(1) is a distinction

         without any basis. Since as indicated supra, the

         time taken to issue a certified copy is by the

         authority and not by the land loser, who has

         filed a reference under Section 18.

   37.8. The further contention that a certified copy

         would have to be produced is also of no

         consequence. Since what is required is a copy

         of the award passed under Section 18 at the

         time of filing of the application under Section

         28-A to indicate that a claim has been made in

         view of the enhancement under Section 18.

         Merely because an application is filed under

         Section 28-A would not result in enhancement

         of the compensation in favour of the applicant

         under Section 28-A, the same would require an

         adjudication by the authority under Section 28-

         A to ascertain if an applicant under Section 28-
                           - 194 -
                                       NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         A stands in the same footing as the applicant

         under Section 18, the lands which are subject

         matter of the acquisition are under the same

         notification, if the lands are identically situate

         requiring the enhancement of compensation,

         etc.

   37.9. These are all aspects of proof which can be

         entertained and decided upon by the authority

         under Section 28-A, after issuance of notice

         and conducting an inquiry. This being so, since

         in terms of Section 28-A(2), the Collector on

         receipt of application of Section 28-A(1) is

         required to conduct an enquiry after giving

         notice to all the persons interested and giving

         them a reasonable opportunity of having been

         heard and then make an award determining the

         amount    of   compensation     payable   to   the

         applicant under Section 28-A.
                             - 195 -
                                             NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


   37.10. The enquiry which is required to be conducted

         contemplates the production of documents and

         evidence to indicate how the lands are similarly

         situated and how the applicant under Section

         28-A      would    be        entitled        to     the        same

         enhancement granted under Section 18. The

         issue to be noted here is that an applicant

         under Section 28-A would not be entitled to

         compensation more than what is granted in a

         reference under Section 18, the compensation

         granted under Section 18 could be the basis for

         determination of compensation under Section

         28-A after due enquiry.

   37.11. The decision relied upon by Sri.M.R.C.Ravi,

         learned       Senior    Counsel         in        the   Gujarat

         Housing Board's case (supra), was one where

         the    High    Court    of     Gujarat        came        to    the

         conclusion that the benefit of the proviso to

         Section 28-A(1) would not be available to a
                           - 196 -
                                          NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         person, who has not applied for a certified copy

         of an award passed in a reference under

         Section 18. The Hon'ble Gujarat High Court has

         categorically held that filing a certified copy of

         the   award    under       Section   18   is   not   a

         prerequisite   for   filing an   application under

         Section 28-A and that there would be no

         requirement for a land loser to wait to obtain a

         certified copy and it is in that background that

         the said Court came to a conclusion that the

         benefit of the proviso to Section 28-A(1) could

         only be available to a person, who had made an

         application for obtaining copies.

   37.12. The time taken for issuance of certified copy is

         by the authority and not by the applicant, the

         proviso to Section 28-A having been introduced

         to make available the compensation paid under

         Section 18 even to a land loser, who had not

         filed an application under Section 18 by filing
                             - 197 -
                                         NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         an   application     under   Section   28-A,   such

         benevolent beneficial legislation and the benefit

         thereof cannot be deprived on the basis of

         narrow pedantic interpretation of the proviso to

         Section 28-A(1) while doing so, the authority

         under Section 28-A would have to take into

         consideration the rival rights of the applicant

         making an application under Section 28-A, the

         acquiring authority would make payment of the

         compensation including the beneficiary so that

         no harm or injustice is caused to any one of

         them.

   37.13. Looked at from another angle, though the

         proviso to Section 28-A(1) provides for a period

         of three months, what would have also been

         taken into account by the Court seized of the

         application under Section 28-A, as also by this

         Court is that there is no time limit, which has

         been fixed for passing an award under Section
                             - 198 -
                                            NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         18 and that the award passed under Section 18

         is not communicated to all the land losers. The

         obligation   is    on    the    land   loser    to   make

         enquiries, ascertain and follow up on the status

         of   applications       filed   under     Section     18,

         references filed        under   Section    18    and on

         coming to know of any such award being

         passed, file an application under Section 28-A

         within a period of three months.

   37.14. The legislature, having provided a beneficial

         provision under Section 28-A, which has been

         introduced    by    an       amendment     taking     into

         account, the injustice which was being caused

         to a land-loser, on account of a prior low

         determination of compensation and an award

         passed under Section 11, has also taken into

         account that all land-losers may not have the

         benefit of legal advice or the wherewithal to file

         a reference under Section 18. The legislature,
                           - 199 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


          in its wisdom, has thought it fit to make

          available the benefit of an award under Section

          18 to a person, who has not filed a reference

          under Section 18 by filing an application under

          Section 28-A.

   37.15. In   my   considered      opinion,   the   proviso   to

          Section   28-A(1)      would    also   have    to    be

          beneficially interpreted so as not to deprive an

          applicant under Section 28-A as held by the

          Hon'ble Apex Court in Hansoli Devi's case.

          The right under Section 28-A is a substantial

          right granted by a statute and would have to be

          given due effect to.

   37.16. In that view of the matter, I answer point No.1

          by holding that an application under Section

          28-A can be filed by referring to an award

          passed under Section 18 without producing a

          certified copy of the said award under Section

          18. However, by making a reference to said
                            - 200 -
                                        NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         award, the aspect of whether the award made

         under Section 18 would be applicable to the

         application filed under Section 28-A would have

         to be determined after due enquiry and hearing

         the   parties   and    considering   the   necessary

         criteria to establish that the applicant under

         Section 28-A is entitled to the benefit of the

         award passed under Section 18.

   37.17. If an application is filed under Section 28-A,

         enclosing a copy of the certified copy or a

         certified copy obtained by any other person,

         including   the   person     who     had   filed   the

         reference under Section 18, then the benefit of

         exclusion of the time taken in obtaining such

         certified copy either by the applicant under

         Section 18, by the applicant under Section 28-

         A, by any of their representatives, be it a

         lawyer or otherwise, or even a certified copy

         obtained by a third party, who may or may not
                             - 201 -
                                               NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


           be an applicant under Section 28-A would have

           to be excluded as indicated supra.



38.    Answer to Point No.2: Is the period of three
       months mentioned in Subsection (1) of Section
       28A and the proviso thereof required to be
       calculated from the date of the award passed
       under Section 18 enhancing the compensation,
       or is it from the date of knowledge of the
       applicant making an application under Section
       28A?

      38.1. The   submission     of    Sri.M.R.C    Ravi,    learned

           counsel   appearing        for    Karnataka   Neeravari

           Nigam, and Shri M R Naik, Leaned Senio

           Counsel appearing for Konkan railways, is that

           the period of       three        months mentioned in

           Section 28-A(1) and the proviso thereof is

           required to be calculated from the date of the

           award passed under Section 18 and not the

           date of the knowledge of the applicant under

           Section   28-A   of    the       award   passed    under

           Section 18. Their submission is also that there

           is no requirement for the production of a
                          - 202 -
                                           NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         certified copy. A mere application could have

         been filed under Section 28-A and a certified

         copy made available later, which aspect has

         been considered by me while answering point

         No.1. The initial award under Section 18, which

         is relied upon insofar as Konkan Railways is

         concerned, was passed in LAC No.174/1996 on

         31-07-2008. As such, any application filed

         under Section 28-A ought to have been filed

         before 30-10-2008, and on that basis, it is

         contended that the application filed on 17-11-

         2008 and 05-11-2008 by Smt.Deepa Nayak and

         Sri.Vithoba Shankar Phayde, respectively, is

         beyond a period of three months and this again

         is   premised   on        the   basis   that    neither

         Smt.Deepa   Nayak         nor   Sri.Vithoba    Shankar

         Phayde had made an application for issuance of

         a certified copy of the award in LAC 174/1996.
                           - 203 -
                                        NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         Thus, they would not be entitled to the benefit

         of the proviso to Section 28-A(1).

   38.2. This aspect has been dealt with to some extent

         in answer to point No.1. What remains to be

         considered in answer to this point is whether an

         application under Section 28-A has to be filed

         within   three   months      from     the   date    of

         knowledge of the applicant or from the date of

         the award passed under Section 18. By relying

         on   Gopalkrishna          Prabhu's     case,      the

         submission of Shrrri M R Naik Learned Senio

         counsel is that this Hon'ble Court has come to a

         categorical conclusion that any delay beyond

         the three months period cannot be condoned

         and an application filed beyond the three

         months period under Section 28-A would have

         to be dismissed. In this regard, he has also

         relied upon the decision of the Hon'ble Apex

         Court in Jagdish Ram Sharma's case, supra,
                             - 204 -
                                             NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


            to contend that it is the date of the award

            passed in a reference under Section 18 and not

            the date of an order passed by the High Court

            upholding the award passed under Section 18

            which is required to be considered, nor is

            enhancement of compensation by the High

            Court in an appeal filed by a land loser, which

            could be taken into consideration.

      38.3. In that view of the matter, I answer point No.2

            by holding that three months' time mentioned

            in Section 28-A(1) and the proviso thereof is

            required to be calculated from the date of the

            award passed under Section 18, enhancing the

            compensation    and       not   from   the   date   of

            knowledge of the applicant under Section 28-A

            of the enhancement under Section 18.

39.    Answer to point No.3: Whether the period of
       three months mentioned in sub-section (1) of
       Section 28A and the probability thereof,
       whether the applications filed under Section
       28A insofar as Konkan Railway acquisition
       matters are concerned have been filed within
                           - 205 -
                                          NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


     90 days of the award having been passed under
     Section 18?

    39.1. Much   arguments     have   been     advanced   by

          Sri.M.R.Nayak, learned Senior counsel that the

          applications filed by Vithoba Shankar Phayde

          and Deepa Nayak have not been filed within

          time. His submission is that two portions of

          property of Deepa Nayak had been acquired. As

          regards one portion, a reference had been

          made under Section 18, where an award had

          been passed in her favor.

    39.2. Insofar as the present petition is concerned, she

          had not made a reference under Section 18

          but, relying on an award passed in some other

          matter, filed an application under Section 28A.

          His contentions are two-fold.

    39.3. Firstly, that Deepa Nayak being aware of the

          procedure to be followed for filing a reference

          for enhancement of compensation, even as

          regards the second acquisition, she ought to
                             - 206 -
                                           NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         have filed a reference under Section 18. Having

         not filed a reference under Section 18, she is

         deemed to have accepted the compensation

         which had been awarded and as such could not

         file an application under Section 28A.

    39.4. Secondly,   his     submission    is   that   in   the

         reference    filed     as    regards    the    second

         acquisition by Sri.Ramdas in LAC No.174 of

         1996 Enhanced compensation was awarded on

         31.07.2008, enhancing the compensation to

         Rs.11,500/- per gunta, which came to be

         enhanced by this Court to Rs.18,500/- per

         gunda, and the Special Leave Petition filed in

         regard thereto came to be dismissed.

    39.5. The application filed by Ms Deepa Nayak was on

         17.11.2008, which is beyond a period of 90

         days from the date of the award in Section 18

         proceeding on 31.07.2008. The filing of the

         application was recorded in the registers on
                            - 207 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         19.01.2009 and notice came to be issued only

         on   31.12.2012.     Hence,       he   submitted    that

         firstly, the application alleged to have been filed

         on   17.11.2008      was    not    within   90     days.

         Secondly, the said application was not taken on

         record within 90 days but was taken on record

         on 19.01.2009, which is nearly six months after

         the award under Section 18.

    39.6. Notice was issued on 31.12.2012, which is

         nearly four and a half years after the award

         passed under Section 18. The submission is

         that the application is required to be filed within

         90 days from 31.07.2008 since Deepa Nayak

         did not make an application for obtaining a

         certified copy and would not be entitled to any

         time spent in obtaining a certified copy, and as

         such, 90 days has to be calculated from

         01.08.2008 and as such, the said application of

         Section 28A ought to have been filed by 29th
                            - 208 -
                                            NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         October 2008. The application, having been

         allegedly filed on 17.11.2008, is beyond a

         period fixed.

    39.7. Insofar as the first argument is concerned, I

         have already dealt with in answer to point No.1

         and   I   have    come       to   a   conclusion    that

         irrespective of whether the applicant under

         Section 28A was to make an application for

         obtaining certified copy of the award under

         Section 18 or someone else had made an

         application, then the benefit of the provision to

         sub-section     (1)   of    Section   28A   would    be

         available to even such person that is Deepa

         Nayak, in this case.

    39.8. Irrespective of whether an application is made

         or not, the time taken for the office of the

         concerned     authority      to   process   and    make

         available a certified copy of the award passed

         under Section 18 would have to be excluded for
                           - 209 -
                                              NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         all persons, and there cannot be discrimination

         in relation thereto. If that were to be taken into

         consideration   and        applied     to   the   present

         matter, though Deepa Nayak had not made an

         application for obtaining certified copy, but had

         relied on the application filed by the Counsel for

         the applicant in LAC No.174 of 1996, the time

         spent in obtaining such an award copy by the

         counsel for the applicant in LAC No.174 of 1996

         would have to be excluded. If that were to be

         so excluded, then the application which had

         been filed on 17.11.2008 is proper and correct.

    39.9. As regards the second set of submission, that

         the said application in Section 28A was taken

         on record only on 19.01.2009 and notice was

         issued   on     31.12.2012,           therefore    it   is

         31.12.2012 which is required to be taken into

         consideration for the purposes of determining
                                 - 210 -
                                               NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


         the date on which the application under Section

         28A was filed.

   39.10. I am of the considered opinion that such an

         argument is not sustainable. What is required is

         for the applicant to file the application in terms

         of Sub-section (1) of Section 28A, the time

         taken      by    the      authority    to   register   the

         application, take it on record, issue notice, etc.

         is not something which can be said to be in

         control of the applicant to make the applicant

         liable or responsible for it. If that be so, the

         applicant under Section 28A cannot be deprived

         of the benefits solely on account of the delay

         which has been caused by the authorities

         concerned.

   39.11. Insofar    as    Vithoba        Shankar     Phayde     is

         concerned, again he also did not make an

         application for obtaining certified copy but

         relied on the application, relied on certified
                               - 211 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


          copy published on an application filed by the

          counsel for Sri.Ramdas.

   39.12. In   W.P.    No.105650/2023       Vithoba   Shankar

          Phayde filed an application under Section 28A

          on 05.11.2008. It was also entered in the

          register on 19.01.2009 and notice was issued

          on 29.12.2012. The issue relating to Phayde's

          case is similar to that of Deepa Nayak for the

          very same reason, the said application has to

          be held to have been filed within time.

   39.13. It is not in dispute that the application for

          certified copy was filed by the counsel on

          01.08.2008 and copy was ready on 30.08.2008.

          Therefore,    the    period   from   01.08.2008   to

          30.08.2008 i.e., 30 days would have to be

          excluded. The application filed by Ms.Deepa

          Nayak on 19.11.2008 instead of 29.10.2008,

          though it is beyond a period of 90 days, but if

          the period of 30 days in obtaining the copy
                            - 212 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         were to be taken into consideration, the said

         application would be within time.

  39.14. Though the application filed by Sri.Phayde on

         05.11.2008 was beyond a period of 90 days as

         referred supra, if the period of 30 days in

         obtaining the copy were to be excluded, the

         application filed on 05.11.2008 is to be held to

         be within time.

  39.15. The reference being made to Popat Bahiru's

         case to contend that there is a special period of

         limitation which has been fixed under LA Act

         1894 and as such. Section 5 of the Limitation

         Act 1963 would not further the case of the

         Konkan Railway case inasmuch as I have come

         to a conclusion that the filing made by Deepa

         Nayak   and    Phayde       was    within   the     time

         permissible. Hence, there is neither a question

         of   seeking   for    condonation      of   delay     or
                                - 213 -
                                              NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


          condonation of delay to be made by the

          authorities.

  39.16. Similarly,      the     decision     in    Gopalkrishna

          Prabhu,          Jagdish            Ram         Sharma,

          V.Nagarajan's case, wherein the Hon'ble Apex

          Court has held that condonation of delay is not

          permissible, arre not required to be considered

          in the present matter since no condonation of

          delay is sought for.

  39.17. Hence, I answer point No.3 by holding:

          i.   Section         28A       being     a   beneficial

           provision      brought        in   by    way     of   an

           amendment so as to make available the

           very       same       compensation          as   made

           available to another land loser who had

           filed an application as Section 18, even if

           the second land loser were not to file a

           reference under Section 18, such person

           would be entitled to the benefit of filing
                           - 214 -
                                          NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


           an application under Section 28A on the

           basis of an award passed in a reference

           filed by one other land loser.

         ii.    The above would be the case even if

           the applicant under Section 28A had filed

           a reference under Section 18, as regards

           any other land, it is the option of the land

           loser to file a reference under Section 18

           or not. Such a land loser can choose to

           wait for an award to be passed under

           Section 18 and thereafter relying on such

           an    award,   file      an   application    under

           Section 28A.

         iii.   Insofar as the time period for filing an

           application under Section 28A, the same

           is prescribed as 90 days which is required

           to be calculated from the date of an

           award      passed        under     Section     18,

           excluding the time taken for obtaining a
                           - 215 -
                                           NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


          copy. This aspect would however require

          further consideration, which may now be

          academic in view of LA Act 1894 having

          been   repealed       and       the   LA Act   2013

          replacing it. This being so for the reason

          that the limitation period for the filing of

          an application under Section 28A has

          been fixed with reference to an award

          passed in a proceeding of which the

          applicant under Section 28A was not a

          party and as such, there can be no

          presumption of the knowledge of the

          award on the applicant under Section 28A

          unless he or she was a party.

         iv.   Thus,    the    aspect      of   the    date   of

          calculation     of        the   limitation    period,

          whether it is from the date of the award

          or date of the knowledge would require

          consideration inasmuch as a land loser
                                - 216 -
                                                   NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


             having lost his or her land would be

             entitled    for    just       compensation, which

             could be so determined by taking into

             account compensation which has been

             awarded in a similar manner.

40.   Answer to point No.4: Whether the delay
      caused by the SLAO in disposing the matter
      under Section 28A can be excluded for the
      purpose of calculation of the interest on the
      enhanced compensation? If so, what would be
      the remedy available for the land loser on
      account of such delay?

      AND

      Answer to point No.5: Whether the period of
      two years statutorily imposed for rendering an
      award under Section 11A of the Land
      Acquisition Act, 1894 would also have to be
      made applicable to an award passed on a
      reference made under Section 18 and an
      application made under Section 28A?

  40.1.     Sri.M.R.C.   Ravi,           learned     Senior   counsel

            appearing for KNNL had submitted that insofar

            as Section 28A application in KNNL matters are

            concerned, the application of Section 28A was

            filed in June 2012, but orders were passed by
                          - 217 -
                                        NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         the SLO on those applications on 13-02.2020

         after an inordinate delay of nearly 8 years. His

         submission is that there is a bounden duty on

         the part of the SLAO to dispose of the matter as

         early as possible. The SLAO not having done

         the needful, the interest for the delayed period

         cannot be mulked on the beneficiary of the

         acquisition. If at all, the SLAO being an officer

         or delegate of the State, it is for the State to

         make payment of the interest. The beneficiary

         cannot again be called upon to make payment

         of the interest. The beneficiary can only be

         called upon to make payment of the enhanced

         compensation.    This     he    submits   without

         prejudice to his contention that the lands as

         regards which the compensation has been

         enhanced and the lands as regards which

         Section 28A application has been filed, are not

         similarly situated and could not be have been
                              - 218 -
                                           NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


          considered   for     the     purpose       of     grant    of

          compensation under Section 28A.

  40.2.   By referring to Section 34 of LA Act extracted

          hereinabove, has contended that interest on

          compensation is required to be paid only on the

          amount     awarded       and   not    as        regard    the

          compensation enhanced. Thus, at the most the

          land loser would be entitled only for the

          enhanced     compensation        and       not     interest

          thereon. As regard which he submits that the

          earlier award amount has already been paid,

          what could only be directed to be paid in the

          present matter       by KNNL         is the       enhanced

          compensation and no interest.

  40.3.   The submission of Sri.Madhusudan R.Nayak.,

          learned Senior counsel appearing for Konkan

          Railways is also similar. His further submission

          is that there being a time limit for filing an

          application under Section 28A, which has been
                            - 219 -
                                             NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


          restricted to a short period of three months, it

          was   required   for       the   SLAO   to   also   have

          considered and pass orders within a reasonable

          period of time as expeditiously as possible.

  40.4.   Insofar as Konkan Railway matter is concerned,

          the application allegedly having been filed in

          November 2008, though taken on record, on

          19.01.2009, the impugned award of the SLAO

          was passed on 01.07.2022, that is after nearly

          13 years. In that background, Konkan Railway

          cannot be directed to make payment of interest

          for this delay. He also reiterates that the land of

          Deepa Nayak or Vithoba Shankar Phayde is not

          similarly situated to the land of Sri Ramdas and

          as such the SLAO has not considered the

          aspects in a proper manner.

  40.5.   There being a period of two years which have

          been fixed for an award to be passed under

          Section 11 of the LA Act 1894, with reference
                             - 220 -
                                              NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


          to the date of the final notification, under Sub-

          section (1) of Section 6, he submits that when

          the rigour of the law is for an award to be

          passed within two years under the threat that

          the acquisition itself would lapse if such an

          award is not passed within the time frame.

          There is no such time frame which has been

          fixed under Section 18 for passing of an award

          in a reference application, nor is the time frame

          fixed for passing an award and an application

          under Section 28A and it is for that reason that

          there has been such a huge, delay in as much

          as Konkan Railway matter is concerned.

  40.6.   The preliminary notification under sub-section

          (1) of Section 4 was issued on 08.07.91, The

          final   notification   under    sub-section     (1)   of

          Section 6, final notification on 14.07.92, award

          had     been   passed       under     Section   11    on

          26.03.94., the award under reference under
                             - 221 -
                                              NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


          Section 18 was passed on 31.07.2008 after 14

          years after the first award. The award under

          Section 28A was passed on 21.07-2022 which

          is nearly 14 years after the award passed under

          Section 18 and 28 years after the award passed

          under Section 11, 30 years from the date of the

          final notification.

  40.7.   By referring to these dates, his submission is

          that the first award having been passed in the

          year 1994, an award under Section 28A having

          been passed in the year 2022, the delay being

          on part of the authorities concerned while

          passing    an   award       under    Section    18   and

          subsequently     by    the    authorities      concerned

          under Section 28A, the beneficiary of the

          acquisition cannot be called upon to make

          payment of interest for this 26 years of delay.

          He also reiterates that the SLAO being a

          delegate of the State, it would be for the State
                            - 222 -
                                             NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


          to    make    payment       of     any    interest,   the

          beneficiary cannot be called upon to make

          payment of such interest. He refers to Section

          34 of the LA Act and submits that Section 28A

          not contemplating any interest, Section 34 only

          contemplating interest as regards the initial

          award. No interest could be directed to be paid

          on an award passed under Section 28A since

          the    word    used        under     Section     34    is

          'compensation'         and          not        'enhanced

          compensation'. Reference in this regard has

          been made to the decision of the Hon'ble Apex

          Court in Mahendra Singh's case, wherein the

          Hon'ble Apex Court has clearly held that apart

          from Section 34 of the LA Act, 1894, there is no

          other provision which deals with awardal of

          interest.

  40.8.   Reference is also made to Dharam Das' case

          to contend that insofar as interest is concerned,
                               - 223 -
                                               NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


          there are no equitable aspects which should be

          taken into consideration. The applicability of

          Section 34 would have to be strictly construed.

          Reference is also made to Naresh's case to

          contend      that   interest,   as     contemplated   in

          Section 34, can only be awarded.

  40.9.   He refers to the decision of a Coordinate Bench

          of this Court in KNNL v. SLAO [in WP 101820

          of   2021]     to   contend     that    though   similar

          argument had been advanced in that matter,

          the same was left open for consideration and as

          such this court is required to consider the

          argument that a beneficiary cannot be made

          liable to make payment of interest for a delay

          on part of the state and its authorities.

  40.10. By referring to Srikant Pundalik Banker's

          case, he has submitted that the inordinate

          delay by the SLAO in passing the award is a

          failure on part of the SLAO to discharge his
                           - 224 -
                                          NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         duties. Such failure would make the State

         vicariously liable. The beneficiary cannot be

         liable to make payment of interest. For a

         similar end, he relies upon a decision in

         Pradeep Kumari's case referred to supra and

         submits if at all interest is liable to be directed

         to be paid, the same is to be paid from the date

         of the application made under Section 28A.

  40.11. Sri.Murthy   R.Naik,       learned   Senior   counsel

         appearing for Deepa Dilip Nayak and Vithoba

         Shankar Phayade submitted that the application

         which has been filed by them under Section

         28A is within time. The delay on part of the

         SLAO and the other authorities cannot be held

         against the land losers. He also submits that if

         at all the SLAO is to be held to be personally

         liable or the State to be vicariously liable on

         account of the actions of their delegatee, even

         then the interest would have to be paid by
                            - 225 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         someone. The land loser is not concerned as to

         who    pays   the    interest,    whether     it's   the

         beneficiary or the State so long as the interest

         is paid.

  40.12. Insofar as the time period is concerned, he

         supports the submissions of both Sri.M.R.C.

         Ravi and Sri.M. R.Nayak and contends that it is

         a land loser who has been waiting from 1994 to

         2022 and continues to wait even today for just

         compensation        amounts      to   be    paid     and

         therefore, there is required to be a time limit

         prescribed for both an award to be passed

         under Section 18 as also under Section 28A. He

         also refers to Pradeep Kumari's case and

         submits that the intent of the legislature under

         Section 28A is to remove inequality and make

         available   the   same      compensation      as     that

         received by another land loser.
                                - 226 -
                                                NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


  40.13. By   referring    to      Munshi       Ram's     case,    he

         submits that a right has been recognized by the

         legislature of a land loser to obtain the same

         compensation          under     Section    28A    as     that

         awarded under Section 18. For similar purpose,

         he has relied on Guru Preet Singh's case and

         Ansoli Devi's and Puttalingaiah's case.

  40.14. Sri F.V.Patil., learned counsel who appears for

         the land losers in KNNL matter, adopts the

         submission       of     Sri.Murthy      Dayanand       Naik,

         learned Senior counsel. He further submits by

         relying upon the decision in Sundar's case that

         so long as compensation was not paid within

         one year from the date of taking possession of

         land, interest at the rate of 15% would have to

         be calculated and made payment of, which

         would     apply         to      even      the    enhanced

         compensation under Section 28A.
                             - 227 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


  40.15. The   usage   of    the      word   'compensation'   in

         Section 34 would enue to the benefit of the

         land loser who has been awarded enhanced

         compensation. Thus, he submits that insofar as

         the land loser is concerned, the land loser

         would be entitled to interest in terms of Section

         34. The land loser is not concerned as to who

         pays the interest.

  40.16. In the present matter, there is no dispute as

         regards the delay which has been caused. In

         terms of Section 11 of the LA Act 1894, the

         SLAO is required to pass an award within two

         years from the date of the final notification,

         failing which the acquisition would lapse. It is

         for that reason that in most acquisition matters

         under LA Act 1894, an award is passed within

         that time frame and if not so passed, this Court

         would come to the rescue of the land loser,

         quashing the acquisition procedure.
                             - 228 -
                                           NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


  40.17. The reason for fixation of such time is not far to

          see, inasmuch as when a State were to exercise

          the powers of eminent domain to acquire the

          land of a private citizen. It is the bounden duty

          on part of the State to ensure that the

          compensation amount is received by the land

          loser at the earliest. It is to balance the equities

          between the state excising eminent domain and

          the land loser that the legislature as also the

          judgments of the this court and the Hon'ble

          Apex Court as referred to Supra have made it

          clear that an Awarrd would have to be passed

          within a period of two years from the date of

          the final notification.

  40.18. Under Section 18 of the LA Act any person

          interested who has not accepted the award may

          make an application to the Collector for the

          matter to be referred by the Collector for

          determination of the compensation amount to a
                            - 229 -
                                             NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         court as regards the measurement, the amount

         of   compensation,          the    person        to   whom

         compensation is to be paid, etc.

  40.19. Section 18 is reproduced hereunder for easy

         reference:

          18. Reference to Court

          (1) Any person interested who has not accepted the
          award may, by written application to the Collector,
          require that the matter be referred by the Collector
          for the determination of the Court, whether his
          objection be to the measurement of the land, the
          amount of the compensation, the persons to whom it
          is payable, or the apportionment of the compensation
          among the persons interested.

          (2)The application shall state the grounds on which
          objection to the award is taken:

          Provided that every such application shall be made,

          (a)if the person making it was present or represented
          before the Collector at the time when he made his
          award, within six weeks from the date of the
          Collectors award;

          (b)in other cases, within six weeks of the receipt of
          the notice from the Collector under section 12, sub-
          section (2), or within six months from the date of the
          Collectors award, whichever period shall first expire.

  40.20. A perusal of Clause (a) to Sub-section (2) of

         Section   18    makes       it    clear   that    such   an

         application for reference is to be made within a
                           - 230 -
                                           NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         period of 6 weeks from the date of the award

         passed by the Collector under Section 11, if

         such person was present or represented before

         the Collector. A perusal of Clause (b) to sub-

         section (2) of Section 18 indicates that such an

         application could be filed within six weeks of

         the receipt of the notice from the collector

         under sub-section (2) of Section 12 or within

         six months from the date of the collector's

         award, whichever period shall first expire. Thus,

         there is a specific time frame which has been

         fixed even for a reference to be made under

         Section   18   insofar      as   the   land   loser   is

         concerned but no time frame has been fixed for

         an order to be passed on the reference.

  40.21. If in the reference under Section 18 the

         compensation amount is enhanced Section 28A

         which was introduced by way of an amendment

         to   bring     about       equitable    payment       of
                           - 231 -
                                           NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         compensation provides for any other land loser

         who has lost the land due to acquisition under

         same    notification   the    land    being   similarly

         situated    to     file      an      application    for

         redetermination of the compensation amount

         awarded to such land loser on the basis of the

         compensation awarded under Section 18 by the

         Reference Court.

  40.22. The time period of three months, which has

         been fixed for making an application under

         Section 28A. However, again under Section

         28A, there is no time period fixed for the SLAO

         to redetermine the amount of compensation on

         the basis of the application filed with reference

         to the award passed under Section 18 by the

         Reference Court. From the perusal of the

         above, it is clear that at the first instance, there

         is a time period fixed on the SLAO to pass an
                              - 232 -
                                              NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         award within a period of 2 years from the date

         on which the final notification was issued.

  40.23. The land-loser can make a reference within a

         period of six weeks from the date on which the

         award was passed if he was so present, or

         within a period of six weeks from the date on

         which notice was received under sub-section

         (2) of Section 12. If no notice is received within

         a period of six months from the date of the

         award being published.

  40.24. Under Section 28A, a period of three months

         has been fixed for land-loser to make an

         application for redetermination of compensation

         once the compensation has been enhanced

         under Section 18 by the reference Court.

  40.25. Since time has been prescribed as above, at the

         first   instance,    the      SLAO    normally,   if   an

         application for reference is not made within the

         time period under Section 18, such application
                           - 233 -
                                          NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         would be dismissed as having been filed beyond

         the period of limitation. Similarly, an application

         filed under Section 28A would also be dismissed

         if not filed within the time period prescribed of

         3 months. It is in the second and third situation

         that there is no time period which has been

         prescribed either for the reference court or for

         the SLAO, reference court under Section 18 or

         the SLAO under Section 28 to pass their

         respective awards it is that which has given rise

         to the present matter.

  40.26. Inasmuch as the award under Section 11 had

         been passed in the year 1994 the award under

         Section 18 was passed in the year 2008 insofar

         as   Konkan   Railway      is   concerned   and   the

         redetermined award was passed in the year

         2022. It is this delay which is causing angst to

         both KNNL and Konkan Railway since they are
                            - 234 -
                                              NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


          now required to make payment of interest for

          this delayed period.

  40.27. The submission of Sri. Madhusudan R.Naik is

          that   though   the        compensation        has    been

          enhanced only by Rs.18,500/- per gunta, if

          interest of 15% is taken into consideration from

          the year 1992 to 2022, that is nearly 30 years,

          the interest itself would be Rs.83,250/- per

          gunta, and if the entire land is taken into

          consideration which has been acquired, crores

          of rupees would have to be paid.

  40.28. Though there is a practical difficulty which has

          been brought about by Sri.M.R.C.Ravi and Sri.

          Madhusudan R.Nayak., learned Senior counsels,

          these contentions have been taken up by KNNL

          and or Konkan Railway for the first time before

          this   Court,   they        being    parties     to    the

          proceedings before the reference Court, such a

          contention had not been taken up by them, nor
                                - 235 -
                                              NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


         did they file any application for expeditious

         disposal of the matter by the reference Court.

  40.29. In fact, insofar as KNNL is concerned, the

         reference court having passed an award, that

         came to be challenged by KNNL, contending

         that KNNL having been formed and the liability

         of    payment    of      compensation      having    been

         transferred by the State to KNNL, KNNL was

         not made a party to the proceedings before the

         reference court and as such, in that background

         the award which had been passed by the

         reference court was set aside and matter

         remanded        for       fresh     consideration    after

         providing an opportunity to KNNL to make its

         submissions. Thus KNNL was responsible for

         this delay.

  40.30. The     obligation        of      making   payment     of

         compensation being that of KNNL and prior to

         that being that of the State, KNNL now having
                           - 236 -
                                         NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         succeeded to both the rights and obligations of

         the State, any dispute that KNNL may have

         with the State is required to be taken up by

         KNNL with the State and not against the land

         loser by contending that there is a delay or

         otherwise in the disposal of the matter.

  40.31. The proceedings which were pending before the

         reference Court was also to the knowledge of

         KNNL. KNNL chose not to intervene in the

         matter, it chose not to make any enquiry as to

         how many matters are pending under Section

         11 but only after an award was passed and it

         was sought to be executed against KNNL, that

         the award passed by the reference court was

         challenged.

  40.32. Insofar   as   Konkan      Railway   is   concerned,

         Konkan Railway was a party to the proceedings

         under Section 28A before the Reference Court.

         Konkan Railway did not take up any contention
                              - 237 -
                                            NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


          as regards the so-called delay by the reference

          Court. They did not file an application for early

          disposal. They did not approach this court to

          exercise jurisdiction under Article 227 for a

          direction   for    expeditious    disposal,   nor   did

          Konkan Railway do anything to assist in the

          expeditious disposal of the matter before the

          Reference Court.

  40.33. The   delay    of    any      proceedings   before   the

          Reference Court cannot be blamed on the

          Reference Court alone. It is for the parties to a

          litigation and its counsel to move the matter

          and take proactive steps for completion of the

          adjudication in those matters.

  40.34. As is well known, the judge-to-litigation ratio as

          well as the judge-to-population ratio in our

          country is very low, thereby resulting in a huge

          number of matters being pending before each

          court to be taken up. In such circumstances,
                          - 238 -
                                      NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         the court would take up matter where both the

         parties are ready and if at least one of the

         parties is ready and opposes an adjournment

         by the other to put the party seeking for

         adjournment on terms, but in the present case

         neither the landloser nor the beneficiary have

         apparently been proactive. They definitely have

         not taken any steps for expeditious disposal

         either before the reference court or before the

         SLAO.

  40.35. The   submission    made    by   Sri.Madhusudan

         R.Nayak, learned Senior counsel is that the

         SLAOs kept changing many a time the post was

         vacant, there were in-charge SLAOs who were

         handling these matters as regards Konkan

         railway matters are concerned, the in-charge

         SLAOs would not take up the matter because

         they had their own work to do.
                           - 239 -
                                       NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


  40.36. This is a very serious contention which has been

          raised which is also apparent from the files

          which have been placed on record wherein it is

          clearly seen that the matter was adjourned on

          several occasions and no effective proceedings

          were taken up by the SLAO in the application

          under Section 28A.

  40.37. It is for the Chief Secretary, Government of

          Karnataka and the Principal Secretary, Revenue

          Department to look into this aspect and ensure

          that these kind of proceedings are handled in a

          proper and required manner and not delayed

          for decades, depriving the land loser of just

          compensation and interest and mulking the

          beneficiary with interest due to delay on part of

          the SLAO.

  40.38. Of course, the contention of Sri.Murthy D. Naik,

          learned Senior Counsel on part of the land loser

          that the delay would only enure to the benefit
                          - 240 -
                                      NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         of the beneficiary since the payment of the

         compensation amount is delayed on account of

         such delay cannot be ignored.

  40.39. In the present case, from the records, the

         submissions made and examination of the

         facts, it is clear that each of the parties is

         responsible for the delay. Insofar as KNNL

         matters are concerned, initially the reference

         court and the State of Karnataka were parties

         before it. Subsequently, on an award being

         passed, the same was challenged by KNNL and

         matter was remanded, thereafter, it was KNNL

         and the landloser from the beginning who could

         be said to be responsible for the delay, none of

         them having taken any proactive steps.

  40.40. Insofar as Konkan Railway matter is concerned,

         Konkan Railway having always been a party

         before the SLAO in the reference under Section

         28A, no proactive steps have been taken either
                            - 241 -
                                         NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         by Konkan Railway or the              land loser for

         expeditious    disposal.    Neither    of    them    had

         approached this court under Article 227, which

         is similar to that in the case of KNNL. In the

         above background, when each and every party

         is responsible for the delay and it cannot be

         stated that only one party is responsible for the

         delay, the question of the beneficiary claiming

         that the beneficiary is not liable to make

         payment of interest would not arise.

  40.41. In that view of the matter, I answer point

         No.4      by    holding       that      the         word

         'compensation' which has been used in

         Section    34    would       include        within    its

         purview 'enhanced compensation' and or

         compensation awarded by whatever name

         called requiring interest to be paid on such

         amount.
                          - 242 -
                                           NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


  40.42. The    time   spent/delay          in    proceedings

          before the reference Court and/or the

          SLAO, if any, cannot be excluded for the

          purpose of calculation of interest on the

          compensation or enhanced compensation.

   40.43. I   answer   point       No.5    by    holding    that

          statutory period of two years which has

          been fixed for passing an award under

          Section 11 is a salutary rule. However, as

          indicated supra, there is no such time

          period fixed in respect of an award to be

          passed on a reference application by the

          reference    court       under    Section    18    or

          redetermination          of     compensation        in

          Section 28A. The acquisition proceedings

          under the LA Act, 1894 in most cases

          having been completed and there being

          very few     matters left for          adjudication

          under Section 18 or 28A, the LA Act, 1894
                            - 243 -
                                                NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


         having been repealed, there will be no

         purpose served now by amending LA Act

         1894, which has stood repealed. It would

         be   required     for       the    Chief       Secretary,

         Government        of        Karnataka          and     the

         Principal    Secretary            of     the     Revenue

         Department to issue necessary directions

         to the concerned fixing timelines even for

         proceedings under Section 18, as also

         under Section 28A, so those matters could

         be   disposed       of      as     expeditiously        as

         possible.

   40.44. It would also be required to implement a

         suitable    monitoring           system        using   the

         necessary Information Technology tools to

         monitor     the     matters            pending       under

         Section 18 or 28 A.
                              - 244 -
                                              NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS




41.    Answer to point No.6: Whether in this particular
       case, the delay caused by the SLAO of more
       than a decade would require disciplinary
       proceedings to be initiated against the SLAO?

      41.1. In my answer to points Nos.4 and 5, I have

           come to the conclusion that there has been a

           delay by all the parties. The fact remains that it

           is the SLAO who is in control of the proceedings

           under Section 28A, and it was for the SLAO to

           have passed necessary orders at the earliest by

           putting on terms the parties concerned. The

           proceedings insofar as KNNL under Section 28A

           having    been    filed     in   the    year       2012,   a

           redetermined award was passed in the year

           2022,     the   proceedings       insofar     as    Konkan

           Railway    was    filed     in   the   year    2008    and

           redetermined award was passed in the year

           2022, the matter being a simple one, where

           there is already an award which has been

           passed and only redetermination was required
                              - 245 -
                                                 NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


         to be made on the basis of such award, I do not

         see why such a long period could have been

         taken    by   the     SLAO         in    passing   such   a

         redetermined award.

   41.2. Though of course, I have also come to a

         conclusion that there is laxity on part of the

         beneficiary as also the land loser, it would be

         required for the Chief Secretary, Government of

         Karnataka to initiate an inquiry into the matter

         to ascertain the reasons for such delay and to

         take action against the concerned on such a

         report being received, if they were found to be

         lacking. On the basis of such enquiry, the Chief

         Secretary of the Government of Karnataka

         could also frame standard operating procedure

         and or guidelines for SLAOs to follow, as also

         for monitoring the SLAO.

   41.3. Hence, I answer point No. 6 by holding

         that    ex-facie      it      is   the    SLAO     who    is
                           - 246 -
                                           NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         responsible for the delay and hence, the

         Chief   Secretary      of   the    Government      of

         Karnataka is directed to cause an enquiry

         into the matter and submit a report within

         a period of six weeks from the date of

         receipt of a copy of this order.

42. Answer to point No.7; Whether there is a
    review made by the SLAO of the award as
    contended by Konkan Railways?

   42.1. Sri.Madhusudan       R.Nayak,       learned   Senior

         counsel appearing for Konkan Railways sought

         to contend that an award having been given by

         the SLAO in past and sent for approval to the

         Deputy Commissioner, on the basis of the

         comments of the DSeputy Commissioner, the

         amounts have been changed by ewoking them,

         theeforre the award has been reviewed and

         subsequently the SLAO has passed a fresh

         award and towards this end the calculation

         sheet of the award first proposed to be passed
                              - 247 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         and subsequently passed has been placed on

         record.

   42.2. Though it is contended by Sri.Madhusudan

         R.Nayak,     learned      Senior   counsel   that    the

         change in the amount, amounts to a review of

         the award, I am unable to agree with the same

         inasmuch as what the SLAO has done is rework

         the calculations on the basis of the extent of

         land   and    the    amounts       which   have     been

         determined. The same cannot amount to review

         of the award but is only a correction of the

         figures before the final award was passed.

   42.3. What was sent tot eh Deputy Commissioner

         was a draft award fo approval, such a draft

         award cannot be said to be a finalised award.

         The system of Checks and balances by way of

         approval is to ensue the validity of the award

         and remove any inconsistencies orr the like.
                             - 248 -
                                          NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS


      42.4. Hence I answer point no.7 by holding that the

            calculation which was sent along with the draft

            award is not a final award, the changes made

            to the calculation before the publication of the

            final award is not a revision or review of the

            award.

43.    Answer to Point No.8: Whether the award
       passed insofar as Phayde's case is an award
       which has been passed against a dead person?

       43.1. Submission    of    Sri.Madhusudan      R.Nayak,

            learned Senior counsel is that Vithoba Shankar

            Pyade had expired during the pendency of the

            proceeding before the SLAO, which fact was

            brought   to   the   notice   of   the   SLAO   on

            24.06.2022 and thereafter the matter was

            adjourned. The award having been passed on

            17.12.2022, award is passed in favour of a

            dead person. There was no applicant contesting

            the matter and as such, the SLAO could not

            have passed such an award.
                              - 249 -
                                           NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


     43.2. A perusal of the file indicates that the death of

          Vithoba   Shankar       Phayde   was   reported   on

          24.06.2022 which was recorded and the matter

          was adjourned to 22.07.202, 12.08.2022 and

          23.09.2022. On 14.10.2022 his legal heirs were

          brought on record and the award was passed

          on 17.12.2022. There was no objection made

          by Konkan Railway to this aspect at that point

          of time. The legal heirs being the beneficiaries

          of the application filed by Vithoba Shankar

          Pyaade, the documents and details which have

          been placed on record by Vithoba Shankar

          Pyaade have been taken into consideration,

          since the legal heirs did not lead any further

          evidence, therefore, the question of Konkan

          Railway leading any further evidence or being

          aggrieved by them being brought on record

          would not arise.
                                 - 250 -
                                                NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


      43.3. The award having been passed on 17.12.2022

            is much after the legal heirs having been

            brought on record, therefore, it cannot be said

            that the award is passed against a dead person.

44.    Answer to Point No.9: whether the writ petition
       and WP No.103322 of 2023 by Deepa Dilip
       Nayak and Vithoba Shankar Phayde seeking for
       the releief of mandamus as sought for are
       maintainable?

      44.1. Submission    of      Sri.Murthy      Dayanand        Naik,

            leanred    Senior     Counsel       appearing   for    the

            petitioners in the aforesaid two petitions is that

            the redetermined award having been passed by

            the SLAO under Section 28A, the payments not

            having been made the landlosers have been

            forced to file the aforesaid petitions seeking for

            a   mandamus            directing     the    concerned

            authorities   to       release      the   compensation

            amounts.

      44.2. His submission is that the writ Petitions were

            required to be filed on account of the non-
                            - 251 -
                                             NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         discharge   of    the       statutory      functions      and

         obligations of the concerned authorities and it is

         in that background that this Court is required to

         consider the matter equitably, allow the said

         writ petitions by issuing a mandamus directing

         Konkan   Railway       to    make payment            of   the

         amounts awarded.

   44.3. Sri.Madhusudana         R.Nayak,          learned     senior

         counsel appearing for Konkan Railways would

         however contend that there is a separate

         proceedings      and    a        remedy     provided      for

         execution of an award passed under Section

         28A   and   as such,         a    writ    petition   is   not

         maintainable and in that regard he has relied

         upon Venkateswami Gowda's case, Sheetal

         Jaidev Vade's case, Vamanrao Kulkarni's

         case and Pandurang's case.

   44.4. By relying on all of them, he has contended that

         there being an alternative efficacious remedy
                           - 252 -
                                             NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         available in terms of an execution petition, a

         writ petition for a mandamus is not maintained.

   44.5. There cannot be any dispute as regards the

         ratio laid down in Venkateswami Gowda's

         case,     Sheetal          Jaidev     Vade's     case,

         Vamanrao         Kulkarni's             case        and

         Pandurang's case. An award having been

         passed either under Section 11, Section 18 or

         Section   28A,   unless       under    challenge,   are

         executable and the landloser would be entitled

         to execute the same by instituting execution

         proceedings and in such execution proceedings,

         show cause notices being required to be issued,

         if the payments are not made or no appearance

         is made, the properties could be attached,

         brought for sale and the amounts paid to the

         landloser.

   44.6. There being a detailed remedy following the

         procedure available for the landloser and the
                               - 253 -
                                              NC: 2025:KHC-D:7586
                                        WP No. 100706 of 2023
                                    C/W WP No. 100224 of 2023
                                        WP No. 100227 of 2023
HC-KAR                                        AND 14 OTHERS


           methodology of executing an award being

           clearly and categorically specified, I am of the

           considered opinion that the landloser cannot

           short-circuit the process and file a writ petition

           under   Article    226       or   227    seeking    for    a

           mandamus in the manner as sought to be done

           in the present matter.

      44.7. Hence, I answer point No.8 by holding that

           the present writ petition No.103322/2023

           filed   by    landlosers           seeking         for    a

           mandamus directing the beneficiary of the

           acquisition       to    make       payment     of        the

           compensation awarded under Section 28A

           is not maintainable. Such landloser has an

           alternative            remedy           of   execution

           proceedings. Liberty to file the same is

           reserved.

45.    Answer to point No.10: Whether the award
       passed by the SLAO under Section 28A in the
       present matter requires any interference at the
       hands of this Court?
                             - 254 -
                                                NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS




   45.1. Submission of Sri.M.R.C.Ravi, learend Senior

         counsel is that the lands subject matter of the

         Section     28A   proceedings          are   not   similarly

         situated to that which were subject matter of

         the reference proceeding under Section 18,

         where an award has been passed by the

         reference Court.

   45.2. He submits that the SLAO was required to

         consider the differences in nature, quality and

         situation of land to ascertain if the same were

         comparable to each other and thereafter apply

         the award which has been passed and by the

         reference       court        to   an     application     for

         redetermination award and a Section 28A. In

         that regard he has relied on Draupadi Devi's

         case, Lam Kumar's case, Kapil Mehra's

         case, Papaya Shetty's case, Manoj Kumar's

         case      and     Pramod          Gupta's     case     and

         Rangamal's case.
                             - 255 -
                                         NC: 2025:KHC-D:7586
                                      WP No. 100706 of 2023
                                  C/W WP No. 100224 of 2023
                                      WP No. 100227 of 2023
HC-KAR                                      AND 14 OTHERS




   45.3. Sri.Madhusudan       R.Naik   also   makes   similar

         submission and in that regard he submits that

         the land of Deepa Nayak and Pyade are not

         similarly situated as that of Sri.Ramdas. This

         aspect, not being considered by the SLAO, the

         SLAO has blindly awarded the compensation for

         a land which is differently situated to that of the

         land of Deepa Nayak and Pyade.

   45.4. The submission of Sri.Murthy D.Nayak is that

         there being small extents of land which are

         acquired, they are all situated identically and as

         such, the purpose of acquisition being for laying

         of railway line.

   45.5. Having heard all the counsels and having

         perused the papers, exfacie the SLAO has not

         considered the aspect of how the properties of

         the respondents in the present matter are

         similarly situated as regards which the award
                             - 256 -
                                            NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         under Section 18 was passed. There is an

         appreciation of these factors which is lacking in

         the award passed under Section 28A.                 This

         court would also be unable to appreciate these

         aspects since material on that is lacking.

         However, this court would also have to take

         into consideration the practicality of the matter.

         In so far as KNNL is concerned, the preliminary

         notification under Subsection (1) of Section 4

         r/w Subsection (4) of Section 17 of the LA Act

         was issued on 20.11.2002 and was gazetted on

         2.01.2003 and the declaration under subsection

         (1)   of   Section    6      and   was   gazetted   on

         13.11.2003. The enhancement by way of an

         award      under     Section 18      was    made     on

         9.07.2010. The award under Section 11 of the

         LA Act is dated 28.05.2005, under Section 18 is

         dated 9.07.2010 and award under Section 28A

         for redetermination was made on 13.02.2020.
                          - 257 -
                                       NC: 2025:KHC-D:7586
                                   WP No. 100706 of 2023
                               C/W WP No. 100224 of 2023
                                   WP No. 100227 of 2023
HC-KAR                                   AND 14 OTHERS


         Insofar   as   Konkan     railway   is    concerned,

         preliminary     notification was         issued   on

         18.07.1991, final notification under subsection

         (1) of Section 6 was issued on 14.07.1992,

         gazetted on 6.08.1992, award under Section 11

         was passed on 26.03.1994. Enhancement was

         made under section 18 of the LA act on

         31.07.2008 and the award under Section 28A

         was passed on 1.07.2022. Both the above said

         matters are now being considered by this court

         in the year 2025.

   45.6. The main contention of Sri.MRC Ravi, learned

         Senior counsel for KNNL and Sri.M.R.Naik,

         learned Senior counsel for Konkan Railways

         is as regard the delay in passing of the award

         which has resulted in interest being mulcted on

         KNNL and Konkan Railway. The enhancement

         which has been made is not much in as much

         as in matters relating to KNNL, the initial award
                           - 258 -
                                       NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         under Section 11 was for a sum of Rs.35,000/-

         per acre, which was enhanced to Rs.2,40,000

         per acre in the award passed under Section 18

         of the LA act, which is what has been made

         applicable to the award under Section 28A.

   45.7. Insofar as Konkan Railway is concerned, award

         under Section 11 was for a sum of Rs.11,500/-

         per gunta, which was enhanced to Rs.18,500/-

         per gunta in the award passed under Section

         18 of the LA act, which is what has been made

         applicable to the award under Section 28A.

   45.8. What is bothering KNNL and Konkan Railway is

         the interest that is required to be paid on this

         enhanced amount from the year 1990, from the

         date of the preliminary notification which goes

         back to more than 30 years. It is not as much

         as the enhancement, but it is the interest which

         is required to be paid which is causing a

         financial drain to the beneficiary.
                              - 259 -
                                                NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS




   45.9. In so far as the delay in passing of the award

         under Section 18 and that under Section 28A,

         I have dealt with those aspects in answer to

         earlier points and the direction has been issued

         to   the        Chief    Secretary,         Government of

         Karnataka to look into these issues. While doing

         so, I have held that due to the delay which is

         being caused in passing of the award under

         Section     18      or        under     Section      28     A,

         the beneficiary cannot claim that it is not liable

         to   make       payment        of    interest.    Thus,    the

         liability to make payment of interest being held

         against the beneficiary, the beneficiary would

         have to     pay     interest         from   the     time    of

         preliminary notification.



   45.10. In so far as the present point is concerned,

         though     as     indicated         there   would    be    no
                             - 260 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


         sufficient material to consider the equivalency

         of the property of the respondents herein to

         that of the property as regards which an award

         has been passed under Section 18. The fact

         remains that the properties have been acquired

         under the very same notification. In so far as

         KNNL is concerned, large extent of agricultural

         land had been acquired for the purpose of

         construction of a canal.            Naturally all these

         lands are situated abutting each other. In so far

         as Konkan railway is concerned, again the

         acquired land was for laying of a railway track

         and   as   such,    all      the   lands    acquired     are

         abutting each other. What was required to be

         considered   is    the       specific    location   of   the

         property and the valuation of the property to

         determine if the award under Section 18 could

         be applicable to that of to the land of the

         respondents and to what.                The aspect of the
                           - 261 -
                                            NC: 2025:KHC-D:7586
                                    WP No. 100706 of 2023
                                C/W WP No. 100224 of 2023
                                    WP No. 100227 of 2023
HC-KAR                                    AND 14 OTHERS


         applicability of the award under Section 18 to

         the land of the respondents cannot be disputed.

         If looked at it from this perspective, at the

         most if the respondents submission were to be

         accepted, if the KNNL and Konkan railway

         submissions are accepted, it could only result in

         marginal reduction of the amounts awarded. As

         indicated supra, if this aspect is considered

         practically,   even    if    there    is   a    marginal

         reduction, the time which would be spent on a

         remand being made to the SLAO would incur

         additional interest to be paid by KNNL and

         Konkan railway. However, exfacie it appears to

         me that this additional interest would far

         outweigh or exceed any benefit in the marginal

         reduction of the price, even if it were to be

         secured (19:16) by          KNNL     and   or    Konkan

         railway on a remand being made. More so, in

         respect of KNNL, an earlier award having been
                            - 262 -
                                           NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         passed against the State, the KNNL filed writ

         petitions on the ground that it was not made a

         party and it is on that basis that the matter was

         remanded to the SLAO for fresh consideration,

         which again delayed the matter and for such

         delay, KNNL is now required to make payment

         of interest amount.

   45.11. The State and its instrumentalities like KNNL

         and Konkan railway are required to be model

         litigants.    They are required not to agitate

         unnecessary matters, not to put the public

         monies at further           risk, not to    involve in

         litigation merely on the ground that there may

         be some legal point in their favour. The State

         and its instrumentalities are required to look

         into   the    matter,        especially    in   broader

         perspective and avoid any litigation, if it can be

         so avoided.
                            - 263 -
                                             NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


   45.12. In view of all my observations, even if a

         remand    is    made        for    the    purposes      of

         ascertaining     whether          lands are     similarly

         situated, the distance between them, the crops

         that are grown in the said lands and any other

         such distribution factors, the same will only

         delay the proceedings and the net benefit and

         the benefit that KNNL or Konkan railway would

         get would be marginal. Taking into account the

         interest liability to be paid, there would not be

         any benefit. It would probably result that KNNL

         and Konkan railway being required to make

         payment of additional interest, which interest

         would also have to be paid from the funds of

         the citizens, the same being public money.

   45.13. Thus, in my consider opinion, looking at the

         matter holistically and taking into consideration

         the net effect of a remand, I am of the

         considered     opinion that       there   is   no   useful
                                - 264 -
                                                 NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


          purpose which would be solved by a remand

          being made to the SLAO to consider the aspect

          of whether the lands are similarly situated or

          not, the same would only result in additional

          litigation cost, additional interest as also delay

          in the      land     loser       receiving       the     just

          compensation         for       which    they have       been

          waiting for more than 3 decades.

   45.14. In   that   view, I        answer      point    number    10

          by holding    that      there would        be    no    useful

          purpose served by interfering with the award

          passed by the SLAO under section 28A in

          matters both relating to KNNL and Konkan

          railway and as such, I refrain from any such

          interference.

   45.15. Having heard all the counsels and having

          perused the records, I find the award passed by

          the SLAO to be thoroughly lacking, except for

          stating that there is an award which had been
                            - 265 -
                                        NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         passed in a proceeding under Section 18 where

         an award has been passed and subsequently

         application under Section 28A has been filed.

         The amount awarded in Section 18 proceeding

         was awarded in a Section 28A proceeding.

         There is no finding recorded by the SLAO as to

         whether the lands are similarly situated, what is

         the distance between them, what are the crops

         which are grown in the said lands, are there

         any distinguishing factors among these lands,

         what are the similar factors between the lands,

         etc. There is complete non-application of mind

         on   part   of   the    SLAO   while   passing   the

         impugned redetermined award under section

         28A, which is contrary to the dicta laid down in

         the above decisions.

   45.16. Having gone through the records, it is also not

         possible for this Court to examine at this stage

         as to whether these lands are similarly situated
                            - 266 -
                                            NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         or not since there is no evidence which is

         available on record to indicate the same, and in

         that background, I am of the opinion that the

         award passed by the SLAO under Section 28A

         in the present matter requires interference by

         setting   aside   the       same   and   matter   being

         remitted for fresh consideration. Taking into

         account that on earlier occasion the SLAO has

         taken an inordinately long period of time to

         pass an award, I am of the opinion that a

         suitable time limit would have to be fixed by

         putting the parties on terms to assist the SLAO

         in passing such a redetermined award under

         Section 28A. Hence, the SLAO is directed to

         record evidence, determine the commonalities

         among the land, as also the distinguishing

         factors of the land, and pass necessary award

         in accordance with law within a period of six
                                - 267 -
                                                 NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
 HC-KAR                                         AND 14 OTHERS


           months from the date of receipt of a copy of

           this order.

46.    General Directions:

      46.1. The manner in which the aforesaid batch of

           matters have come up before this court as

           regards an acquisition initiated in the year

           1991, wherein an award under Section 28A was

           passed     in     the     year     2022        indicates     the

           lackadaisical manner in which the authorities

           have been functioning. It would be therefore

           required for issuing certain general guidelines

           which     could     be    considered           by   the    Chief

           Secretary, Government of Karnataka, while

           issuing detailed guidelines, and or standard

           operating procedure [SOP]. While doing so, the

           Chief Secretary could also take the assistance

           of          the               Principal             Secretary,

           E-Governance Department, so as to harness

           the     available       technology        to    bring      about
                            - 268 -
                                         NC: 2025:KHC-D:7586
                                     WP No. 100706 of 2023
                                 C/W WP No. 100224 of 2023
                                     WP No. 100227 of 2023
HC-KAR                                     AND 14 OTHERS


         transparency    and     efficiency   in   the   system

         relating to grant of compensation on account of

         acquisition of land, and while doing so, protect

         the interest of the landlosers who are rendered

         voiceless in the proceeding.

   46.2. To implement a suitable software to capture the

         details of the acquisition notification, inquiry,

         report of the SLAO, final notification, and or the

         like i.e, all proceedings and documentation

         from the time of issuance of a preliminary

         notification till the final notification, including

         notices, file notings, etc.

   46.3. The proceedings between the final notification

         to the passing of the award, the details of the

         documents that have been considered by the

         SLAO, any opinions obtained by the SLAO and

         considered, the guideline value, etc., to be all

         uploaded onto the said software.
                              - 269 -
                                             NC: 2025:KHC-D:7586
                                       WP No. 100706 of 2023
                                   C/W WP No. 100224 of 2023
                                       WP No. 100227 of 2023
HC-KAR                                       AND 14 OTHERS


   46.4. If an application is filed under Section 18 for

         reference, the procedure followed by the SLAO

         in   passing   necessary      orders     on     the   said

         reference, transfer of the case to the reference

         court, integration of the proceedings of the

         Reference Court with that of the SLAO so as to

         provide an appropriate monitoring facility. The

         day-to-day follow-up of the proceedings before

         the reference court and day-to-day actions and

         the responsibility of the each of the persons for

         the proceeding before the Reference court.

   46.5. Maintaining    an      electronic    register    in   the

         software as regards any applications filed under

         Section 28A with date and time stamp, the

         actions taken on the said application, notices to

         be issued to the concerned department and or

         the beneficiary electronically by way of the

         email which is available on record, to consider

         the matter as expeditiously as possible and
                                 - 270 -
                                               NC: 2025:KHC-D:7586
                                          WP No. 100706 of 2023
                                      C/W WP No. 100224 of 2023
                                          WP No. 100227 of 2023
HC-KAR                                          AND 14 OTHERS


            pass a redetermined award after taking into

            consideration the commonality of the land the

            distinguishing factors of the land, the date of

            acquisition, etc.

      46.6. The Chief Secretary of the Government of

            Karnataka to consider the time limit that could

            be fixed for the SLAO to consider an application

            under Section 18 and/or 28A and to issue

            necessary    instruction      to   all   the   SLAOs   in

            relation thereto.

      46.7. A detailed project report in regard to the above

            to be formulated and placed before this court

            within a period of six weeks of receipt of a copy

            of this order.

47.    Answer to point No.10: What order?

      47.1. In view of the above and in view of the answers

            to all the above, I pass the following;
                                - 271 -
                                            NC: 2025:KHC-D:7586
                                         WP No. 100706 of 2023
                                     C/W WP No. 100224 of 2023
                                         WP No. 100227 of 2023
HC-KAR                                         AND 14 OTHERS


                                    ORDER

i. No grounds being made out, the writ petitions filed by Karnataka Neeravari Nigam Limited in WP Nos.100706, 100224, 100227, 100229, 100230, 100245, 100292, 100294, 100298, 100784, 100785, 103082 and 105311 of 2023 stands dismissed.

ii. No grounds being made out, the writ petitions filed by Konkan Railway Corporation Ltd., in W.P. Nos.105586, 105650 of 2023 stands dismissed.

iii. The writ petition filed by Deepa Dilip Nayak and Vithoba Shankar Phayde and others-petitioners in W.P.103322 of 2023, stands dismissed with liberty to the petitioners to approach the execution court seeking for appropriate reliefs.

Sd/-

(SURAJ GOVINDARAJ) JUDGE LN/-

List No.: 19 Sl No.: 1