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 5, Cited by 8]

Allahabad High Court

Sukhbir Singh And Ors. vs Secretary Of State For India on 5 July, 1926

Equivalent citations: AIR1926ALL766, 97IND. CAS.566, AIR 1926 ALLAHABAD 766

JUDGMENT

1. These two appeals arise out of references under Section 18 of the Land Acquisition Act. Under Section 9 of the Land Acquisition Act (1 of 1894) notice was given by the Collector to the appellants that Government intended to take possession of their land for the purpose of a market at Muzaffar Nagar. Both the appellants replied to this notice stating that they were not willing to give the land for the construction of the market and that no public market was required. They further stated that they had submitted a memorial to the Provincial Government asking for proceedings to be stayed pending the decision of their memorial. Various other reasons were given in this application against the acquisition of the land for the purpose of the market. It was also stated that the market value of the land was not less than Rs. 1,000 par bigha kham, The Collector held proceedings and made an award under Section 12 of the Act. Under sub Section (2) of Section 12 he gave notice of his award to the appellants. Under Section 18 it was open to the appellants by written application to the Collector to require that the matter of the award should be referred for the determination of the District Judge.

2. The application was bound to state also the grounds on which the objection to award was taken. The appellants submitted on the 4th and 12th respectively of July applications made under Section 18 of the Act, requiring the matter of the award to be referred to the District Judge. The District Judge has held, however, that these applications, though acted upon by the Collector, did not comply with the law, and consequently

3.It he had no jurisdiction to entertain (Sic) reference. Neither of the applications contained any request that the matter of the award should be referred for the determination of the District Judge. They asked that the matter relating to compensation should be postponed until the final decision as to the propriety or legality of Government in acquiring the land for the mandi has been settled by a competent Court. They also mentioned that the amount of compensation awarded by the Collector was low and was not accepted.

4. It is clear that there is no suggestion in these applications of reference to the District Judge for the purpose of determining the sufficiency of the award. The reference to the competent Court would when read with the former applications to the Collector objecting to the acquisition of the market amount to an expression of intention by the appellants to bring a declaratory suit as regards the land, and such suit would be brought not in the Court of the District Judge, but in the Court of the Subordinate Judge. Again it is required by Section 18(2) that the person asking the Collector to refer an award to the District Judge shall state the grounds on which objection is taken to the award. The ground stated here is that the estimate is very small. Possibly this might have been a compliance with the law as an expression of the ground of objection to the award, but it is immediately followed by a paragraph asking that the matter relating to compensation might be postponed until the decision of the declaratory suit threatened in the earlier application and in the former paragraph. We therefore agree with the District Judge that these applications did not comply with the provisions of Section 18 of the Act.

5. It has been urged that any defect in the applications was cured by the Collector acting upon them and making a reference to the District Judge. On this point we may refer to the case reported as In re Land Acquisition Act (1906) 30 Bom 275. It is there stated that the Collector in making a reference is only an agent of Government and that he is not entitled to waive the requirements of the law on behalf of Government. Authority for this is found in the case known as Ezra v. Secretary of State (1905) 32 Cal 605 decided by the Privy Council. We concur that the act of the Collector in acting on the applications will not preclude the District Judge from holding that they were not in compliance with law. The other pleas taken in the petition of the appeal have not been pressed. Counsel for the appellants has asked permission in this Court to amend the application for reference by the Collector to the District Judge at this late date. This request is one which for obvious reasons it is impossible for this Court to grant. Both these appeals are, therefore, dismissed with costs, including fees in this Court on the higher scale.