Delhi High Court High Court

Ramesh Chand Jain vs Union Of India & Others on 1 February, 2011

Delhi High Court
Ramesh Chand Jain vs Union Of India & Others on 1 February, 2011
Author: Indermeet Kaur
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                   Judgment Reserved on: 28.01.2011
                   Judgment Delivered on: 01.02.2011


+             RSA No.54/1989


RAMESH CHAND JAIN                               ...........Appellant
            Through:            Mr.Sudhir Nandarajog with Mr.Vinay
                                Gupta, Advocates

                    Versus

UNION OF INDIA & OTHERS                 ..........Respondent
              Through: Mr.Sanjay   Podar,   Advocate  for
                       respondent no.1.
                       Ms.Sangita Jain, Advocate for the
                       respondents no.4 to7 Advocates

        CORAM:
        HON'BLE MS. JUSTICE INDERMEET KAUR

      1. Whether the Reporters of local papers may be allowed to
         see the judgment?

      2. To be referred to the Reporter or not?             Yes

      3. Whether the judgment should be reported in the Digest?
                                                           Yes

INDERMEET KAUR, J.

1 This appeal has impugned the judgment and decree dated

01.04.1989 which had reversed the findings of the trial Judge dated

25.05.1980. Vide judgment and decree dated 25.05.1980, the suit

filed by the plaintiff Ramesh Chand Jain seeking a decree of

permanent injunction restraining the defendants from acting upon

the impugned award No. 1658 or taking possession of the suit land

in pursuance of the award was decreed. Vide the impugned

judgment, the suit of the plaintiff stood dismissed.

2 The factual matrix of the case is as follows:-

(i) The plaintiffs are the owners of the land measuring 7 bighas

10 biswas in Khasra Nos. 554 & 555, Village Gandhi Piran in Delhi

RSA No.54/1989 Page 1 of 10
District. They had become owners vide registered sale deed dated

16.07.1959.

(ii) On 13.11.1959, the Government had issued a notification

under Section 4 of the Land Acquisition Act, 1894 (hereinafter

referred to as the „LAC‟) in respect of land measuring 34070 acres

of land.

(iii) On 08.04.1963, notification under Section 6 of the LAC Act

followed.

(iv) The plaintiff gave notice under Section 80 of the Code of Civil

Procedure (hereinafter referred to as the „Code‟) calling upon the

defendants not to acquire the said land in pursuance of the said

notifications which were bad. Defendants did not acceded to this

request.

(v)     Present suit was filed.

(vi)    Written statement was filed wherein certain preliminary

objections were raised. It was stated that the suit is barred by

limitation; the plaintiffs are not the owners; no cause of action had

arisen. On merits, it was contended that the notification under

Section 4 and the subsequent notification under Section 6 were

valid notifications. The land stood acquired and possession of the

same had taken over on 17.03.1964. The suit property not being in

possession of the plaintiffs, prayer for injunction does not arise.

(vii) On the pleadings of the parties, issues were framed on

03.02.1966. They read as under:-

1. Whether there is any notification under Section 4 of the
Land Acquisition Act in respect of the suit land?

2. Whether the acquisition award in question is illegal on
grounds as alleged in the plaint?

RSA No.54/1989 Page 2 of 10

3. If issue No. 1 is proved in the affirmative, whether
notification under Section 6 mentioned in para 4 of the
plaint is valid? (objected to)

4. Whether the suit is time barred?

5. Whether plaintiffs were in possession of the suit land on
the day of institution of the same?

6. Whether the plaintiffs are the owners of the suit land?

7. Whether the suit is infructuous?

8. Whether notice under Section 80 CPC was served upon
defendants No. 2 & 3. If not to what effect?

(viii) Additional issues were again framed on 23.09.1969. They

inter-alia read as under:-

1. Whether the collector did not cause public notice of the
substance of notification u/s 4? (onus objected to)

2. Whether the declaration u/s 6 was unreasonable and
unduly delayed after Sec No. 4 notification? If so its
effect?

3. Whether the Collector did not comply with the conditions
precedent to the making of impugned declaration? (onus
objected to).

(ix) Again on 02.05.1970, following issues were framed for the

third time:-

1. Whether father of plaintiffs made an application under
Section 18 of the Land Acquisition Act and as such
plaintiffs are estopped from beginning the suit.

2. Relief.

(x) Oral and documentary evidence was led which included 8

witnesses on behalf of the plaintiff and 5 witnesses on behalf of the

defendants.

(xi) Trial Judge held that the plaintiff was in possession of the

suit property; mutation of the same had been effected in his favour;

the notification under Section 4 was bad as there was no evidence

led by the defendants to establish that the same had either been

published or notified to the non-applicant. The plaintiff was entitled
RSA No.54/1989 Page 3 of 10
to a decree.

(xii) The impugned judgment had reversed this finding. It was

held that the evidence had established that after the notifications

under Sections 4 & 6 of the LAC Act, possession had been taken

over by the Government Vide Ex. D-1 on 17.03.1964. In view

thereof, it was clear that on the date of institution of the suit,

possession of the suit land was not with the plaintiff. Suit was even

otherwise not maintainable as it was barred by time having been

filed two years after the possession was taken. It was dismissed.

3. This is a second appeal. After its admission on 23.01.1992,

the following three substantial questions of law were formulated.

They read as under:-

“1. Whether non-inclusion of khasra numbers and their
respective area purported to be acquired in the notification under
Section 4 of the Land Acquisition Act does not vitiate the
acquisition of land or the notification?

2. Whether there has been compliance of Section 4 (1) or
Section 5 (a) of the Land Acquisition Act in the facts and
circumstances of the case?

3. Whether there is a belated notification under section 6
of the Act beyond three years after Section 4 notification? If so, is
it valid and effectual in law?”

4 Thereafter on a subsequent date i.e. 28.01.2011, the

following additional substantial question of law was framed. It

reads as under:-

“Whether the suit in the present form was not maintainable?
If so, its effect?”

5 Record had been perused. On behalf of the appellant, it has

been urged that the finding in the impugned judgment is perverse.

It is pointed out that the notification dated 13.11.1959 issued

under Section 4 of the LAC Act was bad; admittedly there was no

RSA No.54/1989 Page 4 of 10
evidence before the Court to hold that a publication of the said

notification had been made in the two newspapers as is the

mandate of Section 4; there was also no evidence to show that

pasting of the said notification had been done on any conspicuous

part of the locality to enable the concerned party to file his

objections under Section 5 (a) of the LAC Act. It is pointed out that

the proceedings under the LAC Act have to be strictly construed as

a valuable right of a person is lost when his land is sought to be

compulsory acquired by the Government; “a substantial

compliance” as has been noted in the impugned judgment is not a

sufficient compliance; the compliance has to be strict. Attention

has been drawn to the notification dated 13.11.1959 under Section

4. It is submitted that the map which was appended as Annexure 1

was not a part of this publication; Annexure-2 which contains the

disputed land in Block-G has made a reference to “imaginary

lines”; it was incumbent upon the Government to have defined the

proposed acquisition of land correctly either by way of Khasra

number or its municipal number or by evidencing it in the map.

None of these has been done; it could in no manner have been left

to the imagination of the concerned person. For this reason,

objections Section 5 (a) of the Act also could not be filed. The

whole exercise being bad; it was liable to be set aside.

6 Arguments have been countered. It is pointed out that the

judgment of the Supreme Court in (1995) 4 SCC 229 State of

Bihar Vs. Dhirendra Kumar & Others followed by the Division

Bench of this Court in 2009 (7) AD (Delhi) 265 Delhi Development

Authority Vs. R.S. Kathuria has clearly held that the proceedings

under the LAC Act which are meant to be serve the public, by

RSA No.54/1989 Page 5 of 10
necessary implication ousts the powers of the Civil Courts. It is

pointed out that the notification under Sections 4 & 6 of the LAC

Act cannot be the subject matter of challenge before a Civil Court ;

at best proceedings under Article 226 of the Constitution of India

in the form of a writ are maintainable. It is submitted that in this

case admittedly the possession of the land had been taken over on

17.03.1964 vide Ex. D-1; this has not been challenged as no cross-

examination of the concerned witness had been effected on this

score; the Government having become the absolute owner of the

land; this notification cannot now be the subject matter of

challenge. For this proposition reliance has been placed upon 2001

(89) DLT 495 Ajit Singh Vs. Union of India.

7 Record has been perused. The substantial question of law

formulated on 28.01.2011 shall be answered first. The Supreme

Court in the case of Dhirendra Kumar (Supra) while dealing with

the objections to the notification under Sections 4 & 6 of the LAC

Act had inter-alia held as follows:-

“Thus, it could be seen that the Act is a complete code in
itself and it meant to serve public purpose. We are, therefore,
inclined to think, as presently advised, that by necessary
implication the power of the civil court to take cognizance of the
case under Section 9 of CPC stand excluded, and a civil court has
no jurisdiction to go into the question of the validity or legality of
the notification under Section 4 and declaration under Section 6,
except by the High Court in a proceeding under Article 226 of the
Constitution. So, the civil suit itself was not maintainable. When
such is the situation, the finding of the trial court that there is a
prima facie triable issue is unsustainable. Moreover, possession
was already taken and handed over to the Housing Board. So, the
order of injunction was without jurisdiction.”

8 In the subsequent judgment of Swaroop (Supra), the High

RSA No.54/1989 Page 6 of 10
Court relying upon the aforenoted judgment of Dhirendra Kumar

had returned a finding as follows:-

“The question is whether a civil suit is maintainable and
whether ad interim injunction could be issued where proceedings
under the Land Acquisition Act was taken pursuant to the notice
issued under Section 9 of the Act and delivered to the
beneficiary……….. We are, therefore, inclined to think, as
presently advised, that by necessary implication the power of the
civil court to take cognizance of the case under Section 9 of CPC
stands excluded, and a civil court has no jurisdiction to go into the
question of the validity or legality of the notification under Section
4 and declaration under Section6, except by the High Court in a
proceeding under Article 226 of the Constitution. So, the civil suit
itself was not maintainable. When such is the situation, the finding
of the trial court that there is a prima facie triable issue is
unsustainable. Moreover, possession was already taken and
handed over to Housing Board. So, the order of injunction was
without jurisdiction.”

9 In the present case, Ex. D-1 is the possession memo which

had evidenced that the possession of the suit land had been taken

over on 17.03.1964. This is the version of DW-1 on oath. It has

been reaffirmed by DW-4. No cross examination had been effected

either of DW-1 or DW-4 that this possession had not been taken

over by the Government on the said date. The second fact finding

Court i.e. the first appellate court in the impugned judgment had

returned a finding that it had been established that the possession

of the suit land on 17.03.1964 had vested with the Government.

The suit was filed in March, 1966 on which date the possession was

not with the plaintiff; it had already stood transferred to the

defendants.

10 In view of the ratio of the aforenoted judgments that the

RSA No.54/1989 Page 7 of 10
powers of the Civil Court by necessary implication to take

cognizance of such a suit under Section 9 of the Code is excluded,

it is clear that the Civil Court had no jurisdiction to go into the

question of validity or legality of the notification issued under

Section 4 of the LAC Act. At best proceedings under Article 226 of

the Constitution of India could be maintained.

11 It has been urged by the learned counsel for the appellant

that the law pronounced by the Supreme Court in this regard was

in the year 1995 which was much later in time then when the suit

had been filed, the suit had been filed by the plaintiff in the year

1966; the judgment of the trial Judge was rendered on 25.05.1980

and the impugned judgment had followed on 01.04.1989. All these

dates are prior in time when this law was declared by the Apex

Court in the judgment of Dhirendra Kumar. It is pointed out that it

would be inequitable if a person is non-suited on a legal

proposition which has been enunciated later in time. This judgment

has a prospective effect and could not be applied retrospectively.

12 This argument has to be noted only to be rejected. The law

i.e. the provisions of Section 4 of the LAC Act were promulgated by

the Legislature in 1894. They were only expounded and dealt with

in the judgment of the Dhirendra Kumar in 1995. It is not as if the

legislation had come into effect later on. The Supreme Court had

only enunciated the proposition that the LAC Act is a complete

Code itself and by necessary implication, the jurisdiction of the

Civil Court to take cognizance on the question of the validity of the

notification under Section 4 was ousted.

13 The substantial question of law formulated on 28.01.2011 is

answered against the appellant and in favour of the respondent.

RSA No.54/1989 Page 8 of 10
Suit was not maintainable in the present form.

14 The additional argument urged by the learned counsel for the

appellant on the substantial questions of law formulated on

23.01.1992 need not be answered in view of this finding given by

this Court on the substantial question of law as noted hereinabove.

It would, however, be relevant to state that 1996 (61) DLT 206

Roshnara Begum Vs. Union of India, a Bench of this Court had the

occasion to examine these very notifications i.e. notification dated

13.11.1959 issued under Section 4 of the LAC Act and the

subsequent notification dated 08.04.1963 under Section 6 of the

said Act. The said notifications had been up held. It had been noted

that the analogy of Sections 4 & 6 cannot be made applicable to

the further proceedings of acquisition for making awards. Sections

4, 5 (a) and 6 stand on different footings from other provisions of

the Statute. After a declaration under Section 6 has been issued in

respect of particular land, it is evident that the land which is

particularized under Section 6 may comprise of various khasras of

various revenue estates; Section 8 requires the Collector to mark

out the land and get it measured and prepared the plans of the

land which have been notified under Section 6 of the declaration.

In this view of the matter, the argument of the learned for the

appellant that the land had not been described sufficiently in the

notification under Sections 4 & 6 of the LAC is of little relevance.

The appeal against this judgment of the High Court had been

dismissed by the Supreme Court in 1997 (1) SCC 15 Murari Vs.

Union of India.

15 Even otherwise, the petitioner had also been compensated as

is evident from para 4 of the written statement to which there was

RSA No.54/1989 Page 9 of 10
no denial. It is thus clear that the possession of the defendants

having been established on 17.03.1964, all proceedings filed

thereafter challenging the notifications either under Section 4 or

under Section 6 of the Act would not be maintainable. Admittedly

the suit had been filed in March, 1966 after possession of the land

had stood transferred and vested with the Government. In view

thereof, no further discussion is required on the substantial

questions of law which were formulated on 23.01.1992.

The appeal has no merit. Dismissed.

INDERMEET KAUR, J.

FEBRUARY 01, 2011
a

RSA No.54/1989 Page 10 of 10