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 10, Cited by 0]

Kerala High Court

Unaisa vs The District Collector on 7 January, 2021

Author: V Raja Vijayaraghavan

Bench: V Raja Vijayaraghavan

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

          THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V

    THURSDAY, THE 07TH DAY OF JANUARY 2021 / 17TH POUSHA, 1942

                      WP(C).No.16231 OF 2020(D)


PETITIONER:

               UNAISA
               AGED 43 YEARS
               W/O. ABDUL SALAM K M, MAROTTIKKAL HOUSE,
               THOPPIL PADANATTUPARAMBU, THRIKKAKARA P.O,
               ERNAKULAM DISTRICT-682 021

               BY ADVS.
               SRI.K.N.ABHILASH
               SRI.SUNIL NAIR PALAKKAT
               SRI.M.A.AHAMMAD SAHEER
               SRI.P.B.MUHAMMED AJEESH

RESPONDENTS:

      1        THE DISTRICT COLLECTOR
               ERNAKULAM DISTRICT, COLLECTORATE,
               ERNAKULAM, PIN-682 030

      2        DEPUTY COLLECTOR(LAND ACQUISITION)
               KOCHI METRO RAIL PROJECT, CIVIL STATION,
               KAKKANAD, ERNAKULAM-682 030




               SMT SHEEJA CS SR GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD        ON
07.01.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C).No.16231 OF 2020               2




                                                               "CR"

                                 JUDGMENT

The Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as "Act 30 of 2013") was enacted by the Parliament to ensure a humane, participative, informed and transparent process for land acquisition when the mighty state exercises its powers under eminent domain for furthering infrastructural development and urbanisation. An examination of the various provisions of the Act would reveal that much emphasis has been given to ensure that least disturbance is caused to the owners of the land affected by such acquisition and to other affected families and they are provided a just and fair compensation. The legislature also intended that there should be sufficient measures to provide rehabilitation and resettlement to the affected families. The Parliament wanted to ensure that the cumulative outcome of compulsory acquisition should be that affected persons become partners in development leading to an improvement in their social and economic status post acquisition.

2. The grievance raised by the petitioner in this Writ petition concerns one such acquisition made under Act 30 of 2013. Her grievance is that the respondents acquired the shop room where she was conducting WP(C).No.16231 OF 2020 3 business of bag manufacture for over a decade but she was deprived of the compensation to which she was legally entitled.

3. To appreciate the exact grievance of the petitioner, the facts need to be recapitulated in some detail.

4. The property comprised in Sy No. 208/4 and 209/7 of Vazhakkala Village was required for the purpose of expansion of Kochi Metro Rail from Jawaharlal Nehru Stadium to Vazhakkala. The husband of the petitioner had commenced a bag manufacturing unit, "Spinz Bag Works" in a shop room, taken on lease and having an area of 300 square feet and bearing building No.32/1243 of the Thrikkakkara Municipality. The petitioner states that she used to manage the business while her husband looked after the marketing and sales. She states that the bag manufacturing unit was the primary and only source of income for the family consisting of the husband and wife, their two daughters and aged parents of her husband. Three migrant labourers were also provided with employment in the said establishment. To substantiate the fact that the unit was commenced in the year 2004 and that it is having a license from the local authority even on the date of filing of the Writ petition, the petitioner relies on Exhibit P 1 license deed as well as Exhibit P2 receipt for payment of licence fee. While so, the husband of the petitioner secured a job as a class IV employee as a sweeper with the Cochin University of Science and Technology. Immediately WP(C).No.16231 OF 2020 4 thereafter the license was transferred in the name of the petitioner herein which fact is evident from Exhibit P3. The petitioner received notice of acquisition under Section 11 (1) of Act 30 of 2013 from the office of the 2nd respondent. Later she realised that she was not included in Exhibit P4 package issued by the respondent as one of the persons who are entitled to compensation as an affected person. Being aggrieved the petitioner is stated to have preferred Exhibit P5 before the second respondent. However without even affording her an opportunity of being heard her request was rejected by Exhibit P6 order. In Exhibit P6 it is stated by the respondent that the petitioner is not entitled to any compensation as an affected person as her primary source of livelihood does not stand affected by the acquisition of the land as her husband has acquired the employment. The petitioner states that the order passed by the respondent is arbitrary, illegal and clearly against the provisions of Act 30 of 2013. It is in the aforesaid circumstances that the petitioner is before this Court seeking the following reliefs:-

i) Issue a writ of certiorari or appropriate writ, order or direction to call for the records leading to the Ext.P6 order and quash the same.
ii) Issue a writ of mandamus or other appropriate writ, order or direction commanding the respondents to grant the petitioner adequate compensation under the Right to Fair Compensation and Transparency in Land Acquisition, WP(C).No.16231 OF 2020 5 Rehabilitation and Resettlement Act, 2013.

5. A statement has been filed by the second respondent as directed by this Court. It is stated that the property wherein the petitioner herein was carrying out business on the strength of a lease arrangement was the subject matter of acquisition proceedings for the purpose of expansion of Kochi Metro Rail and the acquisition proceedings were initiated under Act 2013. It is stated that the petitioner failed to produce the relevant documents before the authority to prove that she had been running the shop for a period of three years prior to the acquisition of the land. On further enquiry it was revealed that the license was transferred in favour of the petitioner in the wake of appointment of the petitioner's husband as an employee at the Cochin University of Science and Technology. According to the respondent, since her husband has acquired employment, the primary source of livelihood of the petitioner would not be affected by the acquisition proceedings.

6. I have considered the submissions advanced by Sri Abhilash K.N, the learned counsel appearing for the petitioner and Smt.Sheeja C.S, the learned senior Government Pleader. I have also carefully gone through the records.

7. It is undisputed that the husband of the petitioner had commenced and was running a bag manufacturing unit in the shop room WP(C).No.16231 OF 2020 6 which is proposed to be acquired for extension of Kochi Metro Rail. Ext.P1 is the license issued by the Secretary, Thrikkakara Grama Panchayath in the year 2004 under the provisions of the Panchayath Raj Act, 1994 granting license to the husband of the petitioner to operate the bag manufacturing unit within the panchayath limits. Ext.P2 receipt of license fee would show that the husband of the petitioner was the licensee even on 23.2.2018. He is stated to have secured employment as a Class IV employee (sweeper) in Cochin University on 3.1.2019. Exhibit P4 is the approved rehabilitation and settlement scheme published in the newspaper in terms of Section 18 of the Act. Ext.P4 reveals that the notification under Section 11(1) was published in the Gazette on 21.12.2018. Thus even on the date of issuance of 11(1) notification, the husband of the petitioner was the licensee of the unit and was running a bag manufacturing unit. Ext.P3 receipt shows that the license was transferred in the name of the petitioner on 23.1.2019.

8. Section 31 of Act 30 of 2013 provides for grant of rehabilitation and resettlement award for affected families by the Collector. The said provision reads as follows:

Section 31 - Rehabilitation and Resettlement Award for affected families by Collector (1) The Collector shall pass Rehabilitation and Resettlement Awards for each affected family in terms of the entitlements provided in the WP(C).No.16231 OF 2020 7 Second Schedule.
(2) The Rehabilitation and Resettlement Award shall include all of the following, namely:--
(a) rehabilitation and resettlement amount payable to the family;
(b) bank account number of the person to which the rehabilitation and resettlement award amount is to be transferred;
(c) particulars of house site and house to be allotted, in case of displaced families;
(d) particulars of land allotted to the displaced families;
(e)particulars of one time subsistence allowance and transportation allowance in case of displaced families;
(f) particulars of payment for cattle shed and petty shops;
(g) particulars of one-time amount to artisans and small traders;
(h) details of mandatory employment to be provided to the members of the affected families;
(i) particulars of any fishing rights that may be involved;
(j) particulars of annuity and other entitlements to be provided;
(k) particulars of special provisions for the Scheduled Castes and the Scheduled Tribes to be provided:
Provided that in case any of the matters specified under clauses
(a) to (k) are not applicable to any affected family the same shall be indicated as ''not applicable":
Provided further that the appropriate Government may, by notification increase the rate of rehabilitation and resettlement amount payable to the affected families, taking into account the rise in the price index.
WP(C).No.16231 OF 2020 8

9. Section 31 states that the Collector is required to pass rehabilitation and resettlement awards for each affected family and sub clause (g) states that while passing awards, artisans and small traders are also to be considered.

10. Affected family is defined under Section 3 (c) of the Act. The said provision reads thus

(c) "affected family" includes--

(i) a family whose land or other immovable property has been acquired;

(ii) a family which does not own any land but a member or members of such family may be agricultural labourers, tenants including any form of tenancy or holding of usufruct right, share-croppers or artisans or who may be working in the affected area for three years prior to the acquisition of the land, whose primary source of livelihood stand affected by the acquisition of land;

(iii) the Scheduled Tribes and other traditional forest dwellers who have lost any of their forest rights recognised under the Scheduled Tribes and Other Traditional Forest Dwellers (Recognition of Forest Rights) Act, 2006 (2 of 2007) due to acquisition of land;

(iv) family whose primary source of livelihood for three years prior to the acquisition of the land is dependent on forests or water bodies and includes gatherers of forest produce, hunters, fisher folk and boatmen and such livelihood is affected due to acquisition of land;

(v) a member of the family who has been assigned land by the State WP(C).No.16231 OF 2020 9 Government or the Central Government under any of its schemes and such land is under acquisition;

(vi) a family residing on any land in the urban areas for preceding three years or more prior to the acquisition of the land or whose primary source of livelihood for three years prior to the acquisition of the land is affected by the acquisition of such land;

11. Section 3(c) (ii) clearly states that affected family would include tenants of any form of tenancy or holding of usufruct right, sharecroppers or artisans or who may be working in the affected area for three years prior to the acquisition of the land, whose primary source of livelihood stand affected by the acquisition of land.

12. Section 3 (m) of the Act defines 'family', which reads as follows:

3(m) 'Family' includes a person, his or her spouse, minor children, minor brothers and minor sisters dependent on him:
Provided that widows, divorcees and women deserted by families shall be considered separate families;
Explanation -- An adult of either gender with or without spouse or children or dependents shall be considered as a separate family for the purposes of this Act.

13. Therefore, to be entitled to rehabilitation and resettlement compensation, the family of the petitioner will have to satisfy section 3 (c)(ii) of the Act. That is to say,

(a) the affected should have been occupying the tenanted premises WP(C).No.16231 OF 2020 10 prior to three years prior to the acquisition of the land.

(b) There must be materials to show that the primary source of livelihood of the family has been affected by such acquisition.

14. Insofar as the first condition is concerned, there are cogent materials to show that the husband of the petitioner and later the petitioner was conducting bag manufacturing business in a tenanted premises for more than 3 years prior to the acquisition of the land. The respondent has stated that no materials were produced by the petitioner to substantiate the fact. However the fact remains that the petitioner was not afforded an opportunity to produce materials by the respondent.

15. The second condition is as to whether the primary source of livelihood of the affected family was affected by such acquisition. Her request for compensation was turned down on the sole ground that her husband secured employment in the Cochin University subsequent to the issuance of the notification. As stated above, there were no materials before the respondent about the income which was being earned by the petitioner from the bag manufacturing business. There were also no materials before the respondent about the quantum of salary that was being received by her husband from his employment. In P. Ramanatha Aiyar's 'The Law Lexicon', Fourth Edition, 'Primary' has been defined to mean that which is first in order, rank or importance, anything from which something else arises or is WP(C).No.16231 OF 2020 11 derived. Primary as an adjective would mean main, principal, of first rank, importance or value. Primary source of livelihood would mean the main or principal source of livelihood. If the salary received by the husband was meagre when compared to the income derived by the family from the business, then it cannot be said that the income from the salary was the primary source of livelihood of a family consisting of husband and wife, two children and grandparents. The records do not reveal that an opportunity was granted to the petitioner to produce records to show the details of income derived by her from her bag manufacturing business or the salary received by her husband. If the amount that was being received from the business was the primary source of livelihood of the family, and if the said source is taken away due to the acquisition, the family would fall within the purview of the term 'affected family' and the family cannot be denied compensation towards rehabilitation and resettlement.

16. There is yet another matter which merits consideration.

17. Section 108 of Act 30 of 2013 gives an option to the affected families to avail better compensation and rehabilitation and resettlement. Section 108 reads thus:

S. 108. Option to affected families to avail better compensation and rehabilitation and resettlement.-
(1) Where a State law or a policy framed by the Government of a State WP(C).No.16231 OF 2020 12 provides for a higher compensation than calculated under this Act for the acquisition of land, the affected persons or his family or member of his family may at their option opt to avail such higher compensation and rehabilitation and resettlement under such State law or such policy of the State.
(2) Where a State law or a policy framed by the Government of a State offers more beneficial rehabilitation and resettlement provisions under that Act or policy than under this Act, the affected persons or his family or member of his family may at his option opt to avail such rehabilitation and resettlement provisions under such State law or such policy of the State instead of under this Act. (emphasis supplied)

18. The State of Kerala taking note of the serious opposition faced in the State to the acquisition of land invoking Act 30 of 2013, decided that it was necessary to have a clear and transparent policy for rehabilitation and resettlement. A committee was formed and the said committee in its meeting took note of the stiff resistance from all corners from petty traders, shop owners etc during this entire process. The Committee decided to slightly deviate from those provided under the 2nd schedule of Act 30 of 2013 and give more compensation to the affected parties considering the prevailing conditions existing in the State. On serious and deliberate discussions, the Committee unanimously came to the conclusion for providing more assistance rather than included in the 2nd schedule of Act 30 of 2013. The Government later examined the matter in detail and approved a comprehensive Rehabilitation and Resettlement Policy for land acquisition in WP(C).No.16231 OF 2020 13 the State by slightly deviating from those provided under the 2nd schedule of Act 30 of 2013 and give more compensation to the affected parties considering the prevailing conditions existing in the State. The draft package which was approved by the Government is extracted below for easy reference.

"DRAFT PACKAGE PREPARED FOR REHABILITATION AND RESTORATION ON THE BASIS OF SCHEDULE No.2 TO RFCT in LARR Act, 2013 AND ORDER OF THE REVENUE (B) DEPARTMENT G.O.(Ms) 446/2017/RD DATED 29-12-2017 A) Package for the owner who lost the house:
Condition: Should reside in the affected area continuously for three years before the notification is issued and evicted from such area not his own.
       Sl.No. In                      Details                        Amount (Rs)
         State
        Policy
          1        Financial Assistance to construct the house for    3,00,000
                   the family evicted
          4        One Time Financial Assistance for persons who      5,00,000
                   had not received compensation/employment
          5        Maintenance Grant (5000 x 12 months)                60,000
          6        Transportation charges for the family evicted       50,000
          10       One Time Allowance for restoration                  50,000
                   Total                                              9,60,000



      B) Package for tenant who lost the house:


Condition: Should reside in the affected area continuously for three years WP(C).No.16231 OF 2020 14 before the notification is issued and evicted from such area not his own.
        Sl.No. In                          Details                 Amount(Rs)
      State Policy
              6            Transportation charges for the family     50,000
                           evicted
              10           One Time Allowance for restoration        50,000
              12           One Time Allowance for shifting           30,000
                           Total                                    1,30,000



C) Package for persons who lost commercial business establishments.

Condition: Individual or family who should function in the affected area continuously for three years before the notification is issued and evicted from such area not his own and thereby adversely affected their primary means of livelihood.

i) Package for the owner conducting business 4 One Time Financial Assistance for persons 5,00,000 who had not received compensation/employment 5 Maintenance Grant (5000 x 12 months) 60,000 6 One time financial assistance 50,000 10 One time allowance for restoration 50,000 Total 6,60,000

ii) Package for the tenant conducting business.

Including the shifting charges and other social expenses (Banks, other financial institutions and big shops which is having an area of more than 2000 sq. feet is not entitled to get the benefit of this scheme) WP(C).No.16231 OF 2020 15 4 One Time Financial Assistance for persons who 5,00,000 had not received compensation/employment 5 Maintenance Grant (5000 x 12 months) 60,000 10 One time allowance for restoration 50,000 11 One Time Allowance for shifting 2,00,000 Total 8,10,000

iii) Package for owners who lost their rent:

4 One Time Financial Assistance for persons who 5,00,000 had not received compensation/employment 8 One time financial assistance 50,000 Total 5,50,000 D) Package for the employees working in the commercial business establishments.

Condition: Persons should work in the commercial business establishment functioned in the affected area continuously for three years before the notification is issued.



      12        Financial Assistance for persons who lost            36,000
                their means of livelihood                       (6000 x 6 months)
                Total                                                  36000


E) Package for persons who lost cattle shed/small petty shop 7 One Time Financial Assistance for 25,000/- to 50,000/-

restoration of cattle shed/small petty shops.

F) Package for shifting the prayer homes 15 Actual expense for shifting and restoration Up to a maximum of Rs.1,00,000/-

WP(C).No.16231 OF 2020 16

G) Package for persons who lost their self employment/small business establishment. One Time Package:

8 One Time Financial Assistance 50,000/-

H) Package for persons residing in Puramboke and conducting business:

Condition: Should reside in the affected area/conducted business continuously for three years before the 4(1) notification is issued and evicted from such area not his own.
14 Financial Assistance Rs.30,000/- apart from the value of the building/ appurtenant thereof. (5000x 6 months) Administrator."

As per the package approved by the State, a tenant who is conducting business is also entitled to get the benefit of the Scheme including shifting and social expenses. However Banks or other financial institutions and big shops which are having an area of more than 2000 sq. feet, who are occupying the premises as tenants are excluded. There cannot be any doubt that the bag manufacturing unit of the petitioner will not fall in the excluded category. When the policy framed by the Government provides for better benefits to the tenant towards rehabilitation and resettlement as against what is provided under the Act, there is no justification on the part of the respondents in excluding the petitioner. I am satisfied that while rejecting the request of the petitioner, the respondents failed to take note of the relevant aspects. I hold that Ext.P6 is irrational, vitiated by wednesbury WP(C).No.16231 OF 2020 17 unreasonableness, arbitrary in all its facets and passed in violation of the principles of natural justice. For all these reasons, Ext.P6 cannot be sustained.

Resultantly, Exhibit P6 will stand quashed. The 2nd respondent shall reconsider Ext.P5 application submitted by the petitioner in the light of the observations made above and pass fresh orders, with notice to the petitioner. Orders shall be passed within a period of eight weeks from the date of receipt of a copy of this Judgment.

This writ petition is disposed of.

Sd/-

RAJA VIJAYARAGHAVAN V JUDGE ps WP(C).No.16231 OF 2020 18 APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 THE TRUE COPY OF THE LICENSE DATED 25-06- 2004 ISSUED BY THE ERSTWHILE THRIKKAKARA GRAMA PANCHAYATH IN FAVOUR OF THE HUSBAND OF THE PETITIONER.
EXHIBIT P2 THE TRUE COPY OF THE CASH RECEIPT FOR LICENSE FEE DATED 23-02-2018 ISSUED BY THE THRIKKAKARA MUNICIPALITY IN FAVOUR OF THE HUSBAND OF THE PETITIONER.
EXHIBIT P3 THE TRUE COPY OF THE CASH RECEIPT FOR LICENSE FEE DATED 23-01-2019 ISSUED BY THE THRIKKAKARA MUNICIPALITY IN FAVOUR OF THE PETITIONER.
 EXHIBIT P4              THE TRUE COPY OF THE NOTIFICATION
                         PUBLISHED IN KERALA KAUMUDY DAILY DATED
                         18-03-2020

 EXHIBIT P5              THE TRUE COPY OF THE APPLICATION DATED
                         15-05-2020 FILED BY THE PETITIONER BEFORE
                         THE 2ND RESPONDENT.

 EXHIBIT P6              THE TRUE COPY OF THE ORDE DATED 02-07-
                         2020 PASSED BY THE 2ND RESPONDENT.

 RESPONDENTS' EXHIBITS:

                           NIL