Punjab-Haryana High Court
Ram Kishan And Another vs State Of Haryana And Others on 31 August, 2022
Author: Ravi Shanker Jha
Bench: Ravi Shanker Jha, Arun Palli
CWP No. 26493 of 2019 (O&M) 1 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH CWP No. 26493 of 2019 (O&M) Date of Reserve: 29.03.2022 Date of Pronouncement: 31.08.2022 Ram Kishan and another ...Petitioners Versus State of Haryana and others ... Respondents CORAM: HON'BLE MR. JUSTICE RAVI SHANKER JHA, CHIEF JUSTICE HON'BLE MR. JUSTICE ARUN PALLI, JUDGE Present:- | Mr.Sandeep Sharma, Advocate, for the petitioners. Mr. Ankur Mittal, Addl. Advocate General, Haryana, Mr. Saurabh Mago, Assistant Advocate General Haryana, and Ms. Kushaldeep K Manchanda, Advocate, for the respondents. RAVI SHANKER JHA, C.J.
1. The instant petition has been filed claiming that the acquisition proceedings carried out vide the notifications issued under Section 4 & 6 of the Land Acquisition Act, 1894, dated 22.03.1990 and 19.03.1991 respectively; followed by the award dated 16.03.1993, thereby acquiring the land for a public purpose, namely for the development and utilization of land as Residential, Commercial, Institutional and open space, Sector 38 to 41, Gurugram; qua the land of the petitioners comprised in Khasra No. 407 measuring 200 sq. yds. situated within the Revenue Estate of Village Islampur, Tehsil & District Gurugram; has lapsed in view of the provisions of Section 24 (2) of the Right to Fair Compensation and Transparency in Land Acquisition Rehabilitation and CWP No. 26493 of 2019 (O&M) 2 Resettlement Act 2013. He has further, challenged the notification dated 24.05.2018 vide which the Government of Haryana had carried out amendment in Section 24 of Act of 2013 by omitting word physical used in Section 24(2) and substituting word 'or' occurring after the words 'possession of the land has not been taken', with 'and': and further adding a proviso at the end to the effect that in computing the period of 5 years as provided in Section 24(2) of the Act of 2013, any period during which the proceedings for acquisition of the land were stayed by order of any Court, shall be excluded and further, providing that entry in Rapat Roznamcha regarding taking or handing over possession recorded by the land acquisition officer or revenue officials shall be treated as possession taken for all intents and purposes.
2. Owing to the controversy erupted as regards the interpretation of the provision of Section 24 (2) of the Act of 2013, like many other writ petitions, the proceedings in the instant petition were kept in abeyance awaiting the decision of Hon'ble Supreme Court of India. The controversy was finally put at rest by the Constitution Bench of the Hon'ble Supreme Court of India in Indore Development Authority Vs. Manohar Lal and others AIR 2020 SC 1496, and the penultimate paragraph thereof, is reproduced here in below:-
Sood, Under the provisions of Section 24(1)(a) in case the award is not made as on 1.1.2014 the date of commencement of Act of 2013, there is no lapse of proceedings. Compensation has to be determined under the provisions of Act of 2013.
2. In case the award has been passed within the window period of five years excluding the period covered by an interim order of the court, then proceedings shall continue as provided under Section 24(1)(b) of the Act of 2013 under the Act of 1894 as if it has not been repealed.
3. The word 'or' used in Section 24(Z) between possession and compensation has to be read as 'nor' or as 'and'.
The deemed lapse of land acquisition proceedings under Section 24(2) of the Act of 2013 takes place where due to inaction of CWP No. 26493 of 2019 (O&M) 3 authorities for five years or more prior to commencement of the said Act, the possession of land has not been taken nor compensation has been paid. In other words, in case possession has been taken, compensation has not been paid then there is no lapse. Similarly, if compensation has been paid, possession has not been taken then there is no lapse.
4. The expression 'paid' in the main part of Section 24(2) of the Act of 2013 does not include a deposit of compensation in court. The consequence of non-deposit is provided in proviso to Section 24(2) in case it has not been deposited with respect to majority of land holdings then all beneficiaries (landowners) as on the date of notification for land acquisition under Section 4 of the Act of 1894 shall be entitled to compensation in accordance with the provisions of the Act of 2013. In case the obligation under Section 31 of the Land Acquisition Act of 1894 has not been fulfilled, interest under Section 34 of the said Act can be granted. Non-deposit of compensation (in court) does not result in the lapse of land acquisition proceedings. In case of non-deposit with respect to the majority of holdings for five years or more, compensation under the Act of 2013 has to be paid to the "landowners" as on the date of notification for land acquisition under Section 4 of the Act of 1894.
5. In case a person has been tendered the compensation as provided under Section 31(1) of the Act of 1894, it is not open to him to claim that acquisition has lapsed under Section 24(2) due to non-payment or non-deposit of compensation in court. The obligation to pay is complete by tendering the amount under Section 31(1). Land owners who had refused to accept compensation or who sought reference for higher compensation, cannot claim that the acquisition proceedings had lapsed under Section 24(2) of the Act of 2013.
6. The proviso to Section 24(2) of the Act of 2013 is to be treated as part of Section 24(2) not part of Section 24(1) (6).
7. The mode of taking possession under the Act of 1894 and as contemplated under Section 24(2) is by drawing of inquest report/ memorandum. Once award has been passed on taking possession under Section 16 of the Act of 1894, the land vests in State there is no divesting provided under Section 24(2) of the Act of 2013, as once possession has been taken there is no lapse under Section 24(2).
8. The provisions of Section 24(2) providing for a deemed lapse of proceedings are applicable in case authorities have failed due to their inaction to take possession and pay compensation for five years or more before the Act of 2013 came into force, in a proceeding for land acquisition pending with concerned authority as on 1.1.2014. The period of subsistence of interim orders passed by court has to be excluded in the computation of five years.
CWP No. 26493 of 2019 (O&M) 49. Section 24(2) of the Act of 2013 does not give rise to new cause of action to question the legality of concluded proceedings of land acquisition. Section 24 applies to a proceeding pending on the date of enforcement of the Act of 2013, i.e., 1.1.2014. It does not revive stale and time-barred claims and does not reopen concluded proceedings nor allow landowners to question the legality of mode of taking possession to reopen proceedings or mode of deposit of compensation in the treasury instead of court to invalidate acquisition'
3. The sum and substance of the interpretation of Section 24 (2) of the Act of 2013 by the Hon'ble Supreme Court of India is that the first and foremost condition to seek lapsing is that both the contingencies provided i.e. about the physical possession and the payment of compensation are to be fulfilled, meaning thereby, if either of the conditions is not satisfied, there would no lapsing. As far as the obligation to make the payment in lieu of the land acquired is concerned, it has been clarified that such obligation to pay is complete by tendering the compensation which would mean that the compensation amount was made available to the land owner and if he has not accepted the same, it will not be available for the land owner to claim that the compensation has not been paid. Similarly, word "deposit" has been interpreted to mean depositing with the LAC or the treasury or the reference court. Drawing of panchnama has been considered to be a valid proof of taking physical possession and once the land stands vested in the State, there is no divesting provided under Section 24 (2) of the Act of 2013. The Hon'ble Supreme Court of India has further clarified that the period for which any interim order was in operation, will be excluded while computing the gap period of five years. Similarly, it has been clarified that Section 24 (2) of the Act of 2013 does not give rise to new cause of action to question legality of concluded proceedings of land acquisition as it applies to CWP No. 26493 of 2019 (O&M) 5 only those cases wherein the proceedings were pending on the date of enforcement of Act of 2013.
4. As per the case put forth by the petitioners, they are owners in possession of the land comprised in Khasra No. 407 measuring 200 sq. yds. situated in the revenue estate of Islampur, Tehsil &District Gurugram. They have constructed their houses on the land in question which is in their possession till date. The said land was acquired by the Government of Haryana by issuing of notifications dated 22.03.1990 and 19.03.1991 under Section 4 & 6 of the Acquisition Act, 1894 followed by award dated 16.03.1993, for the public purpose namely, for development and utilization of land Residential, Commercial, Institutional, Open Space, Sector 38 to 41, Gurugram. It is the case of the petitioners that despite having announced the award on 16.03.1993, the respondents have failed to take the possession of the land in question and even the amount of compensation has neither been paid nor deposited in the reference Court. Therefore, the acquisition proceedings qua the land in question stands lapsed in view of Section 24(2) of the Act of 2013.
5. The amendment carried out by State of Haryana in Section 24 of the Act of 2013 has been challenged by the petitioners on the ground that as per Section 106 of the Act of 2013, power to amend any schedule vests with the parliament and thus, the State Legislature could not have carried out any amendment in the Act, especially when it is in the form of beneficial legislation. Further, it has been contended that State Legislature has no power to amend the basic structure of the Act of 2013 and thus, the notification dated 24.05.2018 vide which the said amendment has been given effect is bad in law.
CWP No. 26493 of 2019 (O&M) 66. Per contra, Mr. Ankur Mittal, learned counsel appearing for the respondent-State, submitted that the instant petition deserves to be dismissed in view of the law laid down by the Hon'ble Supreme Court of India in the case of Indore Development Authority (supra) as none of the contingencies prescribed in Section 24(2) of the Act of 2013 are fulfilled. The first and foremost requirement to claim lapsing of acquisition proceedings is to prove that the land owner is in possession of the land in question, which the petitioners has failed to prove as the possession of the land in question was taken by the State by recording Rapat Roznamcha No. 323 dated 16.03.1993 and same has been held as a valid mode of taking possession. Once such possession is taken, the land vests absolutely in the State and whosoever retains or remains in the possession of the land, he is a trespasser. He further submits that the obligation of the State to pay the compensation stands duly discharged as the entire cormpensation armnount was tendered at the time of announcement of award and was made available to the landowners. This is substantiated from the fact that out of total award amount of Rs. 34,45,22,645.75/-, an amount of Rs. 31,92,15,995.40/-, meaning thereby, majority of compensation has been disbursed As far as the land in question is concerned, the petitioners has not received the compensation ammount, which he is at liberty to receive. Therefore, in view of the law laid down by the Hon'ble Supreme Court of India in Indore Development Authority (supra), none of the contingencies were prescribed in Section 24(2) of the Act of 2013 are fulfilled and non declaration as regards lapsing of acquisition proceedings can be made.
7. Defending the amendment carried out in the Act of 2013 by State of Haryana and especially in Section 24 of 2013 Act, Mr. Mittal has submitted that CWP No. 26493 of 2019 (O&M) 7 the said amendment has received the assent of the President of India and thus, has been carried out as per the mandate of the constitution of India given in Article 254. Further, the contention of the petitioner that under Section 106 of the Act of 2013, it is only the Central Government which has the power of amendment, is nothing more than misconstruction of the provisions of the Act because Section 106 gives power to the Parliament only with respect to amendments in Schedule which cannot be construed to mean that State Legislature has no power to amend the Act, which is otherwise derived from the constitution itself. Even otherwise the amendment carried out by the State is in line with the principles laid down by the Hon'ble Supreme Court in Indore Development Authority (supra) as regards the interpretation of the Section 24(2) of the Act of 2013. Thus, the challenge to the notification is devoid of any merit.
8. Having heard the respective arguments, going through the respective pleadings and above all the exposition of Indore Development Authority (supra), we are of the considered opinion that the instant petition is liable to be dismissed for more than one reason.
I. Physical possession of the land in question stands taken
9. The petitioners in the instant petition have claimed to be in the physical possession of the land in question. Positive case set up by the Petitioners is that even though the award was passed on 16.03.1993, but yet the physical possession has not been taken. In this regard, the respondents have filed the written statement submitting that possession was taken by drawing panchnama in the form of Rapat Roznamcha No. 323 dated 16.03.1993 which has been held as a valid mode of taking possession of the land. Section 16 of the Act of 1894 CWP No. 26493 of 2019 (O&M) 8 provides that after taking the possession of the land, it vests in the State free from all encumbrances. Thus, we are of the considered opinion that the physical possession of the land in question stands duly taken and land is vested in the State. The reference in this regard is made to the following paragraphs from the judgment:-
...244, Section 16 of the Act of 1894 provided that possession of land may be taken by the State Government after passing of an award and thereupon land vest free from all encumbrances in the State Government. Similar are the provisions made in the case of urgency in Section 17(1). The word "possession" has been used in the Act of 1894, whereas in Section 24(2) of Act of 2013, the expression "physical possession" is used. It is submitted that drawing of panchnama for taking over the possession is not enough when the actual physical possession remained with the landowner and Section 24(2) requires actual physical possession to be taken, not the possession in any other form. When the State has acquired the land and award has been passed, land vests in the State Government free from all encumbrances. The act of vesting of the land in the State is with possession, any person retaining the possession, thereafter, has to be treated as trespasser and has no right to possess the land which vests in the State free from all encumbrances.
245. The question which arises whether there is any difference between taking possession under the Act of 1894 and the expression "physical possession" used in Section 24(2). As a matter of fact, what was contemplated under the Act of 1894, by taking the possession meant only physical possession of the land.
Taking over _the possession under the Act of 2013 always amounted to taking over physical possession of the land. When the State Government acquires land and _drawns up _ a memorandum _of taking possession, that amounts to taking the physical possession of the land. On the large chunk of property or otherwise which is acquired, the Government is not supposed to put some other person or the police force in possession to retain it and start cultivating it till the land is used by it for the purpose for which it has been acquired. The Government is not supposed to start residing or to physically occupy it once possession has been taken by drawing the inquest proceedings for obtaining possession thereof. Thereafter, if any further retaining of land or any re-entry is made on the land or someone starts cultivation on the open land or starts residing in the outhouse, etc., is deemed to be the trespasser on land which in possession of the State. The possession of trespasser always inures for the benefit of the real owner that is the State Government in the case.
CWP No. 26493 of 2019 (O&M) 910. Thus, the plea being raised by the petitioners of being in physical possession of the land in question is wholly mis-conceived and is liable to be rejected.
II. Compensation amount for the land in question was tendered.
11. The respondents have categorically pleaded in the written statement that the amount of compensation for the entire acquired land was made available to all the landowners. it is the stand of the State that the amount due to the petitioners is available for disbursement and the petitioners are at liberty to receive the same, coupled with the fact that majority of compensation has been disbursed. This shows that the compensation amount was duly tendered, and the obligation to the state io pay the compensation stands duly discharged. In this regard, Mr. Mittal has asserted that in view of the exposition in Indore Development Authority (supra), the obligation of the State to pay the compensation is discharged if the amount of compensation is tendered which has been interpreted to mean that the amount was made available to the land owners as observed in Para 203 which is reproduced here in below:-
"...203. The word "paid" in Section 31(1) to the landowner cannot include in its ambit the expression "deposited" in court. Deposit cannot be said to be payment made to landowners. Deposit is on being prevented from payment. However, in case there is a tender of the amount that is to mean amount is made available to the landowner that would be a discharge of the obligation to make the payment and in that event such _a person cannot be penalised for the default in making the payment. In default to deposit in court, the liability is to make the payment of interest under Section 34 of Act of 1894. Sections 32 and 33 (which had been relied upon by the landowners' counsel to say that valuable rights in here, in the event of deposit with court, thus making deposit under Section 31 mandatory) provide for investing amounts in the Government securities, or seeking alternative lands, in lieu of compensation, etc. Such deposits, cannot fetch higher interest than the15 per cent contemplated under Section 34, which is pari materia to Section 80 of Act of 2013. Section 34 is pari materia to Section 80 of Act of 2013 in which CWP No. 26493 of 2019 (O&M) 10 also the similar rate of interest has been specified. Even if the amount is not deposited in Reference Court nor with the treasury as against the name of the person interested who is entitled to receive it, if Collector has been prevented to make the payment due to exigencies provided in Section 31(2), interest to be paid. However, in_case the deposit is made without tendering it to the person interested, the liability to pay the interest under Section 34, shall continue. Even assuming deposit in the Reference Court is taken to be mandatory, in that case too interest has to follow as specified in Section 34. However, acquisition proceeding cannot lapse due to non-deposit....'
12. The aforestated facts clearly reveal that the observations made hereinabove did not leave any scope for doubt that the State has discharged its obligation towards making the compensation for the land acquired. Thus, second contingency for claiming the lapsing of acquisition proceedings is also not available to the petitioners.
III. None of the conditions prescribed in Section 24(2) of the Act of 2013 are fulfilled.
13. The Hon'ble Supreme Court of India in Indore Development Authority (supra) has clearly observed that for deemed lapsing of acquisition proceedings under Section 24 (2) of the Act of 2013, both the conditions, i.e. payment of compensation and taking of possession must not be fulfilled i.e. if either of the condition is fulfilled, the lapsing cannot happen. The Hon'ble Supreme Court of India has observed that word "or" occurring in Section 24 (2) of the Act of 2013 must be read as "and/nor". Relevant paras from the judgment are reproduced here in below:-
"..99. In this Court's considered view, as regards the collation of the words used in Section 24(2), two negative conditions have been prescribed. Thus, even if one condition is satisfied, there is no lapse, and this logically flows from the Act of 1894 read with the provisions of Section 24 of the Act of 2013. Any other interpretation would entail illogical results. That apart, if the rule of interpretation with respect to two negative conditions CWP No. 26493 of 2019 (O&M) 11 qualified by "or" is used, then "or" should be read as "nor" or "and".
XXXX XXXX XXXK XXXK
101. In M/s. RanchhoddasAtmaram and Anr. v. The Union of India and Ors.77, a Constitution Bench of this Court observed that if there are two negative conditions, the expression "or" has to be read as conjunctive and conditions of both the clauses must be fulfilled. It was observed:
"(13) It is clear that if the words form an affirmative sentence, then the condition of one of the clauses only need be fulfilled. In such a case, "or" really means "either" "or." In the Shorter Oxford Dictionary one of the meanings of the word "or" is given as "A particle co-ordinating two (or more) words, phrases or clauses between which there is an alternative." It is also there stated, "The alternative expressed by "or" is emphasised by prefixing the first member or adding after the last, the associated adv. EITHER." So, even without "either," "or" alone creates an alternative. If, therefore, the sentence before us is an affirmative one, then we get two alternatives, any one of which may be chosen without the other being considered at all. In such a case it must be held that a penalty exceeding Rs. 1,000 can be imposed.
(14) If, however, the sentence is a negative one, then the position becomes different. The word "or" between the two clauses would then spread the negative influence over the clause following it. This rule of grammar is not in dispute. In Isuch a case the conditions of both the clauses must be fulfilled and the result would be that the penalty that can be imposed can never exceed Rs.
1,000.' (15) The question then really comes to this: Is the sentence before us a negative or an affirmative one? It seems to us that the sentence is an affirmative sentence. The substance of the sentence is that a certain person shall be liable to a penalty. Thatis a positive concept. The sentence is therefore not negative in its import."
(emphasis supplied) Thus, for lapse of acquisition proceedings initiated under the old law, under Section 24(2) if both steps have not been taken, i.e., neither physical possession is taken, nor_compensation is paid, the land acquisition proceedings lapse...'
14. In the case at hand as reflected from the reply filed, it is evident that after the award was announced on 16.03.1993, the physical possession was taken by recording Rapat Roznamcha No. 323 dated 16.03.1993 and the compensation amount was duly tendered. Since none of the conditions prescribed in Section CWP No. 26493 of 2019 (O&M) 12 24(2) of the Act of 2013 are fulfilled, therefore, said provision cannot be relied upon by the Petitioners to claim lapsing of the acquisition proceedings.
IV. Essentiality of the land in question
15. Mr. Ankur Mittal, on the strength of the facts pleaded in the written statement, has vehemently contended that the State acquired the land for the public purpose for utilization of land for development as Residential, Commercial, Institutional and Open Space, Sector 38 to 41, Gurugram. The land in question is very much essential to achieve the public purpose as it affects the green belt, as per the approved layout plan. We have considered this part of argument raised by the respondents and we are in complete agreement with the same, as this is an important factor to be kept in mind while dealing with the case arising out of the acquisition of land to achieve the public purpose, and it is the State/its authority, which is in the best position to decide about utilization of the land acquired, after it having been vested in State.
16. As far as challenge to the amendment carried out in Section 24 of the Act of 2013 by the State Government is concerned, we do not find any merit in the contentions raised by the counsel of petitioners as the amendment made in the Act is in line with the judgment of the Constitution Bench in Indore Development Authority (supra).
17. As a sequel of the above discussion and in view of law summarized in para 363 of Indore Development Authority (supra), specifically after having recorded that in the case in hand, the physical possession of the land in question having been taken, the obligation for payment of compensation stands discharged and also considering that the land in question is very much essential to achieve the public purpose, we have no hesitation to hold that in the instant CWP No. 26493 of 2019 (O&M) 13 case, the state has fully discharged its obligation qua both the contingencies occurring in Section 24 (2) of 2013 Act and it being so, the instant petition is dismissed.
18. Having dismissed the main writ petition, pending application(s), if any, also meets the same fate. Status quo, if any, stands vacated.
(RAVI SHANKER JHA) CHIEF JUSTICE (ARUN PALLI) JUDGE 31.08.2022 AK Sharma Whether speaking/reasoned: Yes Whether reportable: Yes/No