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 3, Cited by 0]

Madras High Court

A.Arumugasamy vs The Commissioner Of Land ... on 27 January, 2023

Author: G.R.Swaminathan

Bench: G.R.Swaminathan

                                                                         W.P(MD)No.916 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 27.01.2023

                                                    CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                           W.P(MD)No.916 of 2023
                                                   and
                                       W.M.P.(MD)Nos.858 & 863 of 2023

                A.Arumugasamy                                            ... Petitioner

                                                     Vs

                1.The Commissioner of Land Administration,
                  Chepauk,
                  Chennai.

                2.The District Collector,
                  Thenkasi District,
                  Thenkasi.

                3.The District Revenue Officer,
                  Thenkasi District,
                  Thenkasi.

                4.The Revenue Divisional Officer,
                  Thenkasi,
                  Thenkasi District.

                5.The Special Thasildhar,
                  AdiDravidar and Tribal Welfare,
                  Thenkasi,
                  Thenkasi District.

                6.The Thasildhar,
                  Senkottai Taluk,
                  Thenkasi District.                                     ... Respondents

https://www.mhc.tn.gov.in/judis
                1/6
                                                                               W.P(MD)No.916 of 2023


                Prayer: Writ Petition filed under Article 226 of the Constitution of India
                praying to issue a Writ of Certiorarified Mandamus, calling for the records
                relating to the proceedings of the fifth respondent in Na.Ka.A.314/2022 dated
                29.08.2022 and quash the same consequently to declare that the entire land
                acquisition proceedings initiated under the Land Acquisition Act, 1894 in
                respect of the agricultural land belonging to the petitioner in New punjai
                Survey No.194/4 to the total extent of 31 cents in Kanakapillaivalasai Village,
                Thenkasi Taluk, Thenkasi District, as lapsed in view of the Section 24(2) of the
                Tamil Nadu Rights to Fair Compensation and Transparency in Land
                Acquisition, Rehabilitation and Resettlement Act, 2013 (Act-30 of 2013).


                                      For Petitioner     : Mr.D.Selvanayagam
                                      For Respondents : Mr.B.Saravanan
                                                        Additional Government Pleader

                                                       ORDER

Heard the learned counsel on either side.

2.The learned counsel appearing for the writ petitioner raised two fold contentions. He seeks declaration that the proceedings initiated under Land Acquisition Act, 1894 has lapsed in view of Section 24(2) of the Central Act 30 of 2013. This contention may not have any substance.

3.As rightly pointed out by the learned Additional Government Pleader appearing for the respondents, to attract Section 24(2) of the Right to Fair https://www.mhc.tn.gov.in/judis 2/6 W.P(MD)No.916 of 2023 Compensation and Transparency in Land acquisition, Rehabilitation and Resettlement Act, 2013 (Central Act 30 of 2013) the petitioner will have to cross a double barrier. He must demonstrate that he is in possession of the land. He must also establish that the compensation amount has not been paid to him. In this case, the petitioner had received compensation for the acquired lands long back. Therefore, Section 24(2) of the Central Act 30 of 2013 is clearly not applicable.

4.The learned counsel appearing for the petitioner submitted that since the land in question remains unutilized, he is entitled to seek return of the same under Section 101 of the new Act which is follows:

“101.Return of unutilised land.- When any land acquired under this Act remains unutilised for a period of five years from the date of taking over the possession, the same shall be returned to the original owner or owners or their legal heirs, as the case may be, or to the Land Bank of the appropriate Government by reversion in the manner as may be prescribed by the appropriate Government.
Explanation – For the purpose of this section, “Land Bank” means a governmental entity that focuses on the conversion of Government owned vacant, abandoned, unutilised acquired lands and tax-delinquent properties into productive use.” https://www.mhc.tn.gov.in/judis 3/6 W.P(MD)No.916 of 2023 The said provision will be applicable only if the land has been acquired under the new Act. In this case, the land was not acquired under the new Act.
Therefore, I do not find substance in the second contention also. The petitioner’s request has been rejected by the fifth respondent. It does not call for any interference.

5.This writ petition is dismissed. There shall be no order as to costs. Consequently, connected miscellaneous petitions are closed.



                                                                                27.01.2023

                Index             : Yes / No
                Internet          : Yes / No
                NCC               : Yes / No
                MGA
                To

1.The Commissioner of Land Administration, Chepauk, Chennai.

2.The District Collector, Thenkasi District, Thenkasi.

3.The District Revenue Officer, Thenkasi District, Thenkasi.

4.The Revenue Divisional Officer, Thenkasi, Thenkasi District.

https://www.mhc.tn.gov.in/judis 4/6 W.P(MD)No.916 of 2023

5.The Special Thasildhar, AdiDravidar and Tribal Welfare, Thenkasi, Thenkasi District.

6.The Thasildhar, Senkottai Taluk, Thenkasi District.

https://www.mhc.tn.gov.in/judis 5/6 W.P(MD)No.916 of 2023 G.R.SWAMINATHAN, J.

MGA W.P(MD)No.916 of 2023 and W.M.P.(MD)Nos.858 & 863 of 2023 27.01.2023 https://www.mhc.tn.gov.in/judis 6/6