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 11, Cited by 58]

Supreme Court of India

State Of Tamil Nadu And Anr vs A. Mohammed Yousef And Ors on 6 August, 1991

Equivalent citations: 1992 AIR 1827, 1991 SCR (3) 375, AIR 1992 SUPREME COURT 1827, 1991 (4) SCC 224, 1992 AIR SCW 1674, 1991 (2) UJ (SC) 602, (1991) 3 JT 347 (SC), (1991) 3 SCR 375 (SC), 1991 UJ(SC) 2 602, 1991 (3) JT 347, 1991 SCD 870, (1991) 2 LANDLR 345, (1992) 1 MAD LJ 14, (1991) 2 MAD LW 577, (1992) 1 MAHLR 393, (1991) 2 RRR 409, (1991) WRITLR 931, (1991) 2 ALL WC 1104, (1994) 2 CURCC 608

Author: L.M. Sharma

Bench: L.M. Sharma, Jagdish Saran Verma

           PETITIONER:
STATE OF TAMIL NADU AND ANR.

	Vs.

RESPONDENT:
A. MOHAMMED YOUSEF AND ORS.

DATE OF JUDGMENT06/08/1991

BENCH:
SHARMA, L.M. (J)
BENCH:
SHARMA, L.M. (J)
VERMA, JAGDISH SARAN (J)

CITATION:
 1992 AIR 1827		  1991 SCR  (3) 375
 1991 SCC  (4) 224	  JT 1991 (3)	347
 1991 SCALE  (2)235


ACT:
    Land Acquisition Act, 1894--Section 4  Notification	 for
acquisition of land for construction of houses by Tamii Nadu
Housing	 Board	without preparing scheme  under	 the  Madras
State Housing Board Act, 1961-Validity of.



HEADNOTE:
    Under  Section  4 of the Land Acquisition  Act,  1894  a
notification  was  issued by the  petitioners  proposing  to
acquire	 the  land of the respondents  for  construction  of
houses	by the Tamil Nadu Housing Board,  constituted  under
section 3 of the Madras State Housing Board Act, 1961.
    The respondents challenged the impugned notification  in
a  writ petition, which was allowed by the Single  Judge  of
the High Court holding that the public purpose mentioned  in
the notification was too vague in absence of details  relat-
ing to the scheme for which the acquisition was sought to be
made, and consequently the land owners could not effectively
avail of the benefits under section 5A of the Land  Acquisi-
tion Act by filing objection. This order was affirmed by the
Division Bench of the High Court.
    The	 State-the  petitioners	 filed	this  Special  Leave
Petition  contending  that the notification  had  adequately
described the nature of the public purpose by mentioning the
proposed  construction	of  residential	 buildings  and	 the
respondents  ought  to	have filed  their  objections  under
section	 5-A instead of filing the writ petition;  that	 the
procedure in regard to the preparation of the scheme has  to
await  the  conclusion of the land  acquisition	 proceeding;
that the land acquisition proceeding should not be condemned
as  pre-mature	on the ground that the scheme has  not	been
framed.
     The  respondents contended that in view of	 the  provi-
sions of the Housing Board Act a proceeding for land  acqui-
sition can be commenced only after a scheme under the Act is
framed,	 which	has not been done in the present  case.	 The
land  acquisition  proceeding,	being  pre-mature  has	been
rightly quashed.
376
     On	 the  question whether	the  acquisition  proceeding
could  De initiated only after the framing, of the  proposed
scheme	and not earlier, dismissing the Special Leave  Peti-
tion of the State, this Court,
    HELD: 1.01. The procedure prescribed for preparation  of
a  scheme  indicates that before it can be  finalised,	full
publicity  has to be given inviting objections; and in	case
of  objections, the same have to be duly  considered  before
granting  sanction. Further, if anybody is still  aggrieved,
he has a right of appeal to the State Government. It is only
after  this stage is over that the scheme becomes final	 and
enforceable. [378F]
    1.02.  Section 39 of the Madras State Housing Act,	1961
while enumerating the matters to be included in the  scheme,
specifically mentions acquisition of land in clause (a).  If
the  acquisition is contemplated as a subject matter of	 the
scheme itself, it follows that it must await the preparation
of the scheme wherein it will be included. [379F]
    1.03.  The	acquisition  of the land is a  part  of	 the
execution  of  the scheme itself. Since the  acquisition  is
included  in  the  scheme the process of  execution  of	 the
scheme	starts	immediately when steps for  acquisition	 are
taken. [381A-B]
    1.04. If the notification under section 4 under the Land
Acquisition Act is published without waiting for the scheme,
it will not be possible for the land owners to object to the
proposed  acquisition  on the ground that the  land  is	 not
suitable for the scheme at all, and therefore does not serve
any  public  purpose, or that another piece of land  in	 the
area concerned, is far more suitable, leading to the  possi-
ble  conclusion that the proposed acquisition is mala  fide.
The  provisions	 of the Housing Board Act also	suggest	 the
same. [381-DF]
    1.05.  It will be practical and consistent	with  common
sense to have the scheme finalised before starting an acqui-
sition proceeding. A proceeding' under the Land	 Acquisition
Act  read with section 70 of the Madras Housing	 Board	Act,
can be commenced only after framing the scheme for which the
land is required. The notification issued under section 4 hi
the present case must, therefore, be held to be	 pre-mature,
and it was rightly quashed by the High Court. [381G-382A]
    1.06.  Although  the initiation of	the  proceeding	 for
acquisition  has to await framing of a scheme, it  does	 not
mean  that the concluded acquisition proceeding can be	con-
demned as void so as to be ignored
377
later.	A  ground  based on the present	 judgment  shall  be
available to the land owners only for such land	 acquisition
proceedings, which are under challenge and are still pending
decision. [382C-D]
    Babu  Barkya Thakur v. The State of Bombay	and  Others,
[1961] 1 SCR 128, distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Special Leave Petition (C) No. 3790 of 199 1.

From the Judgment and Order dated 29.3. 1990 of the Madras High Court in W.A. No 1028 of 1989.

G. Ramaswamy, Attorney General, R. Mohan, V. Krishna murthy and R. Ayyam Perumal for the Petitioners. K. Parasaran, K.R. Chaudhary, T.V.S.N. Chari, Ms. Suruchi Aggarwal and Ms. Manjula Gupta for the Respondents. The Judgment of the Court was delivered by SHARMA, J. The respondents have successfully challenged a notification under Section 4 of the Land Acquisition Act, 1894 proposing to acquire their land before the Madras High Court. Their writ petition was allowed by a learned Single Judge and on appeal the order was confirmed by Division Bench. The State of Tamil Nadu has challenged the decision by the present Special Leave Petition.

2. The acquisition proceeding, which is the subject matter of present case, was started for obtaining land for construction of houses by the Tamil Nadu Housing Board, constituted under Section 3 of the Madras State Housing Board Act, 1961 (Madras Act No. 17 of 1961) (hereinafter referred to as the 'Housing Board Act') and this was men- tioned in the impugned notification. The High Court has held that the public purpose mentioned in the notification was too vague in absence of details relating to the scheme for which the acquisition is sought to be made, and consequently the land owners cannot effectively avail of the benefits under Section 5A of the Land Acquisition Act by filing their objection. The learned Attorney General, appearing for the petitioner State, has contended that the notification has adequately described the nature of the public purpose by mentioning the proposed construction of residential build- ings, and the respondents ought to have filed their objec- tions under Section 5A instead of 378 moving the High Court with a writ application. Relying on the decision in Babu Barkya Thakur v. The State of Bombay and Others, [1961] 1 SCR 128 it has been argued that even assuming that the public purpose was not mentioned in the notification with sufficient particularity, the proceeding cannot be quashed at this stage and the High Court should have dismissed the writ petition by pointing out that the remedy of the land owners was under Section 5A.

3. The reply of Mr. Parasaran, the learned counsel for the respondents, is that in view of the provisions of the Housing Board Act a proceeding for land acquisition can be commenced only after a scheme under the Act is framed, which has not been done in the present case. The land acquisition proceeding, therefore, being premature has been rightly quashed.

4. As is indicated by the preamble of the Housing Board Act, the object of establishment of the Housing Board is to provide for the execution of housing and improvement schemes. The Act envisages eight types of schemes detailed in section 40, the housing scheme, as in the present case, being one of them. The framing of the schemes is dealt with in Chapter VII (Section 35 to 69) and Chapter VIII contain- ing sections 70, 71 and 72 provides for acquisition and disposal of land. Section 70 states that land required by the Board for any of the purposes of this Act may be ac- quired under the provisions of the Land Acquisition Act and accordingly the present land acquisition proceeding was commenced.

5. The procedure prescribed for preparation of a scheme indicates that before it can be finalised, full publicity has to be given inviting objections; and in case of objec- tions, the same have to be duly considered before granting sanction. Further, if anybody is still aggrieved, he has a right of appeal to the State Government. It is only after this stage is over that the scheme becomes final and en- forceable. Admittedly the proposal to build houses in the present case has not been put in the shape of a scheme at all and as stated on behalf of the petitioner a draft scheme with relevant details will be drawn up after the possession of the land is secured.

6. The question for decision is whether the acquisition proceeding can be initiated only after the framing of the proposed scheme and not earlier. The learned Attorney Gener- al contended that having regard to the provisions of the Act and the other relevant considerations it must be held that the procedure in regard to the preparation of 379 the scheme has to await the conclusion of the land acquisi- tion proceeding. It is only after the possession of the land is delivered to the Board that its engineers and other experts can go over the land, make necessary inspection and collect vital data, on the basis of which the scheme can be drawn up. It is essential to have a clear idea of the area of the land, its boundaries, and the nature of the soil for deciding about the details of the proposed scheme, and this is not possible so long the owner of the land continues in possession. Any attempt to draw up a scheme earlier has been described by the learned counsel as an exercise in futility. Alternatively it has been contended that even if it be held to be permissible to frame the scheme without waiting for the acquisition and possession of the land, it cannot be further assumed that the land acquisition proceeding has to await the finalisation of the scheme. In other words, both the proceedings may continue simultaneously, or any of the proceeding including one for land acquisition can be com- menced without waiting for the other. In any event, the land acquisition proceeding should not be condemned as pre-mature on the ground that the scheme has not been framed. We have closely examined the entire Act with the assistance of the learned counsel for the parties and in our view the conten- tion on behalf of the respondents that the proceeding for acquiring land can be commenced only after the scheme is framed, is well founded.

7. As has been stated earlier, Chapter VII containing sections 35 to 69 deals with the framing of the scheme. The Act has laid down separate procedures for the different types of schemes, according to necessity and suitability. Some of the schemes do not require acquisition of land, which is however, essential for constructing residential buildings under the housing scheme. Section 39 of the Act, therefore, while enumerating the matters to be included in the scheme, specifically mentions acquisition of land in clause (a). If the acquisition is contemplated as a subject matter of the scheme itself, it follows that it must await the preparation of the scheme wherein it will be included. The Act requires the proposed scheme to be published permitting objections to be made, and if they are found to be valid, under section 53, the scheme to be modified or abandoned. Sub-section (1) of section 49 directs the notice of the draft housing scheme to include and specify the following information as contained in clause (b) for the purpose of publication and information to the general pub- lic:

"(b) the place or places at which particulars of the scheme a map of the area, and details of the land which it is pro-
380

posed to acquire and of the land in regard to which it is proposed to recover a betterment fee, may be seen at reasonable hours."

(emphasis added) The underlined words above reaffirm the position that the acquisition of the land has to be a part of the scheme, which can be executed only after its finalisation. Apart from the provisions of section 53 mentioned above, section 56 further clothes the Board with the power to alter or cancel the scheme even after it is finally sanctioned. The language of clause (b) of the proviso to the section, which is quoted below, once more leads to the same conclusion that acquisition of the land has to await the framing of the scheme:

"(b) If any alteration involves the acquisi-

tion otherwise than by agreement of any land not previously proposed to be acquired in the original scheme, the procedure prescribed in the forgoing sections of this Chapter shall, so far as it may be applicable, be followed as if the alteration were a separate scheme."

(emphasis added)

8. Mr. Attorney General repeatedly said that unless the Board gets actual possession of the land in question its officers cannot go over the same for collecting the informa- tion essential for drawing up of the scheme. It has, there- fore, been suggested that it is wholly impractical to expect the scheme to be framed before obtaining the possession of the land. Mr. Parasaran, the learned counsel for the re- spondents, rightly pointed out that the provisions of sec- tion 147 furnish a complete answer to this argument. The section empowers the Chairman (now the Managing Director) of the Board or any person either generally or specially autho- rised by him in this behalf to enter into or upon any land with or without assistants or workmen for the purpose of making any inspection, survey, measurement, valuation or enquiry or to take levels or to dig or bore into sub-soil or to set-out boundaries and intended lines of work et cetera. The last clause in the section gives wide power to do any other thing which may appear necessary for achieving the purpose of the Act subject to certain reasonable restric- tions.

The learned Attorney General also relied on sections 55 and 72 in support of the petitioners' stand. Section 55 directs the Board to proceed to execute the scheme as soon as it becomes enforceable. It is 381 contended that if the acquisition proceeding is not over by the time the scheme is ready, undue delay is bound to take place. The fallacy in the argument is that it assumes that the acquisition of the land is not a part of the execution of the scheme itself. As has been indicated earlier the position is otherwise- Since the acquisition is included in the scheme the process of execution of the scheme starts immediately when steps for acquisition are taken. Thus there is no question of any disregard of the command in section

55. Section 72 empowers the Board to lease, sell, exchange or otherwise dispose of any land vested in or acquired by it. This power has been granted to the Board, according to the petitioners, so that if the scheme is abandoned under section 53 the land already acquired can be disposed of. We do not see any warrant for linking section 72 with section

53. The Board has been given the power to dispose of any land whenever it is considered in the interest of the Board to do so; and the circumstances where it may be expedient to use this power may be many, as for example, when the scheme is altered or cancelled under section 56 due to a new devel- opment.

9. On the other hand, the order, in which the different steps for the preparation of the scheme and the acquisition of the land, is suggested on behalf of the petitioners to be taken, appears to be impractical and defeating the purpose of section 5A of the Land Acquisition Act. If the notifica- tion under section 4 under the Land Acquisition Act is published without waiting for the scheme, as has been done in the present case, it will not be possible for the land owners to object to the proposed acquisition on the ground that the land is not suitable for the scheme at all, and therefore does not serve any public purpose, or that another piece of land in the area concerned, is far more suitable, leading to the possible conclusion that the proposed acqui- sition is mala fide. As discussed above, the provisions of the Housing Board Act also suggest the same. The Board has not been vested with the unrestricted power to frame any scheme, as suggested by its planners. It has to take into account the representation by the local authority as men- tioned under section 50 and the objection of any other person under section 53 and decide the same on merits before according sanction. The matter is not concluded even at that stage; the aggrieved person may appeal to the State Govern- ment and it is only subject to the final result therein that the scheme becomes enforceable. In this set up it will be practical and consistent with common sense to have the scheme finalised before starting an acquisition proceeding- We, accordingly, hold that a proceeding under the Land Acquisition Act read with section 70 of the Madras Housing Board Act, can be commenced only after framing the scheme of 382 which the land is required. The notification issued under section 4 in the present case must, therefore, be held to be pre-mature, and it was rightly quashed by the High Court.

10. Before closing his argument Mr. Attorney General stated that in the past a large number of land acquisition proceedings have been concluded and lands acquired without first framing the scheme and on the basis of the present judgement there may be an attempt by the land owners of those lands to re-open the matter. We do not think that as a result of this judgment the concluded land acquisition proceedings can be allowed to be re-opened. Although we have held that the initiation of the proceeding for acquisition has to await framing of a scheme, it does not mean that the concluded acquisition proceeding can be condemned as void so as to be ignored later. However, to avoid unnecessary con- troversy we are hereby clarifying the position that a ground based on the present judgment shall be available to the land owners only for such land acquisition proceedings, which are under challenge and are still pending decision.

11. The special leave petition is dismissed, but in the circumstances without costs.

V.P.R.					Petition dismissed.
383