Supreme Court of India

Narayan Govind Gavate Etc vs State Of Maharashtra on 11 October, 1976

Supreme Court of India
Narayan Govind Gavate Etc vs State Of Maharashtra on 11 October, 1976
Equivalent citations: 1977 AIR 183, 1977 SCR (1) 763
Author: M H Beg
Bench: Beg, M. Hameedullah
           PETITIONER:
NARAYAN GOVIND GAVATE ETC.

	Vs.

RESPONDENT:
STATE OF MAHARASHTRA

DATE OF JUDGMENT11/10/1976

BENCH:
BEG, M. HAMEEDULLAH
BENCH:
BEG, M. HAMEEDULLAH
RAY, A.N. (CJ)
SINGH, JASWANT

CITATION:
 1977 AIR  183		  1977 SCR  (1) 763
 1977 SCC  (1) 133
 CITATOR INFO :
 RF	    1981 SC 818	 (60)
 R	    1986 SC2025	 (5)
 D	    1988 SC1459	 (16)


ACT:
	   Land	 Acquisition Act, 1894, ss. 5A, 6 and  17(4)--Burden
	of establishing urgency--On whom lies.



HEADNOTE:
	 Certain  lands	 were  sought to be acquired  by  the  State
	Government under the provisions of the Land Acquisition Act,
	1894,  the public purpose stated being the  development	 and
	utilisation  of	 the lands as a residential  and  industrial
	area. Identical notifications under s. 4 were issued in	 all
	the  cases.   In one group of lands, declarations  that	 the
	provisions of s. 5A shall not apply in respect of the  lands
	were issued under s. 17(4).  With respect to a second group,
	declarations  under s. 17(4) were issued but were  not	fol-
	lowed  up  with the s. 6-notification.	With  respect  to  a
	third  group no notification under s. 17(4) was	 issued	 but
	after  the petitioners filed objections, the s.	 6-notifica-
	tion  was issued accompanied by the declaration	 of  urgency
	under 8. 17(4).
	    The	 owners of the land sought to have  the	 proceedings
	quashed	 on the grounds that, (1) there was no	public	pur-
	pose,  and  that  (2) there was no  urgency  justifying	 the
	notification under s. 17(4) and dispensing with the  enquiry
	under s. 5A.
	    The High Court held that, (1) the notifications under s.
	4(1)  were valid, and that (2) the State had not  discharged
	its  burden of showing facts constituting the urgency  which
	impelled  it to issue the declarations under s.	 17(4)	dis-
	pensing with the enquiry under s. 5A, and, therefore,  those
	declarations  were invalid, and that the parties were  rele-
	gated  to the position they could take up in the absence  of
	declarations  under s. 17(4).  Both sides appealed  to	this
	Court.	In the appeals by the State, it was contended by the
	appellant-State	 that the burden of proving that  there	 was
	no. urgency was on the owners of the. lands.
	Dismissing all the appeals,
	    HELD:  (1)	The notifications under 8. 4(1) of  the	 Act
	were valid in all the cases. [769 G]
	    (2) (a) The rules regarding burden of proof are set	 out
	in  the Indian Evidence Act, 1872.  Section 101 of the	Evi-
	dence Act lays down that whoever desires any Court to,	give
	judgment as to any legal right or liability dependent on the
	existence  of facts which he asserts, must prove that  those
	facts exist, and s. 102 provides that the burden of proof in
	a suit or proceeding lies on  that person who would fail  if
	no  evidence at all were given on either side.	Section	 103
	provides that the burden of proof as to any particular	fact
	lies on that person who wishes the 'Court to believe in	 its
	existence,  unless it is provided by any law that the  proof
	of  that fact shall lie on any particular  person.   Section
	106  lays down that when any fact is especially	 within	 the
	knowledge  of any person the burden of proving that fact  is
	upon  him.   Section 114 of the Evidence Act covers  a	wide
	range  of  presumptions	 of fact which can be  used  by	 the
	Courts in the course of administration of justice to  remove
	lacunae	 in  the chain of direct evidence  before  it.	[774
	C--E; 775 C-E]
	    (b) The result of a trial or proceeding is determined by
	a  weighing  of	 the totality of  facts,  circumstances	 and
	presumptions  operating	 in favour of one party	 as  against
	those which may tilt the balance in favour of another.	Such
	weighment  always takes place at the end of a trial or	pro-
	ceeding	 which cannot, for purposes of this final  weighment
	be split up into disjointed and disconnected parts.  What is
	weighed at the end is one totality against another and not
	17--1234SCI/76
	764
	selected  bits	or scraps of evidence  against	each  other.
	Such total effect of evidence is determined at the end of  a
	proceeding  not	 merely by considering	the  general  duties
	imposed	 by ss. 101 and 102 but also by the special or	par-
	ticular ones imposed by other provisions such as ss. 103 and
	106.  In judging whether a general or particular or  special
	onus  has been discharged the Court will not  only  consider
	the 'direct effect of the oral and documentary evidence	 led
	but  also  what may be indirectly inferred  because  certain
	facts  have been proved or not proved though easily  capable
	of  proof  if they existed at all and such  proof  of  other
	facts  may raise either, a presumption of law or  fact.	 The
	party  against which a presumption may operate can and	must
	lead the evidence to show why the presumption should not  be
	given effect to.  If the party which initiates the  proceed-
	ing  or	 comes with a case to Court offers  no	evidence  in
	support	 of it. the presumption is that such  evidence	does
	not exist and if some evidence is shown to exist on a  ques-
	tion  in issue but the party which has	it within its  power
	to.  produce it does not, despite notice to do	so,  produce
	it,  the natural presumption is that it would, if  produced,
	have gone against it.  Similarly, a presumption arises	from
	failure	 to  discharge a special or  'particular  onus.	 The
	doctrine of onus of proof becomes unimportant when there  is
	sufficient evidence before the Court to enable it to reach a
	particular conclusion in favour of or against a party.	 The
	principle  of  onus of proof becomes important in  cases  of
	either	paucity of evidence or where evidence given  by	 two
	sides  is so equivalenced that the Court is unable  to	hold
	where the truth lay.  The question whether an onus  probandi
	has been discharged is one of fact.  Sufficiency of evidence
	to discharge the onus probandi is not examined by this Court
	as a rule in appeals by special leave granted under Art. 136
	of  the Constitution,. but placing an onus where it did	 not
	lie may be. so examined in appropriate cases.
	[775 H; D--G; 778 C--D; 774 G]
	   Swadeshi  Cotton  Mills Co. Ltd. v. The State of  U.P.  &
	Ors. [1962] 1 S.C.R. 422. 434 and Raja Anand Brahma Shah  v.
	State of U.P. & Ors. [1967] 1 S.C.R. 373 at 381 referred to.
	  I.  G.  Joshi	 etc. v. State of Gujarat &  anr.  [1968]  2
	S.C.R. 267 held inapplicable.
	    (c) Section 17(4) of the Land Acquisition Act has to  be
	read with ss. 4(1) and 5A of the Act.  The immediate purpose
	of  a  notification under s. 4(1) of the Act  is  to  enable
	those who may have any objections to lodge them for purposes
	of  an enquiry under s. 5A.  Considering the nature  of	 the
	objections  which  are capable of being	 successfully  taken
	under  s. 5A, the enquiry should be concluded quite  expedi-
	tiously.  The purpose of s. 17(4) is obviously not merely to
	confine action under it to waste and arable land but also to
	situations  in	which an enquiry under s. 5A will  serve  no
	useful purpose, or, for some overriding reason, it should be
	dispensed  with.  The mind of the officer or authority	con-
	cerned has to be applied to the question whether there is an
	urgency	 of such a nature that even the summary	 proceedings
	under s. 5A of the Act should be eliminated.  It is not just
	the existence of an urgency but the need to dispense with an
	inquiry	 under s. 5A which has to be considered. [781  G--H;
	782]
	    (d)	 Even a technically correct recital in an  order  or
	notification  stating that the conditions precedent  to	 the
	exercise  of a power have been fulfilled may not  debar	 the
	Court in a given case from considering the question whether,
	in  fact,  those  conditions have been	fulfilled.   And,  a
	fortiori  the  Court  may consider and	decide	whether	 the
	authority concerned has applied its mind to really  relevant
	facts of a case with a view to determining that a  condition
	precedent to the exercise of a power has been fulfilled.  If
	it  appears upon an examination of the totality of facts  in
	the case, that the power conferred has been exercised for an
	extraneous  or irrelevant purpose or that the mind  has	 not
	been  applied  at  all to the real object on  purpose  of  a
	power,	so  that the result is that the	 exercise  of  power
	could only serve some other or collateral object, the  Court
	will interfere. [779 E---F]
	    (e)	 The  High Court was wrong in the  present  case  in
	laying	down a general proposition that the  presumption  of
	regularity  attaching to an order containing  a	 technically
	correct	 recital did not Operate in cases in which  s.	106,
	Evidence  Act,	was applicable.	 An  order  or	notification
	containing  a recital technically correct on the face of  it
	raises a presumption of fact under s. 114, illustration
	765
	(e)  That presumption is based on the maxim omain praesumun-
	tur rite esse acta, that, is, all acts are presumed to	have
	been rightly and regularly done. 'This presumption, however,
	is one of fact.	 It is an optional presumption which can  be
	displaced by circumstances indicating that the power  lodged
	in  an authority or official has not been exercised  in	 ac-
	cordance  with tile law.  The totality of circumstances	 has
	to  be examined including the recitals to determine  whether
	and  to what extent each side had discharged its general  or
	particular onus.
	[777 E--F]
	    (f)	 The High Court had, however, correctly	 stated	 the
	limited grounds on which even a subjective opinion as to the
	existence of the need to take action under s. 17(4)  of	 the
	Act can be challenged, namely, main fides, no application of
	mind  and  total want of material on which  the	 opinion  is
	formed. Therefore, it is for the petitioner to	substantiate
	the  grounds of his challenge under ss. 101 and	 102.	That
	is, the. petitioner has to either lead evidence or show that
	some evidence has come from the other side to indicate	that
	his  challenge to a notification or order is made good.	  If
	he  does not succeed in discharging that duty  his  petition
	will fail. [776 B--C]
	In  the present case, in addition to the bare assertions  of
	the  owners of the land that the particular urgency  contem-
	plated'by s. 17(4) did not exist there were other facts	 and
	circumstances  including  non-disclosure of  any  facts	 and
	circumstances which could easily justify the use of s. 17(4)
	and  which could have been disclosed if they  existed;	and,
	therefore, the petitioners should be held to have discharged
	their  general onus under s. 101 of the Evidence  Act.	Thus
	the High Court was right in quashing the notifications under
	s. 17(4).[778 E]
	    (g) In the present case, the public purpose. was  suffi-
	ciently specified to he prima facie a legally valid purpose.
	The  High Court thought it vague; but, that did	 not  really
	affect	the judgment of the High Court so much as the  total
	absence	 of  facts and circumstances  which  could  possibly
	indicate  that this purpose. had. necessarily to be  carried
	out in such a way as to .exclude the application of s. 5A of
	the  Act.   Therefore, a .triable issue did arise  in  these
	cases  and  was decided by the High Court.  This  issue	 was
	whether the conditions precedent to exercise of power  under
	s.  17(4)  had been fulfilled or not.  Such a  question	 can
	only  be  decided  rightly after determining  what  was	 the
	nature	of  compliance with the conditions of s.  17(4)	 re-
	quired by the Act. [776 D--E]
	    (i) The public. purpose indicated is. the development of
	an  area for industrial and residential purposes.  This,  in
	itself,	 did  not make the taking  of  immediate  possession
	imperative  without holding even a summary enquiry under  s.
	5A.   On  the  other hand, the execution  of  such  .schemes
	generally take sufficient period of time to enable at  least
	summary	 inquiries  under s. 5A of the Act to  be  completed
	without any impediment to the execution of the scheme.	(ii)
	All schemes relating to development of industrial and  resi-
	dential	 areas must be urgent in the context of	 the.  coun-
	try's  need  for increased production and  more	 residential
	accommodation.	 Yet,  the very nature of such	schemes	  of
	development  does not appear to demand such emergent  action
	as to eliminate summary enquiries under s. 5A.	(iii)  There
	is no indication whatsoever in the affidavit filed on behalf
	of  the State that the mind of the Commissioner was  applied
	at  all to the question whether it was a case  necessitating
	the elimination of the enquiry under s. 5A.  The recitals in
	the  notification on the contrary indicate that	 elimination
	of  the	 enquiry  under s. 5A was treated  as  an  automatic
	consequence  of	 the opinion formed on other  matters.	 The
	recital	 does not say at all that any opinion was formed  on
	the  need to dispense with the enquiry under s. 5A. [782  G;
	783 C-D]
	    The	 burden, therefore, rested upon the State to  remove
	the  defect,  if possible, in recitals by evidence  to	show
	that  some exceptional circumstances existed which  necessi-
	tated the elimination of an enquiry under s. 5A and that the
	mind  of  the  Commissioner was applied	 to  this  essential
	question. [783 E]
	    (h) The High Court has thus correctly applied the provi-
	sions of s. 106 of the Evidence Act to place the burden upon
	the  State to prove those  special  circumstances,  although
	the High Court was not quite correct in stating that
	766
	some part of the initial burden of the petitioners under ss.
	101  and 102 of the Evidence Act had been displaced  by	 the
	failure	 of the State to discharge its duty under s. 106  of
	the  Act.  The correct way of putting it would have been  to
	say that the failure of the State to produce the evidence of
	facts  especially  within the knowledge	 of  its  officials,
	which rested upon it under s. 106 of the Evidence Act, taken
	together  with	other evidence and the attendant  facts	 and
	circumstances,	including  the	contents  of  recitals,	 had
	enabled the petitioners to discharge their burdens under ss.
	101  and 102 Of the Evidence Act in these particular  cases.
	[783 F--G]
	ARGUMENTS
	For the Appellant:
	    It	was urged on behalf of the appellant State that	 the
	High  Court was in error in placing the burden of  proof  on
	the  State. Reliance was placed on the decision of  the	 Su-
	preme Court in [1962] 1 S.C.R. 422 (pages 432, 433 and 434).
	In  particular it was urged that where a statute  prescribes
	something  as  a  condition precedent for  the	exercise  of
	statutory power, and there is a recital of existence of that
	condition  in the notification then it is presumed that	 the
	statutory condition exists and it is for the' other side  to
	bring material before the Court to show that recital is	 not
	supported  on any evidence or is made malafide.	  Similarly,
	in  [1967] 1 S.C.R. 373 Raja Anands case the very  scope  of
	section	 17(4)	was discussed and the State  relied  on	 the
	observations  at page 381 indicating the scope	of  judicial
	review	original  petitioners have not	brought	 their	case
	within the grounds mentioned in this case.
	     The Barium Chemicals case and other cases cited can  be
	easily	distinguished on the ground that the  statutory	 re-
	quirements for the exercise of particular power, for example
	under  section	237  of the Companies  Act  are	 differently
	worded	where  certain	circumstances  are  required  to  be
	present.  The  Land  Acquisition Act does  not	require	 the
	existence of any such circumstances.  Besides, a decision of
	the  Supreme Court has clearly indicated the scope of  judi-
	cial  review in [967] 1 S.C.R. 373 and the respondents	have
	not shown why any different view should not be taken.
	     Cases like ILR 67 Gujarat 620, AIR 1964 Punjab 477	 and
	ILR  1970  Cuttack 21 can be  easily  distinguished.   There
	specific  allegations  were made by the	 petitioners  giving
	reasons	 as  to why they challenged  the  notifications.  In
	reply thereto the State was bound to bring the material	  to
	negative those charges.	 In the present case if such allega-
	tions were made by the writ petitioners the State would have
	certainly  placed  all the necessary materials	to  negative
	those  allegations.  In the absence of any  such  allegation
	the correct rule to apply was the one stated in [1962] 1 SCR
	422  &	433.   Apart  from this it may be  noticed  that  by
	amending paragraph XVI (ARP) was introduced which made	some
	effort to make concrete allegations regarding the invalidity
	of  the notification under section 17(4).   The'   substance
	of these allegations is that out of the whole area which  is
	to be acquired urgency clause has been applied only to	some
	areas  and, therefore, petitioners prayed that an  inference
	of'  exercise of powers in a casual and lighthearted  manner
	should be drawn.  To this averment, and since such  concrete
	allegation  was made a concrete reply has been given by	 the
	State in para 6 at Record Page 55 explaining why some  lands
	were selected for urgency clause and why some  notifications
	were issued earlier and why others came to be issued  later.
	It  is not open to. the respondents to enlarge their  attack
	on grounds other than those which are stated in para. 16A.
	     Lastly it was urged that the satisfaction under section
	17(4)  is not subjective satisfaction but must be an  objec-
	tive  test  because  section 17(4) should be  deemed  to  be
	controlled by section 17 sub-sections 1 and 2.	In the first
	place such a, contention was never raised in the High Court.
	Secondly, there are number of decisions of the Supreme Court
	where  the  opinion which is to be formed on  s.   17(4)  is
	held to	 be  subjective	 satisfaction.	Thirdly,
	767
	the  contention	 does not interpret complete  provisions  of
	section	 17(1),	 17(2)	and 17(4).  It	is  submitted  under
	section	 17(1) and 17(2) on one' hand ,and the	power  under
	17(4)  are two separate and independent powers which can  be
	exercised  at different stages of the Land Acquisition	pro-
	ceedings.  Vide AIR 1970 Allahabad 151--Hakim  singh  versus
	State of Uttar Pradesh, under 17(1) possession can be  taken
	without there being an award under section 11 but there	 has
	to  be	a  publication of a notice under  section  9(1)	 and
	also   a   notification	 under	 section   6   preceded	  by
	an inquiry under section 5(a).	In such cases and the  cases
	covered by 17(2) the urgency may be determined on an  objec-
	tive basis but the whole purpose of s. 17(4) is to  dispense
	with  an enquiry under section 5(a) which is to be  followed
	again  by  a  notification under section 6 and	for  such  a
	purpose	 all  that is required is that in the case  of	 any
	land  in the opinion	  of the appropriate Government	 the
	provision of sub-section 1 or sub section    2 are  applica-
	ble.   In  other  words the lands must be  either  waste  of
	arable	lands (which is, of course to be  determined  objec-
	tively)	  but  so far as the	    question of	 urgency  is
	concerned it is the opinion that the Government has to	form
	and that is not to be established by any objective test	 but
	its subjective	satisfaction.
	For the Respondents:
	    The Appellant (the State of Maharashtra) tried to  argue
	that  lack of bonafides were not argued in the Court  below.
	In  the pleadings of the Respondents (the writ	petitioners)
	it  was urged at pages 10 and 11 of the record that in	fact
	it  is	significant that in some cases the lands  which	 are
	sought	to  be acquired for the same purpose  vis-a-vis	 for
	development  and utilisation of the land as  industrial	 and
	residential  area the urgency clause has not  been  applied.
	It  was	 further stated at page	 11  that  the	power  under
	Section 17(4) has 'been exercised in casual and light-heart-
	ed  manner . without there being any proper  application  of
	mind  to  the condition requisite for the exercise  of	that
	_power.	 The said point was argued before the High Court and
	the High Court dealt with the same at pages 61 to 70 of	 the
	record.
	    It	  was  argued  before this  Honble  Court  that	 the
	circumstances  under Section 17(4) is not subjective  satis-
	faction	 but an objective test since Section 17(4)  is	con-
	trolled by Section 17(1) and (2).
	    It was further argued that the Government never  applied
	its mind nor did it place before the High Court any material
	to  show that there was any urgency with respect to some  of
	the  lands and no urgency in respect to the others.   It  is
	admitted that the lands in all these cases were acquired for
	the same purpose inter alia for the development and utilisa-
	tion  of  the said lands as an	industrial  and	 residential
	area.
	    It	was further argued that the burden of proof  on	 the
	facts of these cases would be on the State since the reasons
	for  urgency  are  only in the knowledge  of  the  authority
	issuing the Notification.  The cases cited  by	the  Counsel
	for  the State have no application since in those cases	 the
	petitioners  could establish that the impugned	notification
	was not bona fide.
	    In	this case the respondent, land owners, had in  their
	Writ  Petitions	 specifically raised the question  that	 the
	authority  had	not applied its mind and treated  it  light-
	heartedly  'and	 the Notification was not bona	fide..	 The
	State however did not place any material before the Court to
	show  that the authority had applied its mind or  there	 was
	any clue to the urgency.
	    The	 respondents have 'been deprived of their  right  to
	prefer	objections  under Section 5A of the  Act  and  those
	objections are to be filed within 30 days. The notifications
	in  this case have been made at the interval of	 months	 and
	even more than a year.	The notification under Section 17(4)
	was made with respect to some lands and it was not made with
	respect	 to  other.  The  State has not	 satisfactorily	 ex-
	plained	 the  reasons for this.	 From all these	  facts	 and
	circumstances the respondents argue that  the	notification
	under
	768
	Section	 17(4)	was not bonafide and the authority  had	 not
	applied	 its mind, and the High Court was right	 in  setting
	aside the said notification.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 1616-1621
69
Appeals from the Judgment and Order dated 16th/l9th of
Jun& 1967 of the Bombay High Court in S.C.A. Nos. 1971/64,
115:, 216, 343, 345 and 579/65 and
CIVIL APPEAL NOS. 1411-1413/69
Appeals from the Judgment and Order dated 16-6-67 of
the Bombay High Court in S.C.A. Nos. 1971/64, 115 and
345/65.

M. Natesan, A.K. Sen (In CA 1412/69), Nannit Lal and
Lalita Kohli In CAs. 1616-1621/69 and Respondents in CAs.
1411-1413/ 69.

M.H. Phadke, M.N. Shroff for Respondents In CAs.
16161621/69 and for Appellants in CAs. Nos. 1411-1413/69.
The Judgment of the Court was delivered by
BEG, J. There are nine appeals before us, after certifi-
cation of fitness of the cases for appeals to this Court,
directed against orders governed by the same judgment of a
Division Bench of the High Court of Maharashtra disposing of
Writ Petitions relating to four groups of lands, which were
sought to be acquired under the provisions of the Land
Acquisition Act, 1894 (hereinafter referred to as ‘the
Act’).

A notification dated 11th October, 1963, under’ Section 4
of Act, was published in the Maharashtra Government Gazette
with regard to the first group. The public purpose recited
in the notification was “development and utilisation of said
land as a residential and industrial area”. The noti-
fication goes on to state:

“AND WHEREAS the Commissioner, Bombay Division,
is of the opinion that the said lands were waste or
arable lands and their acquisition is urgently
necessary, he is further pleased to direct under
sub-section (4) of Section 17 of the said Act,
that the provisions 01; Section 5-A of the said’
Act shall not apply in respect of the said land”.
Thereafter, a notification was issued under section 6 of the
Act on 19th December, 1963, followed by notices under Sec-
tion 9(3) and (4) the Act.

With regard to the second group of lands, identically
similar notifications under Section 4 together with identi-
cally worded. declarationcure-direction, under section 17(4)
of the Act, were issued on 13th June, 1965. As proceedings
with regard to land comprised in this group were not fol-
lowed up by notification under section 6 of the Act. it was
conceded by Counsel, in the course of arguments on behalf of
the State in the High Court, that the proceedings had:
become invalid.

769

We arc, therefore, not concerned with lands in this.’ group
in the appeals now before us: Nevertheless, it is not
devoid of significance that the terms of the notification
under section 4(1) and the declaration-cure-directions,
under section 17(4) of the Act, in this group are also
identical with those in the first two groups. This cer-
tainly suggests that directions under section 17(4) could
have been. mechanically issued in all the groups in identi-
cal terms without due application of mind t0 the factual
requirements prescribed by law.

The third group of land was also the subject matter of
identically similar notifications under section 4 of the.
Act dated 13th June, 1964, together with identically worded
declarations cum directions under section 17(4) of the Act.
This land was notified under section 6 of the Act on 28th
September, 1964, followed by the notice under section 9;
sub-ss. (3) and (4) of the Act on 28th October, 1964.
With regard to the land= in the fourth group, a notifi-
cation under Section 4 01′ the Act took place on 13th Novem-
ber, 1963, in substantially the same terms as those in the
other three groups; but, there was no direction under sec-
tion 17(4) of the Act. Consequently, the appellant filed
his objection’ on 9th January, 1964. Later, a notification
under section 6 of the Act on 13th July, 1964, was accompa-
nied by identically worded vague declaration of urgency
under section 17(4) of the Act. This strange course of
action suggests that notification under section 17(4) was
probably made only to save the botheration of the inquiry
begun under section 5A of the Act which should and could
have been concluded quite easily before 13th July, 1964.
In Writ Petitions before the High Court, the submission
that no public purpose existed was not pressed in view of
the decision of this Court in Smt. Somavanti & Ors. v. The
State of Punjab & Ors. U’) In Shri Ramtanu Co-operative
Housing Society Ltd. & Anr.
v. State Maharashtra. &
Ors.(2) acquisition of land for development of industrial
areas and residential tenements for persons to live on
industrial estates was held to be legally valid for a
genuinely public purpose. This ground, therefore, need not
detain us, although file appellants, who are owners of the
properties acquired, have formally raised it also by means
of the six appeals filed by them (Civil Appeals Nos.
161’6-1621 of 1969). In agreement with the High Court, we
hold that notification under section 4(1) of the Act were
valid in all these cases.

The real question which has been argued before us is
raised by the State of Maharashtra in its three appeals Nos.
1411 to 1413 of 1969, against the view taken by a Division
Bench of the Bombay High Court in its judgment dated 16th
June, 1967. It had held that, although notifications under
section 4( 1 ) of the Act were valid, yet, the Government of
Maharashtra had not discharged its burden of showing facts
constituting the urgency which impelled it to give declara-
tionscum-directions under section 17(4) of the Act dispens-
ing with the
(1)[1963] 2 SCR 774 (2) [1971] 1 SCR 719 at
723
770
enquiries under section 5A of the Act, Therefore, actions
taken pursuant to those declarations under section 17(4) of
the Act were held to be invalid and quashed. The result
was that parties were relegated to the position they could
take up in the absence of declarations under section 17(4)
of the Act in the cases decided by the High Court. The
correctness of this view is assailed before us.
The case of the State of Maharashtra is stated as fol-
lows in the affidavit filed by the Special Land Acquisition
officer:

“I deny, the allegation that the urgency
clause has been applied without any valid reason.
I respectfully submit that whether an urgency
exists or not for exercising the powers under
section 17(1) of the Act is a matter solely for the
determination of the State Government or the Com-
missioner. Without prejudice to this, respect-
fully submit that as mentioned in the impugned
Notifications, the 3rd Respondent formed the opin-
ion that the said lands were urgently acquired for
the public purposes mentioned therein, and, accord-
ingly, he was pleased to so direct under the provi-
sions of Section 17(4) of the Act.”

The respondent No. 3 referred to in the affidavit is the
Commissioner of Bombay Division. It is significant that,
in the affidavit filed in reply to the assertions of peti-
tioners, denying the existence of such urgency as to attract
the provisions of section 17(4) of the Act. the position
primarily taken up, on behalf of the State of Maharashtra,
was that the existence of the urgency is not a justiciable
matter at all left for determination by Courts. After
that, there is a bare submission stating the alternative
case that the 3rd respondent had formed the opinion that the
said lands were urgently required for the public purpose
mentioned therein. But, no facts or particulars are stated
to which the mind of the Commissioner could have been ap-
plied in forming the opinion that the situation called for
declarations-cum-directions, under section 17(4) of the Act,
to dispense with inquiries under section 5A of the Act in
these cases. It is important to. remember that the mind of
the officer or authority concerned has really to be directed
towards formation of an opinion on the need to dispense with
the inquiry under Section 5A of the Act.

It is true that, in such cases, the formation of an
opinion is a subjective matter, as held by this Court re-
peatedly with regard to situations in which administrative
authorities have to form certain opinions before taking
actions they are empowered to take. They are expected to
know better the difference between a right or wrong opinion
than Courts could ordinarily on such matters. Neverthe-
less, that opinion has to be based upon some relevant mate-
rials in order to pass the test which Courts do impose.
That test basically is: was the authority concerned acting
within the scope of its powers or in the sphere where its
opinion and discretion must be permitted to have full play?
Once the Court comes to the conclusion that the authority
concerned was acting within the scope of its powers and had
some materiaL, however
771
meagre, on which it could reasonably base its opinion, the
Courts should not and will not interfere. There might,
however, be cases in which the power is exercised in such an
obviously arbitrary or perverse fashion, without regard to
the actual and undeniable facts, or, in other words, so
unreasonably as to leave no doubt whatsoever in the mind of
a Court that there has been an excess of power. There may
also be cases where the mind of the authority concerned has
not been applied at all, due to misunderstanding of the law
or some other reason, what was legally imperative for it to
consider.

The High Court had put its point of view in the following
words:

“When the formation of an opinion or the
satisfaction of an authority is subjective but is a
condition precedent to the exercise of a power, the
challenge ‘to the formation of such opinion or to
such satisfaction is limited, in law, to three
points only. It can be challenged, firstly, on
the ground of malafides; secondly, on the ground
that the authority which formed that opinion or
which ‘arrived at such satisfaction did not apply
its mind to the material on which it formed the
opinion or arrived at the satisfaction; and, third-
ly, that the material on which it formed its opin-
ion or reached the satisfaction was so insuffi-
cient that no man could reasonably reach that
conclusion. So far as the third point is con-
cerned, no Court of law can, as in an appeal,
consider that, on the material placed before the
authority, the authority was justified in reaching
its conclusion. The Court can interfere only in
such cases where there was no material at all or
the material was so insufficient that no man could
have reasonably reached that conclusion. It is not
necessary to refer to the authorities which lay
down these propositions because they have by now
been well established in numerous judgments and
they are not in dispute before us at the Bar. In
this case, however, there is no challenge on any of
these three grounds. The dispute in this case
therefore narrows down to the point as to the
burden of proof. In other words, the dispute is
whether it is the petitioner who has to bring the
material before the Court to support his contention
that no urgency existed or whether, once the peti-
tioner denied that any urgency existed, it was
incumbent upon the respondent to satisfy the Court
that there was material upon which the respondents
could reach the opinion as mentioned in section
17(4).”

On the evidence before it, the High Court
recorded its conclusions as follows:

“In the case before us the petitioner has
stated in the petition more than once that the
urgency clause had been applied without any valid
reason. The urgency clause in respect of each of
the said two notifications concerning the lands m
groups Nos. 1 and 2 is contained in the relative
section 4
772
notification itself. The public purpose stated in
the notification is ‘for development and utiliza-
tion of the said lands as an industrial and resi-
dential area’. To start with, this statement
itself vague, in the sense that it is not clear
whether the development and utilization of the
lands referred to in that statement was confined
to the lands mentioned in the schedule to the
Notification or it applied to a. wider area of
which such lands formed only a part. So far as the
affidavit in reply is concerned, no facts whatever
are stated. The affidavit only states that the
authority, i.e., the Commissioner of the Bombay
Division, was satisfied t,hat the possession of the
said lands was urgently required for the purpose of
carrying out the said development. Even Mr. Setal-
vad conceded that the affidavit does not contain a
statement of facts on which the authority was
satisfied or on which it formed its opinion. It
is, therefore, quite clear that the respondents
have failed to bring on record any material what-
ever on which the respondents formed the opinion
mentioned in the two notifications. The notifica-
tions themselves show that they concern many lands
other than those failing in the said first and
third groups. It is not possible to know what was
the development for which the lands were being
acquired, much less is it possible to know what
were the circumstances which caused urgency in the
taking of possession of such lands. We have held
that the burden of proving such circumstances, at
least prima facie is on the respondents. As the
respondents have brought no relevant material on
the record, the respondents have failed to dis-
charge that burden. We must, in conclusion, hold
that the urgency provision under section 17(4) was
not validly resorted to”.

It has been submitted on behalf of the State
that we need decide nothing more than a simple
question of burden of proof in the cases before us.
We do not think that a question relating to burden
of proof is always free from difficulty or is quite
so simple as it is sought to be made out here.
Indeed, ‘the apparent simplicity of a question
relating to presumptions and burdens of proof,
which have to always viewed together, is often
deceptive. Over simplification of such questions
leads to erroneous statements and misapplications
of the law.

Our Evidence Act is largely a codification,
with certain variations, of the English law of
evidence, as it stood when Sir James Fits-James
Stephens drafted it. Therefore, in order to fully
grasp the significance of its provisions we have to
sometimes turn to its sources in English’ law which
attained something resembling clarity only by
stages.

In Woolmington v. Director of Public Prosecu-
tions(1), Lord Sankey pointed out that rules of
evidence contained in early English cases are quite
confusing. He observed: “It was only later that
Courts began to discuss such things as presumption
and onus”. He also said that “the word onus is
used indifferently throughout the books.
(1) [1935] A.C. 462.

773

sometimes meaning the next move or step in the
process of proving and sometimes the conclusion”.
In Phipson on Evidence (11th Edn.) (at page 40,
paragraph 92), we find the principles stated in a
manner which sheds considerable light on the
meanings of the relevant provisions of our Evidence
Act:

“As applied to judicial proceedings the phrase
‘burden of proof’ has two distinct and frequently
confused meanings:

(1) the burden of proof as a matter of law and
pleading-the burden, as it has been called, of
establishing a case, whether by preponderance of
evidence, or beyond a reasonable doubt; and (2) the
burden of proof in the sense of adducing evi-
dence.”

It is then explained:

“The burden of proof, in this sense, rests
upon the party, whether plaintiff or defendant, who
substantially asserts the affirmative of the issue.
‘It is an ancient’ rule rounded on considerations
of good sense, and it should not be departed from
without strong reasons’. It is fixed at the begin-
ning of the trial by the state of the pleadings,
and it is settled as a question of law, remaining
unchanged throughout the trial exactly where the
pleadings place it, and never ‘shifting in any
circumstances whatever. If, when all the evidence,
by whomsoever introduced, is in, the party who has
this burden not discharged it, the decision must be
against him”.

The application of rules relating to burden of
proof in various types of cases is thus elaborat-
ed and illustrated in Phipson by reference to
decided cases (see p. 40, para 93):

“In deciding which party asserts the
affiramative, regard must of course be had to the
substance of the issue and not merely to its
grammatical form, which latter the pleader can
frequently vary at will, moreover a negative alle-
gation must not be confounded with the mere tra-
verse of an affirmative one. The true meaning of
the rule is that where a given allegation, whether
affirmative or negative, forms an essential part of
a party’s case, the proof of such allegation rests
on him; e.g. in an action against a tenant for
not repairing according to covenant, or
against a horse-dealer that a horse sold with a
warranty is unsound, proof of these allegations is
on the plaintiff, so in actions of malicious
prosecution, it is upon him to show not only that
the defendant prosecuted him unsuccessfully, but
also the absence of reasonable and probable cause:
while in actions or false imprisonment, proof of
the existence of reasonable cause is upon the
defendant, since arrest unlike prosecution, in
prima facie a tort and demands justification.
In bailment cases, the bailee must prove that the
goods were lost without his fault. Under the
Courts (Emergency Powers) Act 1939, the
burden of proving that the defendant was
unable immediately to satisfy the judgment and
that inability arose from circumstances attributa-
ble to the
774
war rested on the defendant. But it would seem
that in an election petition alleging breaches of
rules made under the Representation of the People
Act, 1949, the Court will look at the evidence as a
whole, and that even if breaches are proved by the
petitioner, the burden of showing that the elec-
tion was conducted substantially in accordance with
the. law does not rest upon the respondent. Where
a corporation does an act under’statutory powers
which do not prescribe the method, and that act
invades the rights of others, the burden is on the
corporation to show that there was no other practi-
cal way of carrying out the power which would
have that effect”.

Turning now to the provisions of our own Evi-
dence Act, we find the general or stable burden of
proving a case stated in section 101 as follows:

“101. Whoever desires any Court to give
judgment as to any legal right or liability depend-
ent on the existence of facts which he asserts,
must prove that those facts exist.

When a person is bound to prove the existence
of any fact, it is said that the burden of proof
lies on that person”.

The principle is stated in section 102 from the
point of view of what has been sometimes called the
burden of leading or introducing evidence which is
placed on the party initiating a proceeding. It
says:

“102. The burden of proof in a suit or pro-
ceeding lies on that person who would fail if no
evidence at all were given on either side”.
In practice, this lesser burden is discharged by
merely showing that there is evidence in the case
which supports the case set up by the party which
comes to Court first, irrespective of the side
which has led that evidence. An outright dismissal
in limine of a suit or proceeding for want of
evidence is thus often avoided. But, the burden of
establishing or general burden of proof is heavier.
Sometimes, evidence coming from the side of the
respondents, in the form of either their admissions
or conduct or failure to controvert, may strengthen
or tend to support a petitioner’s or plaintiff’s
case so much that the heavier burden of proving or
establishing a case, as distinguished from the
mere duty of introducing or showing the existence
of some evidence on record stated in section 102,
is itself discharged. Sufficiency of evidence to
discharge the onus probandi is not, apart from
instances of blatant perversity in assessing evi-
dence, examined by this Court as a rule in appeals
by special leave granted under Article 136 of the
Constitution. It has been held that the question
whether an onus probandi has been discharged is one
of fact (see: AIR 1930 P.C. p. 90). It is gener-
ally so.

“Proof”, which is the effect of evidence led,
is defined by the provisions of section 3 of the
Evidence Act. The effect of evidence has to be
distinguished from the duty Or burden of showing to
the Court
775
what conclusions it should reach. This duty is
called the “onus probandi”, which is placed upon
one of the parties, in accordance with appropriate
provisions of law applicable to various situations,
but, the effect of the evidence led is a matter of
inference or a conclusion to be arrived at by the
Court.

The total effect of evidence is determined at
the end of a proceeding not merely by considering
the general duties imposed by sections 101 and 102
of the Evidence Act but also the special or
particular ones imposed by other provisions such as
sections 103 and 106 of the Evidence Act. Section
103 enacts: “103. The burden of proof as to
any particular fact lies on that person who wishes
the Court to believe in its existence, unless it
is provided by any law that the proof of that fact
shall lie on any particular person”.

And, section 106 lays down:

“106. When any fact is especially within the
knowledge of any person, the burden of proving
that fact is upon him”.

In judging whether a general or a particular or special
onus has been discharged, the Court will not only consider
the direct effect of the oral and documentary evidence led
but also what-may be indirectly inferred because. certain
facts have been proved or not proved though easily capable
of proof if they existed at all which raise either a pre-
sumption of law or of fact. Section 114 of the Evidence Act
covers a wide range of presumptions of fact which can be
used by Courts inthe course of. administration of justice to
remove lacunae in the chain of direct evidence before iL It
is, therefore, said that the function of a presumption often
is to “fill a gap” in evidence.

True presumptions, whether of law or of fact, are always
rebuttable. In other words, the party against which a
presumption may operate can and must lead evidence to show
why the presumption should not be given effect to. If, for
example, the. party which initiates a proceeding or comes
with a case to Court offers no evidence to support it, the
presumption is that such evidence does not exist. And, if
some evidence is shewn to exist on a question in issue, but
the party which has it within its power to produce it, does
not, despite notice to it to do so,. produce it, the natural
presumption is that it would, if produced, have gone
against it. Similarly, a presumption arises from failure to
discharge a special or particular onus.

The result of a trial or proceeding is determined by a
weighing of the totality of facts and circumstances and
presumptions operating in favour of one party as against
those which may tilt the, balance in favour of
another. Such weighment always takes place at the end of a
trial or proceeding which cannot, for purposes of this final
weighment, be split up into disjointed and disconnected
parts simply because the requirements of procedural
regularity and logic, embodied in procedural law, prescribe
a sequence, a stage, and a mode of proof for each party
tendering its evidence. What is weighed at the end is one
776
totality against another and not selected bits or scraps
of evidence against each other. Coming back to the cases
before us, we find that the High Court had correctly stated
the grounds on which even a subjective opinion as to the
existence of the need to take action under section 17(4) of
the Act can be challenged on certain limited grounds. But,
as soon as we speak of a challenge we have to bear in mind
the general burdens laid down by sections 101 and 102 of the
Evidence Act. It is for the petitioner to substantiate the
grounds of his challenge. This means that the petitioner
has to either lead evidence or show that some evidence has
come from the side of the respondents to indicate that his
challenge to a notification or order is made good. If he
does not succeed in discharging that duty his petition will
fail. But, is that the position in the cases before us ?
We find that, although the High Court had stated the ques-
tion before it to be one which “narrows down to the point
as to the burden of proof”, yet, it had analysed the evi-
dence sufficiently before it to reach the conclusion that
the urgency provision under section 17(4) had not been
validly resorted to.

The High Court had remarked that the public purpose
itself was vaguely stated, although it could not, in its
opinion, be challenged on that ground. As we have already
indicated, the purpose was sufficiently specified to be,
prima facie, a legally valid purpose. We do not think that
the vagueness of the purpose, as stated in the notification
under section 4 (1 ), really affected the judgment of t, he
High Court so much as the absence of facts and circumstances
which could possibly indicate that this purpose had neces-
sarily to be carried out in such a way as to exclude the
application of section 5A of the Act. The High Court had
rightly referred to the absence of any statement of circum-
stances which could have resulted in such urgency that no
enquiry under section 5A of the Act could reasonably be
held.

The High Court had relied on the following passage from
Barium Chemicals Ltd. v. Company Law Board(1):

” …… An action, not based on circumstances
suggesting an inference of the; enumerated kind will not be
valid. In other words, the enumeration of the inferences
which may be drawn from the circumstances, postulates the
absence of a general discretion to go on a fishing expedi-
tion to find evidence. No doubt the formation of opinion is
subjective but the existence of circumstances relevant to
the inference as the sine qua non for action must be demon-
strable. If the action is questioned on the ground that no
circumstances leading to an inference of the kind contem-
plated by the section exists, the action might be exposed to
interference unless the existence of the circumstances is
made out ….

Since the existence of circumstances’ is a condition funda-
mental to the making of an opinion, the existence of the
circumstances, if questioned, has to be proved at least
prima facie. It is not sufficient to assert that the
circumstances
(1) A.I.R. 1967, S.C. 295 to 309.

777

exist and give no clue to what they are because the circum-
stances must be such as lead to conclusions of certain
definiteness”.

The High Court also cited the following passage from
the judgment of Spens, CJ., in King Emperor v. Sibnath
Banerjee(1), which was relied upon on behalf of the State to
contend that it was the duty of the petitioners to remove
the effect of a recital in an order showing that conditions
precedent to the exercise of a power had been fulfilled:

“It is quite a different thing to question
the accuracy of a recital contained in a duly
authenticated order, particularly where that recit-
al purports to state as a fact the carrying out of
what I regard as a condition necessary to the valid
making of that order. In the normal case, the
existence of such a recital in a duly authenticated
order will, in the absence of any evidence as to.
its inaccuracy be accepted by a Court as establish-
ing that the necessary condition was fulfilled. The
presence of the recital in the order will place a
difficult burden on the detenu to produce admissi-
ble evidence sufficient to establish even a prima
facie case that the recital is not accurate. If,
however, in any case, a detenu can produce admis-
sible evidence to that effect, in my judgment the
mere existence of the recital in the order cannot
prevent the court considering such evidence and, if
it thinks fit, coming to a conclusion that the
recital is inaccurate”.

The High Court opined that the presumption of regularity,
attached to an order containing a technically correct recit-
al, did not operate in cases in which section 106 Evidence
Act was applicable as it was to the cases before us. We do
not think that we can lay down such a broad general propo-
sition. An order or notification, containing a recital,
technically correct on the face of it, raises a presumption
of fact under section 114 illustration (e) of the Evidence
Act. The well known maxim of law on which the presumption,
found is illustration (e) to section 114 of Evidence Act is:
“Omain prae sumunt ur rite esse acta” (i.e. all acts are
presumed to have been rightly and regularly done). This
presumption, however, is one of fact. It is an optional
presumption. It can be displaced by circumstances indicat-
ing that the power lodged in an authority or official has
not been exercised in accordance with the law. We think
that the original or stable onus land down by section 101
and section 102 of the Evidence Act can not be shifted by
the use of section 106 of the Evidence Act, although the
particular onus of proving facts and circumstances lying
especially within the knowledge of the official who formed
the opinion which resulted in the notification under sec-
tion 17(4) of the Act rests upon that official. The recit-
al, if it is not defective, may obviate the need to look
further. But, there may be circumstances in the case which
impel the Court to look beyond it. And, at that stage,
section 106 Evidence Act can be invoked by the party assail-
ing an order or notification. It is most unsafe in such
cases for the official or authority concerned to rest
content with non-disclosure of facts especially with
(1)[1944] E.C.R 1 at 42.

778

in his or its knowledge by relying on the sufficiency of a
recital. Such an attitude may itself,justify Further judi-
cial scrutiny.

In Sibnath Banerjee’s case (supra) also, facts which led
an authority to pass a detention order could be said to lie
especially within its knowledge. If there could be certain
facts, in Sibnath Banerjee’s ease (supra), winch Sibnath
Banerjee as well as the official making the order kneW, it
could, similarly, be urged that, in the cases before us some
facts could be known to both sides. We do not think that
the principle laid down in Sibnath Banerjee’s case (supra)
can be circumvented by merely citing section 106 of the
Evidence Act as the High Court did. We think that the total-
ity of circumstances has to be examined, including the
recitals, to determine whether and to what extent each side
had discharged its general or particular onus. It has
been repeatedly laid down that the doctrine of onus of proof
becomes unimportant when there is sufficient evidence before
the Court to enable it to reach a particular conclusion.
The principle of onus of proof’ becomes important in cases
of either paucity of evidence or in cases where evidence
given by two sides is so equivalanced that the Court is
unable to hold where the truth lay.

In the cases before us, if the total evidence, from
whichever side any of it may have come, was insufficient to
enable the petitioners to discharge their general or stable
onus, their petitions could not succeed. On the other hand,
if, in addition to the bare assertions made by the petition-
ers, that the urgency contemplated by section 17(4) did not
exist, there were other facts and circumstances, including
the failure of the State to indicate facts and’ circum-
stances which it could have easily disclosed if they exist-
ed, the petitioners could be held to have discharged their
general onus.

We think that the ,matter, is not so simple as to capa-
ble of decision on an examination of a mere recital in the
order or notification as was, urged on behalf of the State
of Maharashtra. Indeed, even if a recital in a notifica-
tion is defective or does not contain the necessary state-
ment that the required conditions have been fulfilled,
evidence can be led to show that conditions precedent to the
exercise of a power’ have been actually fulfilled. This
was clearly laid down by this Court in Swadeshi Cotton
Mill’s case (supra), where Wanchoo, J. speaking for the
Constitution Bench of this Court said:

“The difference between a case where a gener-
al order contains a recital on the face of it and
one where it does not contain such a recital is
that in the latter case the burden is thrown on the
authority making the order to satisfy the Court by
other means that the conditions precedent were
fulfilled, but in the former case the Court will
presume the regularity of the order including the
fulfilment of the conditions precedent and then it
will be for the party challenging the legality of
the order to show that the recital was not correct
and that the conditions precedent were not in fact
779
complied with by the authority: (see the observa-
tions of Spens C.J. in King Emperor v. Sibnath
Banerjee(1) which were approved by the Privy Coun-
cil in King Emperor v. Sibnath Banerjee”(2).
This Court also said there:

“Our conclusion therefore is that where
certain conditions precedent have to be satisfied
before a subordinate authority can pass an order,
(be it executive or of the character of subordi-
nate legislation), it is not necessary that the
satisfaction of those conditions must be recited in
the order itself, unless the statute requires it,
though, as we have already remarked, it is most
desirable that it should be so, for in that case
the presumption that the conditions were satisfied
would immediately’ arise and burden would be
thrown on the person challenging the fact of satis-
faction to show that what is recited: is not cor-
rect. But even where the recital is not there on
the face of the order, the order will not become
illegal ab initio and only a further burden is
thrown on the: authority passing the order to
satisfy the Court by other means that the condi-
tions precedent were complied with. In the
present case this has been done by the filing of an
affidavit before us.”

It is also clear that, even a technically correct recit-
al in an order or notification stating that the conditions
precedent to the exercise of a power have been fulfilled may
not debar the Court in a given case from considering the
question whether, in fact, those conditions have been ful-
filled. And, a fortiori, the Court may consider ,red decide
whether the authority concerned has applied its mind to
really relevant facts. of a case with a view to determining
that a condition precedent to the exercise of a power has
been fulfilled. If it appears, upon an examination of the
totality of facts in the case, that the power conferred has
been exercised for an extraneous or irrelevant purpose or
that the mind has not been applied at all to the real object
or purpose of a power, so that the result is that the exer-
cise of power could only serve some other or collateral
object, the Court will interfere.

In Raja Anand Brahma Shah v. State of U.P. &
Ors.,(3) a Constitution bench of this Court held:

“It is true that the opinion of the State
Government which is a condition for the exercise of
the power under s. l 7(4) of the Act, is subjec-
tive and a Court cannot normally enquire whether
there were sufficient grounds or justification for
the opinion formed by the State Government under s.
17(4). The legal position has been explained by
the Judicial Committee in King Emperor v. Shibnath
Banerjee (72
[1944]F.C.R. 1,42. (2)[1945]F.C.R, 195,216-

17.
[1967]1 S.C.R. 373 at .381.

234SC1/76
780
I.A. 241) and by this Court in a recent
case–Jaichand Lal Sethia v. State of West Bengal &
Ors. (Criminal Appeal No.
110 of 1968-decided on
July, 1966 [1966] Suppl. S.C.R.)But even though the
power of the State Government has been formulated
under s. 17(4) of the Act in subjective terms the
expression of opinion of the State Government can
be challenged as ultra vires in a Court of Law if
it, could be shown that the State Government never
applied its mind to the. matter or that the action
of the State Government is malafide If therefore
in a case the land under acquisition is not actual-
ly waste or arable land but the State Government
has formed the opinion that the provisions of sub-
s.(1) of s. 17 are applicable the Court may legiti-
mately draw an inference that the State Government
did not honestly form that opinion or that in
forming that opinion the State Government did not
apply its mind to the relevant facts bearing on the
question at issue. It follows therefore that the
notification, of the State Government under s.
17(4) of the Act directing that the provisions of
s. 5A shall not apply to the land is ultra vires”.
In Brahma Shah’s case (supra), a condition
precedent to the application of section 17(4) was
held to be unsatisfied inasmuch as the land in
respect of which the proceeding was taken was found
to be forest land which could not be classified as
“arable or waste land”.

Learned counsel for the State relied strongly
on the judgment of this Court in I. G. joshi Etc.
v. State of Gujarat & Anr. (1) where this Court
had pointed out how, in Sibnath Banerjee’s case
(supra), the initial burden of the petitioner,
arising from a prima facie correct order had been
repelled by an affidavit filed by Mr. Porter,
Additional Home Secretary on behalf of the State,
showing that the mind ‘of the authority concerned
had not been independently applied to the require-
ments of law but a routine order had apparently
been passed on materials supplied by the Police.
We have carefully considered the following observa-
tions made by this Court in I. G. Joshi’s case
(supra) after noticing facts of Sibnath Baner-
jee’s case (supra) (at p. 278):

“The High Court, having before it allega-
tions, counter allegations, and denials, dealt
first with the legal side of the matter. Then it
readily accepted the affidavits on the side of
Government. If it had reversed its approach it
need not have embarked upon (what was perhaps
unnecessary) an analysis of the many principles on
which onus is distributed between rival parties and
the tests on which subjective opinion as distin-
guished from an opinion as to the existence of a
fact, is held open to review in a court of law.
As stated already there is a strong presumption of
regularity of official acts and added thereto is
the

(l) [1968]2 S.C.R. 267.

781

prohibition contained in Art. 166(2). Govt. was
not called upon to answer the kind of affidavit
which was filed with the petition because bare
denial that Govt. had not formed an opinion could
not raise an issue. Even if Govt. under advice
offered to disclose how the matter was dealt with,
the issue did not change and it was only this.
Whether any one at all formed an opinion and if
he.did whether he had the necessary authority to do
so. The High Court having accepted the affidavits
that Raval and Jayaraman had formed the necessary
opinion, was only required to see if they had the
competence. The High Court after dealing with many
matters held that they had”.

In I. G. Joshi’s case (supra), it appears to us that the
principal -round of attack on a notification, was that it
was not duly authenticated in accordance with the require-
ments of Article 166 and the Rules’ of Business. The
notification was held not to have been vitiated on the
grounds on which it had been assailed. It was observed
that the High Court, after considering the evidence, was
satisfied, on the evidence produced before it, that the
required opinion had been formed even though it was not
necessary for the Government in view of the presumption of
regularity attached to official acts. to produce anything
more than the notification. We do not find that any of the
matters placed before us’ now was in issue there. On the
other hand, this. Court held, on that occasion, that the
mere assertion of the petitioner that the Government had not
formed an opinion about the need for action under section
17(4) of the Act “could not raise an issue”. We do not
think that we need express any opinion here on the question
whether such an assertion can or cannot even raise a triable
issue. All we need say is that a triable issue did arise
and was decided by the High Court in the cases now before
us. This issue was whether the conditions precedent to
exercise of power under section 17(4) had been fulfilled or
not. We think that such a question can only be decided
rightly after determining what was the nature of compliance
with the conditions of section 17(4) required by the Act.
We think that section 17(4) cannot be read in isolation
from sections 4(1) and 5A of the Act. The immediate purpose
of a notification under section 4(1 ) of the Act is to
enable those who may have any objections to make to lodge
them for purposes of an enquiry under section 5A of the Act.
It is true that, although only 30 days from the notification
under section 4(1) are given for the filing of these objec-
tions under section 5A of the Act, yet, sometimes the pro-
ceedings under section 5A are unduly prolonged. But,
considering the nature of the objections which are capable
of being successfully taken under section 5A, it is diffi-
cult to see why the summary enquiry should not be concluded
quite expeditiously. In View of the authorities of this
Court, the existence of what are prima facie public pur-
poses, such as the one present in the cases before us,
cannot be successfully challenged at all by objectors. It
is rare to find a case in which. objections to
782
the validity of a public purpose of an acquisition can even
be stated in a form in which the challenge could succeed.
Indeed, questions relating to validity of the notification
on the ground of malafides do not seem to US to be ordinari-
ly open in a summary enquiry under section 5A of the Act.
Hence, there seems to us to be little difficulty in
completing enquiries contemplated by section 5A of the Act
very expeditiously.

Now, the purpose of section 17(4) of the Act is, obvi-
ously, not merely to confine action under it to. waste and
arable land but ,also to situations in which an inquiry
under section 5A will serve no useful purpose, or, for some
overriding reason, it should be dispensed with. The mind of
the Officer or authority concerned has to be applied to the
question whether there is fan urgency of such a nature that
even the summary proceedings under section 5A of the Act
should be eliminated. It is not just the existence of an
urgency but the need to dispense with an inquiry under
section 5A which has to be considered.

Section 17(2) deals with a case in which an enquiry
under section 5A of ‘the Act could not possibly serve any
useful purpose. Sudden change of the course of a river
would leave no option if essential communications have to be
maintained. It results in more or less indicating, by an
operation of natural physical forces beyond human control,
what land should be urgently taken possession of. Hence,
it offers no difficulty in applying section 17(4) in public
interest. And, the particulars of’. what is .obviously to be
done in public interest need not be concealed when its
validity is questioned in a Court of justice. Other cases
may raise questions involving consideration of facts which
are especially within the knowledge of the authorities
concerned. And, if they do not discharge their special
burden, imposed by section 106 Evidence Act, without even
disclosing a sufficient reason for their abstention from
disclosure, they have to take the consequences which flow
from the non-production of the best evidence which could be
produced on behalf of the State if its stand was correct.
In the case before us, the public purpose indicated is the
development of an area for industrial and residential pur-
poses. .This in itself, on the face of it, does not call
for any such action, barring exceptional circumstances, as
to make immediate possession, without holding even a summary
enquiry under section 5A of the Act, imperative. On the
other hand, such schemes generally take sufficient period
of time to enable at least summary inquiries under section
5A of the Act to be completed without any impediment whatso-
ever to the execution of the scheme. Therefore, the very
statement of the public purpose for which .the land was to
be ‘acquired indicated the absence of such urgency, on the
apparent facts of the case, as to require the elimination of
an enquiry under ‘section 5A of the Act.

Again, the uniform and set recital of a formula, like a
ritual or mantara, apparently applied mechanically to every
case, itself indicated that the mind of the Commissioner
concerned was only applied
783
to the question whether the land was waste or arable and
whether its acquisition is urgently needed. Nothing beyond
that seems to have been considered. The recital itself
shows that the mind of the Commissioner was not applied at
all to the question whether the urgency is of such a nature
as to require elimination of the enquiry under section 5A.of
the Act. If it was, at least the notifications gave no
inkling of it at all. On the other hand, its literal mean-
ing was that nothing beyond matters stated there were con-
sidered.

All schemes relating to development of industrial and
residential areas must be urgent in the context of the
country’s need for increased production and more residential
accommodation. Yet, the very nature of such schemes of
development does not appear to demand such emergent action
as to eliminate summary enquires under section 5A of the
Act. There is no indication whatsoever in the affidavit
filed on behalf of the State that the mind of the Commis-
sioner was applied. at all to the question whether it was a
case necessitating the elimination of the enquiry under
section 5A of the Act. The recitals in the notifications,
on the other hand, indicate that elimination of the enquiry
under section 5A of the Act was treated as an automatic
consequence of the opinion formed on other matters. The
recital does not say at all that any opinion was formed on
the need to dispense with the enquiry under section 5A of
the Act. It is certainly a case in which’ the recital was
atleast defective. The burden, therefore, rested upon the
State to remove the defect, if possible, by evidence to show
that some exceptional circumstances which necessitated the
elimination of an enquiry under section 5A of the Act and
that the mind of the Commissioner was applied to this essen-
tial question. It seems to us that the High Court correctly
applied the provisions of section ‘106 of the Evidence Act
to place the burden upon the State to prove those special
circumstances. although it also; appears to us. that the
High Court was not quite correct in stating its view in such
a manner as to make it appear that some part of the initial
burden of the petitioners under sections 101 and 102 of the
Evidence Act had been displaced by the failure of the State,
to discharge its duty under’ section 106 of the Act. The
correct way of putting it would have been to say that the
failure of the State to produce the evidence of facts espe-
cially’ within the knowledge of its officials, which rested
upon it under section 106 of the Evidence Act, taken
together with the attendant facts gnu circumstances, includ-
ing the contents of recitals, had enabled the petitioners to
discharge their burdens under sections 101 and 102 of the
Evidence Act.

We may also observe that if, instead of prolonging
litigation by appealing to this Court, the State Government
had ordered expeditious enquiries under section 5A of the
Act or even afforded the petitioners some opportunity of
being heard before acting under section 17(4) of the Act,
asking them to show cause why no enquiry under section 5A of
the Act should take place at all, the acquisition proceed-
ings need not have been held up so long. In fact, we hope
that the acquisition proceedings have not actually been held
up.

784

On the view we take of the cases before us, we find no
force in either the appeals by the owners of land or in
those preferred by the State of Maharashtra. Consequently,
we dismiss all the nine appeals before us. The parties
will bear their own costs.

	P.B.R.						     Appeals
	dismissed.
	785