High Court Jharkhand High Court

Nepal Baitha vs State Of Bihar ( Now Jharkhand on 6 April, 2010

Jharkhand High Court
Nepal Baitha vs State Of Bihar ( Now Jharkhand on 6 April, 2010
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Civil Review No. 64 of 2008

              ( Lal Brajeshwar Nath Sahadeo Vrs. State of Bihar (Now Jharkhand) & ors.
                                  With
                           Civil Review No. 65 of 2008
              (Santosh Mahto Vrs. State of Bihar (Now Jharkhand) & ors.)
                                  With
                           Civil Review No. 66 of 2008
               Nepal Baitha Vrs. State of Bihar (Now Jharkhand) & ors. )
                                     ....


              CORAM :                 HON'BLE THE CHIEF JUSTICE
                                 HON'BLE MR.JUSTICE AMARESHWAR SAHAY

                                           ......
          For the petitioners              : M/s Subhro Sanyal & Sunil Kr.Mahto
          For the State                    : Mr.P.A.S.Pati,JC to A.G. &
                                              Mr.Rajesh Kumar Mehtha
          For the H.E.C.                   : Mr.Abhay Kr.Mishra
                                           .....

12/6.4.2010

These three review petitions have been filed against the judgment and

order dated 6.11.2007 passed by the Division Bench in LPA No. 503 of 1007

alongwith LPA No. 504 of 2006 and LPA No. 505 of 2006.

All the aforesaid appeals were directed against a common judgment

and order passed in three writ petitions which had been heard collectively and

had been disposed of by a common order , against which these Review

petitions have been filed.

The petitioners had come up with a case that although the land

belonging to them had been acquired by the then State of Bihar in the year

1960, yet the land belonging to them should be ordered to be re-

conveyed/returned to them as according to the petitioners’ case, the

Government of Bihar has already taken a policy decision to return the land to

the original land owners.

It is an admitted position that a large tract of land had been

acquired in the year 1960 by the erstwhile State of Bihar for the benefit and use

of a Public Sector Undertaking namely M/s Heavy Engineering

Corporation(HEC in short) and while the Undertaking was set up on the land

acquired, the petitioners came up with a case that large area comprising

2555.71 decimals of land were lying unutilised. The petitioners, therefore, filed

three writ petitions separately before the learned Single Judge for return of the
2.

land to the petitioners, on the ground that the lands were lying unutilised as also

on the ground that the Government of Bihar had already taken a policy decision

to return or reconvey the unutilised land to its original owners which were

initially acquired for the purpose of use by HEC.

The writ petitions were dismissed by the learned Single Judge relying

upon the decision of the Supreme Court delivered in the case of Government of

A.P. Vrs. Syed Akbar, reported in (2005) 1 SCC 558, wherein it has been held

that the lands acquired vests in the Government absolutely free from all

encumbrances. In the same judgment, it was further held that the land acquired

for the public purpose, could be utilised for any other public purpose and it was

still further held that the acquired lands which were vested in the Government

free from all encumbrances, cannot be reassigned or reconveyed to the original

owners merely on the basis of an executive order.

It is on this premise that the writ petitions were filed for return/

reconveyance of the land but the same were dismissed. The petitioners

thereafter preferred three Letters Patent Appeals before the Division Bench of

this Court, which also were dismissed by the judgment and order dated

6.11.2007, already indicated hereinbefore.

The petitioners thereafter preferred Special Leave Petitions before the

Supreme Court bearing S.L.P.(Civil) Nos. 8395-8397 of 2008 vide Annexure-2

to the review petitions and it was contended before the Supreme Court by the

petitioners that although acquisition of the land had taken place , the

possession was not taken from them either by the State or the beneficiary i.e.

HEC. The Special Leave petitions were dismissed as withdrawn, granting

liberty to the petitioners to file an application for recall of the order for

considering whether the averment of the petitioners that the acquired land had

not been taken from them after acquisition, was correct or not and whether

compensation were also paid to the land owners. The petitioners thereafter did

not file any application for recall but have filed these three review petitions,
3.

wherein it has been asserted that the land which were lying unutilised , should

be reconveyed to the petitioners.

The review petitions obviously can be entertained only if there is an

error apparent on the face of the record and cannot be expected to investigate

or adjudicate whether the petitioners are still in occupation of the land in

question as it would clearly depend on a scrutiny of evidence which cannot be

permitted to be adduced by way of a review petition. However, even if it were

to be entertained to consider whether the averment of the petitioners to the

effect that they are still in possession of the lands which were acquired , it

cannot be overlooked that they have already received compensation, which

could not have been paid without delivery of possession to the State . Hence

the view taken by the learned Single Judge and the learned Division Bench

vide the impugned judgment and order to the effect that acquisition could not be

reconveyed by virtue of an executive order on the plea that a policy decision

had been taken, is not erroneous in any manner. The view taken by the learned

Division Bench as also the learned Single Bench to the effect obviously implies

that if a policy decision, at all has been taken by the Government, the same

had to be incorporated in the form of a Government notification and unless a

notification to that effect is issued by the State , which is now the State of

Jharkhand after the bifurcation of the State of Bihar, the claim of the petitioners

for re-conveying the alleged unutilised land cannot be entertained.

Besides this, the averment of the petitioners before the Supreme Court

to the effect that the petitioners are still in possession of the land and had not

been paid compensation is also factually not sustainable . On the contrary,

counsel for the petitioners could not dispute the fact that the petitioners had

already received compensation and the land had also been taken over by the

State Government wherein the HEC for whom the acquisition had been made,

is in occupation and possession of the land after its acquisition. Thus, the

petitioners apparently did not make a correct statement before the learned

Judges of the Supreme Court to the effect that they are still in occupation and
4.

possession of the unutilised land, nor it was correct for them to assert that they

had not received any compensation, due to which liberty was granted to the

petitioners to file an application for recall of the order, which also was not done

but in lieu of the same , these review petitions have been filed.

These review petitions, therefore, are not fit to be entertained , in

absence of any factual or error apparent on the face of the record.

Even at the risk of repetition, we may record that the petitioners have

miserably failed to support their averments, which they had made before the

Supreme Court to the effect that they are in occupation and possession of the

unutilised land and they have also not stated before this Court that they have

not received compensation for the land which had been acquired .

However, counsel for the petitioners still insisted that at least some of

the petitioners are in occupation of the land without denying that they have

received compensation. In any case, it is not possible for this Court to hold a

factual enquiry as to whether some of the land holders who might not even be

the petitioners herein, are still in actual physical possession of the acquired land

which took place way back in the year 1960 as that would require adducing of

evidence which is not available on record and rightly so as the same could not

have been permitted under writ jurisdiction, much less while entertaining

review petitions.

Accordingly, all the review petitions are dismissed.

( Gyan Sudha Misra,C.J.)

( Amareshwar Sahay , J. )

G.Jha/