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 17, Cited by 0]

Karnataka High Court

Smt. Kavita vs The State Of Karnataka on 20 December, 2024

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                 -1-
                                                              NC: 2024:KHC-K:10011
                                                            WP No. 200812 of 2024
                                                        C/W WP No. 201485 of 2024
                                                            WP No. 201486 of 2024


                            IN THE HIGH COURT OF KARNATAKA,
                                                                                      R
                                      KALABURAGI BENCH

                      DATED THIS THE 20TH DAY OF DECEMBER, 2024

                                              BEFORE
                      THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                      WRIT PETITION NO. 200812 OF 2024 (LA-RES)
                                        C/W
                      WRIT PETITION NO. 201485 OF 2024(GM-CPC)
                      WRIT PETITION NO. 201486 OF 2024(GM-CPC)

                   IN W.P.NO.200812 OF 2024
                   BETWEEN:

                   CHANDRASHEKHAR
                   S/O MANIKRAO
                   AGED ABOUT 55 YEARS
                   OCC: AGRICULTURE
                   RESIDENT OF HUCHAKANALLI VILLAGE,
                   TQ AND DIST: BIDAR-585401
                                                                      ...PETITIONER

                   (BY SRI. RAVI B. PATIL., ADVOCATE)
Digitally signed
by SHWETHA
RAGHAVENDRA
Location: HIGH     AND:
COURT OF
KARNATAKA
                     1. THE SPECIAL LAND ACQUISITION OFFICER
                        KARANJA PROJECT,
                        D.C. OFFICE
                        BIDAR 585401

                     2. THE EXECUTIVE ENGINEER
                        KNNL KPC DIVISION 1
                        BIDAR 585401

                     3. SRI. RAMESH
                        S/O LATE VEERSANGAPPA
                        AGED ABOUT 52 YEARS
                                -2-
                                           NC: 2024:KHC-K:10011
                                         WP No. 200812 of 2024
                                     C/W WP No. 201485 of 2024
                                         WP No. 201486 of 2024


      OCC: AGRICULTURE
      R/O BHARTAMBRA VILLAGE
      TQ BHALKI, DIST BIDAR-585401.

   4. SRI. RAJASHEKHAR
      S/O LATE VEERSANGAPPA
      AGED ABOUT 50 YEARS
      OCC: AGRICULTURE,
      RESIDENT OF BHATAMBRA VILLAGE
      TQ: BHALKI, DIST: BIDAR

   5. SMT. SARASWATI
      D/O LATE SHAMRAO
      W/O MANSHETTY
      AGED ABOUT 48 YEARS
      OCC: HOUSEHOLD.
      RESIDENT OF SHIKAR MOTHAKPALLI VILLAGE
      TQ .CHINCHOLI
      DIST KALABURAGI-585104.

                                                 ... RESPONDENTS
(V/O/DATED 20.3.2024
 BY SMT. MAYA T.R., HCGP FOR R1;
    SRI. SANJEEV KUMAR C. PATIL., ADVOCATE FOR R2;
    SRI. HARSHAVARDHAN R. MALIPATIL.,
    ADVOCATE FOR R3 TO R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF CERTIORARI
TO QUASH THE IMPUGNED ORDER DATED 06.02.2024 PASSED ON
I.A.NO.2 IN LAC NO.107/2018 PENDING ON THE FILE OF ADDITIONAL
DISTRICT AND SESSIONS JUDGE AT BIDAR AS AT ANNEXURE-H, AS
ILLEGAL AND CONTRARY TO THE SETTLED PROPOSITION OF LAW AND
ETC.

IN W.P.NO.201485 OF 2024
BETWEEN:

SUVARNA
D/O SANGRAMAPPA
AGED ABOUT 35 YEARS
OCC: AGRICULTURE
R/O HUCHAKANALLI VILLAGE
TQ AND DIST BIDAR-585401
                                                   ...PETITIONER

(BY SRI. RAVI B. PATIL., ADVOCATE)
                              -3-
                                         NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024



AND:

  1. THE STATE OF KARNATAKA
     THROUGH THE SPECIAL LAND
     ACQUISITION OFFICER
     KARANJA PROJECT, D.C. OFFICE
     BIDAR 585401

  2. THE EXECUTIVE ENGINEER
     KNNL KPC DIVISION 1, BIDAR 585401

  3. SRI. RAMESH
     S/O LATE VEERSANGAPPA
     AGED ABOUT 52 YEARS
     OCC: AGRICULTURE
     R/O BHARTAMBRA VILLAGE
     TQ BHALKI, DIST BIDAR-585401.

  4. SRI. RAJASHEKHAR
     S/O LATE VEERSANGAPPA
     AGED ABOUT 50 YEARS
     OCC: AGRICULTURE,
     RESIDENT OF BHATAMBRA VILLAGE
     TQ: BHALKI, DIST: BIDAR-585401

  5. SMT. SARASWATI
     D/O LATE SHAMRAO
     W/O MANSHETTY
     AGED ABOUT 48 YEARS
     OCC: HOUSEHOLD.
     RESIDENT OF SHIKAR MOTHAKPALLI VILLAGE
     TQ .CHINCHOLI, DIST KALABURAGI-585307.

                                               ... RESPONDENTS
(BY SRI. HARSHAVARDHAN R. MALIPATIL.,
    ADVOCATE FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF CERTIORARI TO
QUASH THE IMPUGNED ORDER DATED 27.05.2024 PASSED ON I.A.
UNDER ORDER I RULE 10(2) OF CODE OF CIVIL PROCEDURE IN LAC
NO.61/2022 PENDING ON THE FILE OF ADDITIONAL DISTRICT AND
SESSIONS JUDGE AT BIDAR AS AT ANNEXURE-F, AS ILLEGAL AND
CONTRARY TO THE SETTLED PROPOSITION OF LAW AND ETC.

IN W.P.NO.201486 OF 2024
BETWEEN:
                                -4-
                                           NC: 2024:KHC-K:10011
                                         WP No. 200812 of 2024
                                     C/W WP No. 201485 of 2024
                                         WP No. 201486 of 2024



SMT. KAVITA
W/O CHANDRASHEKHAR
AGED ABOUT 53 YEARS
OCC: HOUSEHOLD AND AGRICULTURE
R/O HUCHAKANALLI VILLAGE
TQ AND DIST BIDAR
                                                   ...PETITIONER

(BY SRI. RAVI B. PATIL., ADVOCATE)

AND:

   1. THE STATE OF KARNATAKA
      THROUGH THE SPECIAL LAND
      ACQUISITION OFFICER
      KARANJA PROJECT, D.C. OFFICE
      BIDAR 585401

   2. THE EXECUTIVE ENGINEER
      KNNL KPC DIVISION 1, BIDAR 585401

   3. SRI. RAMESH
      S/O LATE VEERSANGAPPA
      AGED ABOUT 52 YEARS
      OCC: AGRICULTURE
      R/O BHARTAMBRA VILLAGE
      TQ BHALKI, DIST BIDAR-585401.

   4. SRI. RAJASHEKHAR
      S/O LATE VEERSANGAPPA
      AGED ABOUT 50 YEARS
      OCC: AGRICULTURE,
      RESIDENT OF BHATAMBRA VILLAGE
      TQ: BHALKI, DIST: BIDAR-585401

   5. SMT. SARASWATI
      D/O LATE SHAMRAO
      W/O MANSHETTY
      AGED ABOUT 48 YEARS
      OCC: HOUSEHOLD.
      RESIDENT OF SHIKAR MOTHAKPALLI VILLAGE
      TQ .CHINCHOLI, DIST KALABURAGI-585307.

                                                 ... RESPONDENTS
(BY SMT. MAYA T.R., HCGP FOR R1;
    SRI. HARSHAVARDHAN R. MALIPATIL.,
    ADVOCATE FOR R3 TO R5;
                                              -5-
                                                              NC: 2024:KHC-K:10011
                                                       WP No. 200812 of 2024
                                                   C/W WP No. 201485 of 2024
                                                       WP No. 201486 of 2024


     R2-SERVED)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF CERTIORARI TO
QUASH THE IMPUGNED ORDER DATED 27.05.2024 PASSED ON I.A.
UNDER ORDER I RULE 10 OF CODE OF CIVIL PROCEDURE IN LAC
NO.60/2022 PENDING ON THE FILE OF ADDITIONAL DISTRICT AND
SESSIONS JUDGE AT BIDAR AS AT ANNEXURE-G, AS ILLEGAL AND
CONTRARY TO THE SETTLED PROPOSITION OF LAW AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 21.11.2024, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM:         HON'BLE MR. JUSTICE SURAJ GOVINDARAJ




                                  Table of Contents


A.   Background ............................................................................................. 6



B.   Submissions of Ld. Counsel for the Petitioner ............................................. 12



C.   Submissions of Ld. Counsels for Respondent Nos. 1-5 (R15) ......................... 26



D. Points for Consideration........................................................................... 29
                                 -6-
                                             NC: 2024:KHC-K:10011
                                          WP No. 200812 of 2024
                                      C/W WP No. 201485 of 2024
                                          WP No. 201486 of 2024


                              CAV ORDER


     (PER: HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)

A.   Background


1.   The Petitioner in W.P. No. 200812/2024 is before this

     Court seeking for the following reliefs:

      i.    Issue a Writ of Certiorari to quash the impugned Order
             dated 06.02.2024 passed on I.A. No.2 in LAC No.
             107/2018 pending on the file of Additional District
             and Sessions Judge at Bidar as at Annexure-H, as
             illegal and contrary to the settled proposition of law.
      ii.   Pass any Order or orders which may be deemed fit by
             this Hon'ble Court in the circumstances of the case.

2.   The Petitioner in W.P. No. 201485/2024 is before this

     Court seeking for the following reliefs:

      a.    Issue a Writ of Certiorari to quash the impugned Order
             dated 27.05.2024 passed on I.A. under Order I Rule 10
             of Code of Civil Procedure in LAC No. 61/2022 pending
             on the file of Additional District and Sessions Judge at
             Bidar as at Annexure-G, as illegal and contrary to the
             settled proposition of law.

      b.    Pass any Order or orders which may be deemed fit by
             this Hon'ble Court in the circumstances of the case.

3.   The Petitioner in W.P. No. 201486/2024 is before this

     Court seeking for the following reliefs:

      a.    Issue a Writ of Certiorari to quash the impugned Order
             dated 27.05.2024 passed on I.A. under Order I Rule 10
             of Code of Civil Procedure in LAC No. 60/2022 pending
             on the file of Additional District and Sessions Judge at
                                -7-
                                            NC: 2024:KHC-K:10011
                                         WP No. 200812 of 2024
                                     C/W WP No. 201485 of 2024
                                         WP No. 201486 of 2024


             Bidar as at Annexure-F, as illegal and contrary to the
             settled proposition of law.

      b.    Pass any Order or orders which may be deemed fit by
             this Hon'ble Court in the circumstances of the case.


Facts in W.P. No.200812/2024


4.   The petitioner claims to be the absolute owner of the land

     in    Sy.No.121/2,   measuring    29   Guntas,   situated   at

     Huchakanalli Village, Taluk and District Bidar, which was

     proposed to be acquired vide a notification issued under

     Section 4(1) of the Land Acquisition Act, 1894 on

     7.6.2011, for a project known as Karanja.             A final

     notification under Section 6(1) came to be issued on

     9.11.2012.    In both the notifications, the name of the

     petitioner has been shown as the owner of the aforesaid

     land. The Special Land Acquisition Officer - Respondent

     No.1, passed an award of compensation assessing the

     value to be Rs.4,64,166/- on 16.11.2014. By then, the

     Right to Fair Compensation and Transparency in Land

     Acquisition, Rehabilitation and Resettlement Act, 2013

     having come into force, the Petitioner filed a reference

     application under Subsection (1) of Section 64 of the Act

     of 2013. Based on which, the SLAO prepared a checklist
                               -8-
                                          NC: 2024:KHC-K:10011
                                        WP No. 200812 of 2024
                                    C/W WP No. 201485 of 2024
                                        WP No. 201486 of 2024


     and reference was made to the District and Sessions

     Judge, Bidar which came to be numbered as LAC

     No.107/2018.


5.   In the said proceedings, Respondents No.3 to 5, claiming

     to be interested persons, interested in the award of

     compensation, claiming that they had ownership interest

     in the property, there being no partition among the

     brothers of the father of the Petitioner, the property being

     ancestral in nature, had filed an application under Order

     1, Rule 10 (2) of the Code of Civil Procedure, which

     application was opposed by the Petitioner. The Reference

     Court, however, allowed the application vide order dated

     6.2.2024.   Despite the Petitioner and the Respondents

     having contended that the dispute between them has

     been settled, the Court came to a conclusion that such

     settlement cannot deprive Respondents No.3 to 5 or the

     Court from granting compensation.       Any compensation

     amount awarded could be received, distributed or divided

     between the parties, and being of the opinion that it

     would result in multiplicity of proceedings, memo of

     settlement was rejected; impleading application was
                              -9-
                                         NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


     allowed, and the plaintiff was directed to carryout

     amendment and file amended petition.


Facts in W.P. No.201485/2024


6.   The petitioner claims to be absolute owner of land in

     Sy.No.9/1B, measuring 3 acres situated at Huchakanalli

     Village, Bidar Taluk and District. The said land also was

     acquired under the Land Acquisition Act, 1894 and an

     award came to be passed on 6.1.2022, after the Right to

     Fair Compensation and Transparency in Land Acquisition,

     Rehabilitation and Resettlement Act, 2013 came into

     force under Section 23 and 31 of the Act of 2013. The

     name of the petitioner was found in the preliminary

     notification, final notification, as also the award.   The

     Petitioner, not satisfied with the compensation awarded,

     had sought for determination of the market value of the

     property in terms of Section 64 of the Act of 2013, which

     came to be referred to the Additional District Judge at

     Bidar, and the proceedings were numbered as LAC

     No.61/2022.
                                - 10 -
                                              NC: 2024:KHC-K:10011
                                            WP No. 200812 of 2024
                                        C/W WP No. 201485 of 2024
                                            WP No. 201486 of 2024


7.   Respondents No.3 to 5, claiming to be interested persons

     in the award of compensation; claiming that there is no

     partition among the brothers of the father of the

     petitioner and respondents No.3 to 5, the property being

     ancestral property, had sought to implead themselves by

     filing an application under Order 1, Rule 10 (2) of the

     Code of Civil Procedure.      The petitioner objected to the

     said application.


8.   The Reference Court vide its order dated 27.5.2024

     observing that both the counsel for the Petitioner and the

     counsel for the impleading applicants were absent,

     coming to a conclusion that in the impleading application,

     it was mentioned that the impleading applicant is an

     owner of the property, the Court being of the opinion that

     no loss, inconvenience or hardship will be caused to the

     Petitioner if the application is allowed, as both parties will

     have   opportunity   to   adduce       evidence,   allowed   the

     application and directed the petitioner to carry out

     amendment and file amended petition.


Facts in W.P. No.201486/2024
                               - 11 -
                                             NC: 2024:KHC-K:10011
                                           WP No. 200812 of 2024
                                       C/W WP No. 201485 of 2024
                                           WP No. 201486 of 2024


9.    The petitioner claims to be the absolute owner of the land

      in Sy.No.8/2 measuring 1 acre, situated at Huchakanalli

      Village, Bidar Taluk and District. The said land also was

      acquired under the Land Acquisition Act, 1894 and an

      award came to be passed on 6.1.2022, after the Right to

      Fair Compensation and Transparency in Land Acquisition,

      Rehabilitation and Resettlement Act, 2013 came into

      force under Section 23 and 31 of the Act of 2013. The

      name of the petitioner was found in the preliminary

      notification, final notification, as also the award.   The

      Petitioner, not satisfied with the compensation awarded,

      had sought for determination of the market value of the

      property in terms of Section 64 of the Act of 2013, which

      came to be referred to the Additional District Judge at

      Bidar, and the proceedings were numbered as LAC

      No.60/2022.


10.   Respondents No.3 to 5, claiming to be interested persons

      in the award of compensation; claiming that there is no

      partition among the brothers of the father of the

      petitioner and respondents No.3 to 5, the property being

      ancestral property, had sought to implead themselves by
                                      - 12 -
                                                    NC: 2024:KHC-K:10011
                                                  WP No. 200812 of 2024
                                              C/W WP No. 201485 of 2024
                                                  WP No. 201486 of 2024


      filing an application under Order 1, Rule 10 (2) of the

      Code of Civil Procedure.           The petitioner objected to the

      said application.


11.   The Reference Court vide its order dated 27.5.2024

      observing that both the counsel for the Petitioner and the

      counsel for the impleading applicants were absent,

      coming to a conclusion that in the impleading application,

      it was mentioned that the impleading applicant is an

      owner of the property, the Court being of the opinion that

      no loss, inconvenience or hardship will be caused to the

      Petitioner if the application is allowed, as both parties will

      have   opportunity       to    adduce       evidence,   allowed   the

      application and directed the petitioner to carry out

      amendment and file amended petition.


B.    Submissions         of        learned        Counsel      for     the

      Petitioners in all the above three matters:

12.   Shri. Ravi B. Patil, learned Counsel appearing on

      behalf of the Petitioners in all the above matters

      would submit that:
                                   - 13 -
                                                  NC: 2024:KHC-K:10011
                                               WP No. 200812 of 2024
                                           C/W WP No. 201485 of 2024
                                               WP No. 201486 of 2024


         12.1. Upon seeking reference against the award

               dated   16.11.2014,          the   said    award    stood

               withdrawn. Thereafter firstly, he submits that

               the LA Act is a complete code by itself providing

               remedies for not only parties whose lands are

               subject matter of acquisition but also for any

               third-party claims relating to the award of

               compensation amount or any apportionment of

               the same.


         12.2. Secondly,    the       reference          court    derives

               jurisdiction from an order of reference made

               and is bound to only determine the adequacy of

               the amount of compensation awarded and it is

               not within its jurisdiction to entertain any

               applications that are 'Pro-Interesse Suo'.


         12.3. In this regard he places reliance on a decision

               of the Hon'ble Apex Court in Shyamali Das vs

               Illa Chowdhry and Ors.1, more particularly


1
    2006 INSC 781
                                - 14 -
                                                NC: 2024:KHC-K:10011
                                            WP No. 200812 of 2024
                                        C/W WP No. 201485 of 2024
                                            WP No. 201486 of 2024


     para no. 19 thereof, which has been reproduced

     hereunder for easy reference:

       19. The Act is a complete code by itself. It provides
       for remedies not only to those whose lands have
       been acquired but also to those who claim the
       awarded amount or any apportionment thereof. A
       Land Acquisition Judge derives its jurisdiction from
       the order of reference. It is bound thereby. His
       jurisdiction is to determine adequacy or otherwise
       of the amount of compensation paid under the
       award made by the Collector. It is not within his
       domain to entertain any application of pro interesse
       suo or in the nature thereof.

12.4. By   relying        on    Shyamali          Das's      case,   his

     submission is that the Respondent Nos. 3-5

     herein are bound by the provisions of the LA

     Act and an            impleading application              without

     preferring       a         reference         would       not    be

     maintainable.


12.5. The learned Counsel further submits that an

     impleading applicant cannot stretch the scope

     of enquiry under section 18 and section 30 of

     the LA Act, his contention is that a person

     claiming        to        have        an     interest    in     the

     compensation              amount       but    not   a party      to
                                    - 15 -
                                                  NC: 2024:KHC-K:10011
                                                WP No. 200812 of 2024
                                            C/W WP No. 201485 of 2024
                                                WP No. 201486 of 2024


               proceedings before the collector, cannot be

               made a party to an apportionment adjudication

               under section 18 or 30 of the LA Act. Hence,

               Respondent Nos. 3-5 seeking to be impleaded

               under Order I Rule 10 of the CPC much after a

               reference was made by the Reference Court are

               not entitled to come on record at such a belated

               stage.



         12.6. He relies on the decision of the Hon'ble Apex

               Court in the Prayag Upnivesh Awas Evam

               Nirman Sahkari Samiti Ltd. vs Allahabad

               Vikas Pradhikaram2, more particularly para

               no. 7 thereof, which has been reproduced

               hereunder for easy reference:

                 7. It is well established that the Reference Court
                 gets jurisdiction only if the matter is referred to it
                 under Section 18 or 30 of the Act by the Land
                 Acquisition Officer and that the civil court has got
                 the jurisdiction and authority only to decide the
                 objections referred to it. The Reference Court
                 cannot widen the scope of its jurisdiction or decide
                 matters which are not referred to it. This question

2
    (2003) 5 SCC 561
                           - 16 -
                                         NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


        was considered by various judicial authorities and
        one of the earliest decisions reported on this point
        is Pramatha Nath Mullick Bahadur v. Secy. of
        State [AIR 1930 PC 64 : ILR 57 Cal 1148] . This
        was a case where the claimant sought a reference
        under Section 18 of the Act. In the application filed
        by the claimant, he raised objection only regarding
        the valuation of the land. The claimant did not
        dispute the measurements of the land given in the
        award. Before the Reference Court, the claimant
        raised objection regarding the measurements of
        the land and sought for fresh measurements. This
        was refused and the claimant applied to the High
        Court for revision of this order, but without
        success. Again, in the appeal, the claimant raised
        the same objection regarding measurements and
        the High Court rejected it. The Judicial Committee
        of the Privy Council held thus: (AIR p. 65)

        "Their Lordships have no doubt that the
        jurisdiction of the courts under this Act is a special
        one and is strictly limited by the terms of these
        sections. It only arises when a specific objection
        has been taken to the Collector's award, and it is
        confined to a consideration of that objection. Once
        therefore it is ascertained that the only objection
        taken is to the amount of compensation, that
        alone is the 'matter' referred, and the court has no
        power to determine or consider anything beyond
        it."



12.7. By relying on Upnivesh Agarwal's case he

    submits that the scope of adjudication by a

    reference Court is plainly limited to decide on

    the objection raised to the Collector's award

    and in this case the Petitioner having sought for

    a    reference      adjudication       to   enhance      the
                                     - 17 -
                                                    NC: 2024:KHC-K:10011
                                                 WP No. 200812 of 2024
                                             C/W WP No. 201485 of 2024
                                                 WP No. 201486 of 2024


               quantum/amount of compensation, there exists

               no scope to entertain a plea for impleadment

               and only the objection to the compensation

               awarded     can      be        entertained.   Hence   the

               Reference Court has decided outside of its

               jurisdiction    in        allowing     the    impleading

               application.



         12.8. He places reliance on a decision of the Hon'ble

               Apex Court in Ram Prakash Agarwal vs Gopi

               Krishnan and Ors.3, more particularly para

               no. 27 thereof which has been reproduced

               hereunder for easy reference:

                 27. It is evident from the above, that a person
                 who has not made an application before the Land
                 Acquisition Collector, for making a reference under
                 Section 18 or 30 of the 1894 Act, cannot get
                 himself impleaded directly before the Reference
                 Court.



         12.9. By relying on Ram Prakash Agarwal's case,

               he   submits that         an     impleading   application


3
    (2013) 11 SCC 296
                                    - 18 -
                                                  NC: 2024:KHC-K:10011
                                                WP No. 200812 of 2024
                                            C/W WP No. 201485 of 2024
                                                WP No. 201486 of 2024


               without having applied for reference under

               sections 18 and 30 would not be maintainable,

               the Respondents 3-5 not having sought for a

               reference under the relevant provisions holds

               no locus before the Reference Court.



       12.10. He relies upon a decision of this Court in

               Chikkasubbanna & Ors. vs Special Land

               Acquisition Officer & Ors.4, more particularly

               para nos. 4, 5, 6 and 7 thereof, which have

               been reproduced hereunder for easy reference:

                 4.The question that needs to be examined is that as
                 to whether respondent No.2 is entitled to be heard
                 in the pending proceedings before LAC No.13/2012,
                 LAC No.19/2012 and LAC No.20/2012. Except filing
                 impleading application, respondent No.2 has not
                 produced any documents to indicate as to how she
                 is interested in the properties. All that is stated in
                 the affidavit is that she is half share along with
                 respondent No.3 - K.Govardhan and therefore, she
                 would contend that the compromise recorded in
                 O.S. No. 151/2002 would not bind her legitimate
                 share. Now, if these averments are examined
                 having regard to the scope of enquiry under Section
                 30 of the Land Acquisition Act, I am of the view that
                 the respondent No.2 cannot seek adjudication of
                 her rights in the present proceedings, which are
                 referred under Section 30 of the Land Acquisition
                 Act on account of objection tendered by respondent

4
    WP No. 7794/2021 | 2022:KHC:22493
                   - 19 -
                                 NC: 2024:KHC-K:10011
                               WP No. 200812 of 2024
                           C/W WP No. 201485 of 2024
                               WP No. 201486 of 2024


No.3 by filing a suit. By merely filing an impleading
application, respondent No.2 - impleading applicant
cannot extend scope of enquiry under Section 30 of
Land Acquisition Act, which is not permissible.

5.The jurisdiction of Court in a reference under
Section 30 of the Land Acquisition Act made by the
Collector is confined to consideration of the dispute
expressly referred to by the collector. Person
claiming share in compensation money, who was
not party to proceeding before the Collector, cannot
be made part to apportionment case and new
matter cannot be allowed to be adjudicated under
Section 30 of the Land Acquisition proceedings. The
impleading applicant having filed an impleading
application seeking leave of the Court to be a party
to the reference under Section 30 of the Act was
required to demonstrate that she is a 'person
interested' and entitled to obtain compensation
having filed an impleading application. The said
application need not accompanied by any document
except bald allegations contending that she is a
joint owner along with the said K.Govardhan.

6.The proper disposal of a reference under Section
30 of the Act requires adjudication as to the person
to whom the compensation is payable and as to the
apportionment of that compensation between them.
It is further court hearing of reference to take all
necessary steps to ensure an effective and complete
adjudication is rendered. But, before the Court can
be compelled to relegate the parties for
adjudication, the impleading party has to make out
a case and demonstrate that she is an 'interested
party'. Having filed an impleading application, she is
not even go forward to argue on the case.

7.Undisputedly, the manner the impleading
applicant - respondent who is a intervener,
admittedly is not a party to the proceedings before
the land Acquisition Officer. It is also not in dispute
that the impleading applicant has not filed any
application for reference either under Section 18 of
the Act or 30 of the Act. Therefore, the
respondents, who is seeking impleadment much
after reference was made by the Reference Court, is
                           - 20 -
                                         NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


       not entitled to come on record by              invoking
       provisions under Order I Rule 10 of CPC.

12.11. By relying on Chikkasubbanna's case he

     submits that it is only an 'interested party'

     entitled to the compensation amount who may

     agitate   to   be    impleaded        at   the   stage   of

     reference and the Respondents not being an

     interested party cannot be entertained for

     impleadment and the Trial Court has erred by

     doing so.


12.12. By relying on Upnivesh Awas, Ram Prakash

     Agarwal and Chikkasubbanna's cases, he

     submits that the jurisdiction to the Reference

     Court flows from sections 18 and 30 of the LA

     Act   upon     the       Land      Acquisition    Officer's

     reference based on the objections raised and

     hence cannot widen its adjudication beyond the

     reference made, the Respondents being non-

     parties to the proceedings before the District

     Collector and not having preferred a reference
                                    - 21 -
                                                  NC: 2024:KHC-K:10011
                                                WP No. 200812 of 2024
                                            C/W WP No. 201485 of 2024
                                                WP No. 201486 of 2024


              under    the    relevant         provisions     cannot     be

              brought-in      as     parties      to    the    reference

              proceedings       by      allowing       the    impleading

              application filed under Order I Rule 10 of the

              CPC.


       12.13. He relies on the decision of this Court in

              Nirmala Bai vs Vijay Kumar and Ors.5, more

              particularly para nos. 8 and 10 thereof, which

              have been reproduced               hereunder for easy

              reference:

                8.Reverting to the matter relating to the
                application for impleadment filed by the petitioner
                in Execution Petition No. 33/2011, it is noticed
                that the Executing Court took note of all the
                relevant facts and proceeded to reject the
                application so filed by the petitioner, while
                observing as under:

                "7. The grounds made out by the decree holder in
                his objections to the application filed by third party
                are not denied by learned counsel for third party
                applicant. Even no material is placed by the third
                party applicant to show that her name in LAC No.
                10/1988/LAC571/1993, is not deleted. Even it is
                not denied by learned counsel for third party that
                there was no compromise. Further from the
                compromise decree in RA No.77/2008 which is on
                record, it is held that the suit OS No.117/1998 of
                the present third party is dismissed against the

5
    2018:KHC-K:4000
                   - 22 -
                                 NC: 2024:KHC-K:10011
                               WP No. 200812 of 2024
                           C/W WP No. 201485 of 2024
                               WP No. 201486 of 2024


decree holder and that the present third party lost
her right in OS No.117/1998. No material is placed
by the third party in these proceedings against the
said compromise decree in RA No. 77/2008. From
the affidavit filed by the third party in support of
the application, it is clear that the third party has
suppressed all these circumstances before the
court. No material to show that she had challenged
the order rejecting her claim in LAC No. 10/1988.
No material placed by third party to have
challenged the compromise decree in RA No.
77/2008. No material is placed by the third party
against the Judgment and Decree in OS
No.117/1998 wherein she had allegedly claimed
1/9th share in the compensation amount. Further
it is pertinent to note that in the present
proceedings itself the third party applicant had
filed the similar application under order 1 rule 10
CPC to implead herself and that subsequently she
has withdrawn the said application on the ground
that she has compromised with the decree holders
out of the court. These are the factual
circumstances to consider as relevant here.
Learned counsel for the decree holder relies the
principle laid down in AIR 1969 Mysore 313 and
submits that a person not party before land
Acquisition Officer cannot be impleaded by the
Civil Court under Section 30 of land Acquisition
Act. Similarly he submits that order 1 rule 10 CPC
is not applicable to proceedings under Section 18
and 30 of Land Acquisition Act (AIR 1996 SC
1513). This is the legal position in respect of the
application filed by the third party.

8. Thus as seen from the material on record it is
clear that the application filed by the third party
applicant Nirmalabai is not maintainable and the
same is able to be dismissed. Accordingly, I
answer points for consideration in negative."

10. Per contra, learned counsel for the respondent
has duly supported the order impugned and while
relying on the decision of the Supreme Court in
the case of Shyamali Das v. Illa Chowdhry: 2006
(12) SCC 300, has contended that the petitioner,
who was not a party to the reference proceedings,
                              - 23 -
                                            NC: 2024:KHC-K:10011
                                          WP No. 200812 of 2024
                                      C/W WP No. 201485 of 2024
                                          WP No. 201486 of 2024


        was not entitled to maintain the application for
        impleadment in the execution proceedings.

12.14. By   relying     on      Nirmala       Bai's   case,   his

      submission is that a non-party before the Land

      Acquisition Officer cannot be impleaded in a

      reference under Section 30 of the LA Act and

      more particularly an               impleading application

      (Order 1        Rule     10) is non-maintainable         in

      respect of proceedings initiated under Section

      18 and 30 of the Act.



12.15. He then submits that any third-party claiming

      interest in the award amount ought to seek a

      reference under section 30 of the Act before the

      Land Acquisition Officer, in a case where the

      amount in the award passed is already paid,

      the person claiming to be the aggrieved party

      shall have to approach the competent Court to

      instead seek for recovery of the amount against

      the receiver of the compensation under the

      award.
                                   - 24 -
                                                 NC: 2024:KHC-K:10011
                                               WP No. 200812 of 2024
                                           C/W WP No. 201485 of 2024
                                               WP No. 201486 of 2024




       12.16. He relies upon the decision of the Hon'ble Apex

               Court in My George vs Special Tahasildhar

               & Ors.6, more particularly para no. 27 thereof,

               which has been reproduced hereunder for easy

               reference:

                 27. In G.H. Grant (Dr.) v. State of Bihar [AIR 1966
                 SC 237] this Court has held that if a "person
                 interested" is aggrieved by the fact that some other
                 person has withdrawn the compensation of his land,
                 he may resort to the procedure prescribed under
                 the Act or agitate the dispute in suit for making the
                 recovery of the award amount from such person.

       12.17. He relies on the decision of the Hon'ble Apex

               Court in G.H. Grant vs State of Bihar7, more

               particularly para nos. 18 and 19 thereof, which

               have been reproduced             hereunder for easy

               reference:

                 18. The scheme of the Land Acquisition Act is that
                 all disputes about the quantum of compensation
                 must be decided by resort to the procedure
                 prescribed by the Act : it is also intended that
                 disputes   about     the   rights   of  owners     to
                 compensation being ancillary to the principal
                 dispute should be decided by the Court to which
                 power is entrusted. Jurisdiction of the Court in this
                 behalf is not restricted to cases of apportionment,

6
    (2010) 13 SCC 98
7
    AIR 1966 SC 237
                  - 25 -
                                NC: 2024:KHC-K:10011
                              WP No. 200812 of 2024
                          C/W WP No. 201485 of 2024
                              WP No. 201486 of 2024


but extends to adjudication of disputes as to the
persons who are entitled to receive compensation,
and there is nothing in Section 30 which excludes a
reference to the Court of a depute raised by a
person on whom the title of the owner of land has,
since the award, devolved.

19. It was strongly pressed that under Section 31
of the Land Acquisition Act the Collector is bound to
tender payment of compensation awarded by him to
the persons entitled thereto according to the award
and that implied that a right in the amount of
compensation arises to the person to whom
compensation is directed to be paid under the
award, and therefore the only persons who can
raise a dispute under Section 30 are those whose
names are set out in the award. This contention
stands refuted by the plain terms of Section 30. The
Collector is not authorised to decide finally the
conflicting rights of the persons interested in the
amount of compensation : he is primarily concerned
with the acquisition of the land. In determining the
amount of compensation which may be offered, he
has, it is true, to apportion the amount of
compensation between the persons known or
believed to be interested in the land, of whom, or of
whose claims, he has information, whether or not
they have appeared before him. But the scheme of
apportionment by the Collector does not finally
determine the rights of the persons interested to
the amount of compensation: the award is only
conclusive between the Collector and the persons
interested and not among the persons interested.
The Collector has no power to finally adjudicate
upon the title to compensation : that dispute has to
be decided either in a reference under Section 18 or
under Section 30 or in a separate suit. Payment of
compensation therefore under Section 31 to the
person declared by the award to be entitled thereto
discharges the State or its liability to pay
compensation (Subject to any modification by the
Court), leaving it open to the claimant to
compensation to agitate his right in a reference
under Section 30 or by a separate suit.
                                - 26 -
                                              NC: 2024:KHC-K:10011
                                            WP No. 200812 of 2024
                                        C/W WP No. 201485 of 2024
                                            WP No. 201486 of 2024


      12.18. By relying on My George and G.H. Grant's

              case, his submission is that any claims as

              regards compensation by persons who are

              third-parties to the Collector's award can be

              remedied only by filing a reference application

              under Section 18 or 30 of the LA Act and hence

              in this matter the impleading applicants should

              exercise their statutory right instead of by-

              passing into the proceedings via impleadment

              while lacking locus for the same.



      12.19. On the basis of the above submissions he

              submits that the writ petitions are to be allowed

              and the impugned orders to be set-aside.


C.    Submissions of Ld. Counsels for Respondent

      Nos.1 to5:

13.    Smt.    Maya    T.R.   learned       HCGP   appearing   for

       Respondent No.1 would submit that
                                 - 27 -
                                                NC: 2024:KHC-K:10011
                                             WP No. 200812 of 2024
                                         C/W WP No. 201485 of 2024
                                             WP No. 201486 of 2024


      13.1. Learned HCGP submits that an impleading

             application could neither have been filed in a

             reference proceeding nor could be entertained

             by the Court. Without the person being named

             in   the    preliminary         notification     or     final

             notification, an award having been passed; a

             person     claiming         interest    cannot       directly

             approach     the   Reference           Court   for     being

             impleaded.    In this regard, she supports the

             cause of the petitioner.


14.   Sri.   Sanjeev    Kumar       C.      Patil   learned       Counsel

      appearing on behalf of Respondent No. 2, would

      submit that;


      14.1. the beneficiary of the acquisition submits that

             insofar as the beneficiary is concerned, it does

             not matter if the impleading application is

             allowed inasmuch as any claim of a third party

             would be resolved in the said proceedings, thus

             giving a go-by to multiplicity of proceedings
                               - 28 -
                                               NC: 2024:KHC-K:10011
                                           WP No. 200812 of 2024
                                       C/W WP No. 201485 of 2024
                                           WP No. 201486 of 2024


           and   as   such    the       beneficiary    would       make

           payment of the due amounts in whosoever's

           favour the Court were to direct.


15.   Shri. Harshvardhan R. Malipatil, learned Counsel

      appearing on behalf of Respondent Nos.3 to 5 would

      further submit that:

      15.1. The filing of impleading application was to

           assert the right of the impleading applicant in

           the   property.             While     determining        the

           compensation payable, the Reference Court

           could also determine the apportionment of

           compensation.         If     the    contention      of   the

           Petitioner were to be accepted, it would result

           in multiplicity of proceedings inasmuch as the

           impleading    applicant        would       have    to    first

           approach the Deputy Commissioner and/or the

           SLO who would then make a reference. By that

           time, the present proceedings would have

           culminated,       requiring         another       reference
                               - 29 -
                                               NC: 2024:KHC-K:10011
                                           WP No. 200812 of 2024
                                       C/W WP No. 201485 of 2024
                                           WP No. 201486 of 2024


            proceedings to be held, resulting in confusion

            as regards the implementation of the orders

            and as such, the trial Court has rightly allowed

            the impleading application so as to avoid

            multiplicity of proceedings.         On that basis, he

            submits that the writ petitions as filed would

            have to be dismissed.


16.   Heard Shri. Ravi B. Patil, learned counsel for the

      Petitioner,   Smt.    Maya       J.R.    learned    HCGP     for

      Respondent No.1, Shri. Sanjeev Kumar C. Patil,

      learned counsel for Respondent No.2 and Shri.

      Harshvardhan     R.   Malipatil,        learned    counsel   for

      Respondent Nos. 3-5.


D.    Points for Consideration:

17.   Upon perusal of the arguments advanced and the

      relevant material on record, the points that would

      arise for the consideration of this Court are:


      1.   Whether a third-party to acquisition
           proceedings claiming rights over the
           compensation amount awarded ought to
                             - 30 -
                                           NC: 2024:KHC-K:10011
                                         WP No. 200812 of 2024
                                     C/W WP No. 201485 of 2024
                                         WP No. 201486 of 2024


            approach the Deputy Commissioner for a
            reference of dispute?

       2.   Whether a third-party claiming rights over
            a property and hence compensation
            thereof in respect of land acquisition can
            implead one-self directly before the
            Reference Court?

       3.   Whether the Order of the Trial/Reference
            Court allowing the impleading application
            suffer from any legal infirmity and
            requires interference at the hands of this
            Court?

       4.   What Order?


18.    I answer the above points as under:


19.    Answer to Point No.1: Whether a third party to
       acquisition proceedings claiming rights over the
       compensation amount awarded ought to
       approach the Deputy Commissioner for a
       reference of dispute?
AND
20.    Answer to Point No.2: Whether a third-party
       claiming rights over a property and hence,
       compensation thereof in respect of land
       acquisition can implead one-self directly before
       the Reference Court?


      20.1. The facts giving rise to the above matters and

            the issues have been detailed hereinabove.
                          - 31 -
                                        NC: 2024:KHC-K:10011
                                      WP No. 200812 of 2024
                                  C/W WP No. 201485 of 2024
                                      WP No. 201486 of 2024


      Suffice it to say that in all the above matters, a

      third party to the award passed subsequent to

      the acquisition had sought to implead in the

      reference       proceedings.          The   reference

      proceedings having been filed for enhancement

      of compensation by the persons whose name

      had been mentioned in the preliminary as also

      final notification and in whose favour award has

      been passed.


20.2. When the land is to be acquired, the details for

      identification of the land, details of the owner of

      the land as also the extent of the land proposed

      to be acquired is published in the preliminary

      notification.    Subsequent thereto, notices are

      issued to the persons named in the said

      preliminary notification inviting them to submit

      their objections, if any, to the acquisition and

      after consideration of the said objections, a

      final notification is issued.      This is the normal
                          - 32 -
                                        NC: 2024:KHC-K:10011
                                      WP No. 200812 of 2024
                                  C/W WP No. 201485 of 2024
                                      WP No. 201486 of 2024


      and general procedure followed in all acquisition

      proceedings.


20.3. It may happen that on a preliminary notification

      being issued, persons other than whose names

      are mentioned in the preliminary notification,

      do also object to the acquisition and as such,

      their objections would be considered and their

      names may also be found             mentioned in the

      final notification as also the award could be

      passed, in the name of such third parties also.

      Thus, unless there are third parties who have

      objected to the acquisition, the final notification

      is normally issued only as regards the persons

      whose name/s were found mentioned in the

      preliminary notification and the award is passed

      in   relation   thereto      by   naming   only   those

      persons.
                        - 33 -
                                      NC: 2024:KHC-K:10011
                                    WP No. 200812 of 2024
                                C/W WP No. 201485 of 2024
                                    WP No. 201486 of 2024


20.4. The above proceedings are ones which are

      relating to applications filed by third parties at

      the reference stage, inasmuch as the person in

      whose name the award was passed, contending

      that the award passed is for a lesser amount,

      has sought for enhancement and the matter

      has been referred to the Reference Court to

      decide on the compensation to be paid by

      taking into consideration the submissions and

      contentions made that the award should have

      been for a higher amount.               Thus, in the

      reference proceedings, the said proceedings

      being filed by one or more of the landowners;

      those   contentions        would   be    taken   into

      consideration and the Reference Court could

      either reject the contentions or by upholding

      the contentions, enhance the compensation.


20.5. In the event of a party being aggrieved by the

      enhancement or rejection of enhancement or
                             - 34 -
                                             NC: 2024:KHC-K:10011
                                         WP No. 200812 of 2024
                                     C/W WP No. 201485 of 2024
                                         WP No. 201486 of 2024


      lesser    enhancement               than    what    has     been

      claimed, an appeal could also be filed and so on

      and so forth.


20.6. Normally, the proceedings in reference and/or

      appeal therefrom are between the acquiring

      authority, beneficiary of the acquisition and the

      land loser whose name has been mentioned in

      the final notification/award.


20.7. In the above matters, what has happened is

      that     on   a     reference        being    made,       certain

      persons had approached the Reference Court

      seeking       for     being         impleaded       in     those

      proceedings         claiming         that    they     have     a

      subsisting interest in the properties and their

      claim is also required to be considered by the

      Reference Court while considering the reference

      for    enhancement             of    compensation.           The

      impleading        applications        being    allowed,      the
                            - 35 -
                                          NC: 2024:KHC-K:10011
                                        WP No. 200812 of 2024
                                    C/W WP No. 201485 of 2024
                                        WP No. 201486 of 2024


      petitioners are before this Court seeking for the

      aforesaid reliefs.


20.8. Their    contentions            have    been    detailed

      hereinabove.         While formulating the above

      points for consideration, the word 'third party'

      has been used.         This usage is not to denote

      that the applicant has no interest in the

      property but only to denote that the applicant is

      a third party to the acquisition proceedings,

      insofar as the applicant was not named in the

      preliminary notification, no notice was issued,

      no objections were filed by such person, and

      the final notification does not contain the name

      of such person.       Consequently, the award also

      does not contain the name of such person.

      Thus, the reference made to a third party is

      only with regard to such third party not being a

      party to any notification or proceedings till that

      point of time.    Whether such applicant has an
                            - 36 -
                                            NC: 2024:KHC-K:10011
                                        WP No. 200812 of 2024
                                    C/W WP No. 201485 of 2024
                                        WP No. 201486 of 2024


      interest in the property acquired or not, it is not

      the subject matter of these proceedings.


20.9. Section 18 of the Land Acquisition Act, 1894 is

      reproduced hereunder for easy reference:

       18. Reference to Court. - (1) Any person interested who
       has not accepted the award may, by written application to
       the Deputy Commissioner, require that the matter be
       referred by the Deputy Commissioner for the determination
       of the Court, whether his objection be to the measurement
       of the land, the amount of the compensation, the person to
       whom it is payable, or the apportionment of the
       compensation among the persons interested.

       (2) The application shall state the grounds on which
       objection to the award is taken:

       Provided that every such application shall be made within
       ninety days from the date of service of the notice from the
       Deputy Commissioner under Sub-section (2) of Section 12.

       (3)(a) The Deputy Commissioner shall within ninety days
       from the date of receipt of an application under subsection
       (1) make a reference to the court.

       (b) If the Deputy Commissioner does not make a
       reference to the Court within a period of ninety days from
       the date of receipt of the application, the applicant may
       apply to the Court to direct the Deputy Commissioner to
       make the reference, and the Court may direct the Deputy
       Commissioner to make the reference within such time as
       the Court may fix.




20.10. Under the Land Acquisition Act, 1894, the

      process     of    making         an    award     does    not

      contemplate       any     detailed     enquiry    into   the

      interest of any person in the property to be
                              - 37 -
                                               NC: 2024:KHC-K:10011
                                          WP No. 200812 of 2024
                                      C/W WP No. 201485 of 2024
                                          WP No. 201486 of 2024


      acquired.         However, in terms of Section 22 of

      Right to Fair Compensation and Transparency in

      Land          Acquisition,           Rehabilitation         and

      Resettlement Act, 2013, the Collector could also

      require any such person to make or deliver to

      him    at     a    time     and      place    mentioned,      a

      statement containing the name of every other

      person possessing any interest in the land or

      any    part       thereof       as   a   co-proprietor,     sub-

      proprietor, mortgagee, tenant or otherwise,

      including the nature of such interest, etc., and

      it is thereafter, that an award could be passed.


20.11. Once an award is passed, possession of the

      land could be taken and it is only at that stage

      that under Section 18 of the Act of 1894, any

      person interested who has not accepted the

      award       may,     by     written      application   to    the

      Collector, require that the matter be referred by

      the Collector to the appropriate Court for
                               - 38 -
                                                  NC: 2024:KHC-K:10011
                                           WP No. 200812 of 2024
                                       C/W WP No. 201485 of 2024
                                           WP No. 201486 of 2024


      determination of the compensation, objections

      as regards measurement, the person to whom

      it    is    payable,       or      the       apportionment      of

      compensation among the persons interested

      who are already named in the notification/s or

      the award.


20.12. Under      sub-Section          (2)    of    Section 18,      the

      applicant is required to state the grounds on

      which the objection to the award is taken.                      If

      the        person     making           it    was     present    or

      represented before the Collector within six

      weeks from the date of the Collector's award, in

      other cases, within six weeks of the receipt of

      the notice from the collector under subsection

      (2) of Section 2, or within six months from the

      date of the Collector's award, whichever period

      shall      first    expire.        Thus,       the   proviso    to

      Subsection (2) of Section 18 contemplates an

      application under Section 18 to be filed by a
                        - 39 -
                                            NC: 2024:KHC-K:10011
                                    WP No. 200812 of 2024
                                C/W WP No. 201485 of 2024
                                    WP No. 201486 of 2024


      person who was not present or represented

      before the Collector.


20.13. The reference, however, is made under Clause

      (b) of the Proviso that within six weeks of the

      receipt of the notice from the Collector under

      Subsection     (2)        of     Section      12      which

      contemplates the Collector being required to

      give notice of the award to such of the persons

      interested as not present personally or by the

      representatives when the award is made. That

      would indicate that the appearance which has

      been mentioned in the proviso is as regards the

      physical    appearance          and/or     representation

      through      someone           else     and    does     not

      contemplate a person who is not party to the

      acquisition proceedings in the manner as afore

      detailed.
                         - 40 -
                                         NC: 2024:KHC-K:10011
                                     WP No. 200812 of 2024
                                 C/W WP No. 201485 of 2024
                                     WP No. 201486 of 2024


20.14. The second part of Clause (b) of the Proviso to

      subsection (2) of Section 18 indicates that the

      application under Section 18 shall be made

      within   six   months       from    the    date   of   the

      Collector's award.      But however, the reference

      point for calculation is the receipt of the notice

      under subsection (2) of Section (12) or from

      the date of award, whichever is earlier.           Thus,

      by referring to the second portion of Clause (b)

      of subsection (2), it could be contended that a

      third party who is not a party to the acquisition

      proceedings     could       also    file   a   reference

      application but since the same is considered in

      juxtaposition to a notice under subsection (2) of

      Section 12, it necessarily would imply that an

      application to be filed under Section 18, the

      applicant is required to be a party to the

      acquisition proceedings.
                        - 41 -
                                      NC: 2024:KHC-K:10011
                                    WP No. 200812 of 2024
                                C/W WP No. 201485 of 2024
                                    WP No. 201486 of 2024


20.15. Under the Act of 2013, the procedure for

      determining compensation is slightly different.

      An award can be passed by the Collector in

      terms of Section 23 thereof. Corrections could

      be made by the Collector in the award in terms

      of Section 33 thereof and while doing so,

      consider   any   representation      as   regard   to

      clerical or arithmetical mistakes and in terms of

      Section 64, refer the matter to the authority to

      consider the objections, if any, raised by any

      person interested who has not accepted the

      award. A similar provision as in subsection (2)

      of Section 18 is incorporated in Section 64.


20.16. Thus, whether under the Act of 1894 or the Act

      of 2013, unless details have been secured by

      the Collector under the Act of 2013 of any other

      person interested, then the application for

      enhancement of compensation and/or disputing

      the boundaries or the like can be made only by
                           - 42 -
                                          NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


      a party to the acquisition and not by a third

      party. This right under Section 18 of the Act of

      1894 or under Section 64 of the Act of 2013 is

      one conferred by statute and is limited to a

      person who is a party to the acquisition and not

      otherwise.


20.17. If a third party were to make an application to

      be impleaded in these proceedings claiming an

      interest, then in that event, it is the right of the

      third party which is required to be determined

      even   prior   to    the       application   to   consider

      enhancement of compensation, thus giving rise

      to a completely adversarial situation between

      the persons who have initially applied for

      reference and the person who now seeks to

      come on record, contending that he or she or

      they have an interest in the property requiring

      compensation to be paid to them.
                       - 43 -
                                       NC: 2024:KHC-K:10011
                                   WP No. 200812 of 2024
                               C/W WP No. 201485 of 2024
                                   WP No. 201486 of 2024


20.18. Insofar as the Reference Court is concerned,

      the jurisdiction being derived by the Reference

      Court on the basis of a reference order passed

      by the Collector or authority under the Act of

      1894 and insofar as the Act of 2013, the order

      of reference passed by the Collector, it is in

      terms of the reference made that the authority

      will get the jurisdiction as held by the Hon'ble

      Apex Court in Shyamali Das's case and the

      scope of such reference proceedings is only to

      decide the objections referred to it as held by

      the Hon'ble Apex Court in Prayag Upnivesh

      Awas Evam Nirman Sahkari Samiti Ltd. v.

      Allahabad Vikas Pradhikaran's case.


20.19. Under Section 18, it would be the compensation

      and   under   Section      30,   it   would   be   the

      apportionment   which       could     be   considered.

      Section 30 of the Land Acquisition Act, 1894 is

      reproduced hereunder for easy reference:
                            - 44 -
                                          NC: 2024:KHC-K:10011
                                        WP No. 200812 of 2024
                                    C/W WP No. 201485 of 2024
                                        WP No. 201486 of 2024


       30. Dispute as to apportionment. - When the amount of
       compensation has been settled under section 11, if any
       dispute arises as to the apportionment of the same or any
       part thereof, or as to the persons to whom the same or any
       part thereof, is payable, the Deputy Commissioner may
       refer such dispute to the decision of the Court.

20.20. A perusal of Section 30 would also indicate that

      where an amount of compensation has been

      settled under Section 11, if any dispute arises

      as to apportionment, the Collector may refer

      such dispute to the decision of the Court. Thus,

      even for a reference to be made as regards a

      dispute of apportionment, the claim or dispute

      raised as regards apportionment would be

      between      the    parties      who   are    before    the

      Collector and not otherwise; and in terms of

      Section 30, it is this dispute raised as regards

      apportionment, that is the inter se dispute

      between the person claiming interest in the

      land that the Collector could be referred to the

      Reference Court for adjudication.
                         - 45 -
                                       NC: 2024:KHC-K:10011
                                     WP No. 200812 of 2024
                                 C/W WP No. 201485 of 2024
                                     WP No. 201486 of 2024


20.21. Without a reference being made under Section

      30, no dispute as regards apportionment could

      be considered by the Reference Court and

      without a reference being made under Section

      18, no dispute as regards the quantum of

      compensation and/or measurement of the land,

      the person to whom it is payable or the

      apportionment of compensation among the

      persons interested could be made.


20.22. As afore observed, this would presuppose that

      all the interested parties are parties before the

      Collector and all of them have been referred to

      the Reference Court either under Section 18 or

      under Section 30.          This being the Scheme of

      the Act of 1894 and more or less the same

      Scheme in the Act of 2013, however, these

      matters being related to the Act of 1894, this

      Court restricts itself to the Act of 1894.
                           - 46 -
                                          NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


20.23. It being clear that there is required to be a

      reference under Section 18 or 30 for the

      Reference Court to exercise jurisdiction and the

      scope of the proceedings being restricted by the

      order   of     reference,      a   third    party     to   the

      acquisition proceedings was not named in the

      acquisition notification or was not before the

      Collector with objections or the like, cannot

      seek to implead himself or herself in the

      reference       proceedings         filed     by      another

      interested party who was a party to the

      acquisition.


20.24. In those circumstances, the third party to the

      acquisition is not remediless inasmuch as a

      third party who was not a party before the

      Collector      or   named          in   the        acquisition

      notification could always approach the Collector

      placing on record the claims of such third party

      which could be considered by the Collector if it
                              - 47 -
                                            NC: 2024:KHC-K:10011
                                          WP No. 200812 of 2024
                                      C/W WP No. 201485 of 2024
                                          WP No. 201486 of 2024


      were to come within the purview of Section 18

      and 30 and refer the matter to the very same

      Reference Court.

20.25. There could also be a situation where there is

      no reference made by the parties to the

      acquisition but a third party to the acquisition

      could     approach          the     Collector     laying   an

      independent claim as regards such third parties'

      right   over     the     property      claiming    that    the

      person/s    who        have        been   named      in    the

      acquisition notification and/or the award do not

      have any interest in the property and as such,

      the award has to be made in favour of such

      third party. Even in such situation, Section 18

      would come to the rescue of such third party

      since it relates to the persons to whom it is

      payable     or     the           apportionment      of     the

      compensation among the persons interested.

      The first part relating to the persons to whom it

      is payable would include even a claim of a party
                         - 48 -
                                        NC: 2024:KHC-K:10011
                                     WP No. 200812 of 2024
                                 C/W WP No. 201485 of 2024
                                     WP No. 201486 of 2024


      who is not a party to the notification or the

      award.


20.26. In view of the above, I answer the Points No.1

      and 2 as under:


      20.26.1. A   third     party      to     the   acquisition

               proceedings claiming right over the

               compensation             amount         awarded

               cannot approach the Reference Court

               seeking to implead himself or herself

               in the said proceeding.


      20.26.2. The third party to the acquisition

               notification and/or the award would

               have     to       necessarily    approach     the

               Collector/Deputy                 Commissioner

               placing on record the claim of such

               third party and claiming that it is the

               third party who is entitled to the

               compensation,            which        could   be

               considered by the Collector or Deputy
                           - 49 -
                                              NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


                   Commissioner              and    the        matter        be

                   referred to the Reference Court. This

                   reference could be made to the very

                   same Reference Court if already a

                   reference       is       pending           and      if    no

                   reference is pending, then a reference

                   could be made to the Reference Court

                   as regards the claim of such third

                   party to the acquisition.


          20.26.3. It   would        be      mandatory               for    the

                   Collector       to       refer       all     references

                   relating     to      a     particular             property

                   acquired          under              a        particular

                   notification         to     the            very         same

                   Reference         Court         so    as      to        avoid

                   multiplicity      of       proceedings             and/or

                   inconsistent orders.


21.   Answer to Point No.3: Whether the order of the
      Trial/Reference Court allowing the impleading
      application suffer from any legal infirmity and
                         - 50 -
                                        NC: 2024:KHC-K:10011
                                     WP No. 200812 of 2024
                                 C/W WP No. 201485 of 2024
                                     WP No. 201486 of 2024


requires   interference          at   the     hands    of    this
Court?


21.1. In view of my answers to Points No.1 and 2

     above, it is clear that the third party to the

     acquisition      proceedings           could     not     file

     impleading       application        in     a     reference

     proceedings.       It is for the third party to

     approach the Collector/Deputy Commissioner

     seeking for reference of the claim of such third

     party to the Reference Court.             The same not

     having been done, the trial Court directly

     allowing   the    impleading       application     is   not

     contemplated under the scheme of the Act as it

     stands today.


21.2. Though by reserving liberty to the third parties

     to approach the Deputy Commissioner, the

     Deputy     Commissioner          being    duty-bound      to

     refer the matter to the Reference Court within

     the time period prescribed, the filing of a fresh

     application for reference, when the matter is
                       - 51 -
                                     NC: 2024:KHC-K:10011
                                   WP No. 200812 of 2024
                               C/W WP No. 201485 of 2024
                                   WP No. 201486 of 2024


     already pending before the Reference Court,

     could     only     delay        the    proceedings.

     Unfortunately, this is the Scheme of the Act and

     what is contemplated under the Act, law being

     required to be applied "as is" and not on the

     basis of what "it ought to be".


21.3. The Reference Court deriving its jurisdiction

     only under the reference, without a reference

     being made, a third party's claim cannot be

     considered by the Reference Court. It is always

     available to the Law Commission of India to

     suggest appropriate amendments to tide over

     this anomaly and for the Parliament/Legislature

     to accept it. Until then, this Court will be bound

     to apply the law as is, which would require a

     circuitous procedure to be adopted by the third

     parties in approaching the Collector/Deputy

     Commissioner for reference of the dispute and
                           - 52 -
                                         NC: 2024:KHC-K:10011
                                       WP No. 200812 of 2024
                                   C/W WP No. 201485 of 2024
                                       WP No. 201486 of 2024


          not to seek for impleadment in the already

          pending reference.


      21.4. In that view of the matter, I am of the

          considered opinion that the impugned orders

          allowing the impleading application, are not

          legally sustainable and are required to be set

          aside.


22.   Answer to Point No.4: What order?


      22.1. In view of my above reasoning, I pass the

          following:


                               ORDER

i) W.P.No.200812/2024 is allowed, a certiorari is issued, the impugned order dated 06.02.2024 passed on I.A.No.2 in LAC No.107/2018 pending on the file of Additional District and Sessions Judge, Bidar at Annexure-H is quashed.

ii) W.P.No.201485/2024 is allowed, a certiorari is issued, the impugned order

- 53 -

NC: 2024:KHC-K:10011 WP No. 200812 of 2024 C/W WP No. 201485 of 2024 WP No. 201486 of 2024 dated 27.05.2024 passed on I.A. under Order I Rule 10(2) of CPC in LAC No.61/2022 pending on the file of Additional District and Sessions Judge, Bidar at Annexure-F is quashed.

iii) W.P.No.201486/2024 is allowed, a certiorari is issued, the impugned order dated 27.05.2024 passed on I.A. under Order I Rule 10 of CPC in LAC No.60/2022 pending on the file of Additional District and Sessions Judge, Bidar at Annexure-G is quashed.

iv) Liberty is reserved to the impleading applicants in all the above matters to approach the Deputy Commissioner seeking for reference of their respective claims to the Reference Court and if a reference is made by the Deputy Commissioner, it shall be made to the very same reference court before whom the other references are pending, the Reference Court is directed to consider all

- 54 -

NC: 2024:KHC-K:10011 WP No. 200812 of 2024 C/W WP No. 201485 of 2024 WP No. 201486 of 2024 the aspects together and pass necessary orders.

v) In the event of the reference court disposing of the pending references before a reference is made on the claim of the impleading applicants or the collector not referring the claims of the impleading applicants to the reference court, liberty is reserved to the impleading applicants to initiate such proceedings as are permissible, in which event the impleading applicants will have the benefit of Section 14 of the Limitation Act, as regards the time spent in the above proceedings from the time of filing of the impleading application.

SD/-

(SURAJ GOVINDARAJ) JUDGE PRS, List No.: 19 Sl No.: 1