High Court Punjab-Haryana High Court

Rajbir Singh vs State Of Haryana And Another on 18 November, 2009

Punjab-Haryana High Court
Rajbir Singh vs State Of Haryana And Another on 18 November, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.



                                                  CWP No.17658 of 2009
                                                  Date of Decision:-18.11.2009



Rajbir Singh                                                      ---Petitioner


                                         Versus


State of Haryana and another                                     ---Respondents



CORAM:-        HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
               HON'BLE MR.JUSTICE MEHINDER SINGH SULLAR


Present:-      Mr.Sharad Aggarwal, Advocate for the petitioner.

MEHINDER SINGH SULLAR, J.

Petitioner has directed the present writ petition under Articles

226/227 of the Constitution of India challenging the land acquisition

proceedings. The Govt. of Haryana has acquired the land of the petitioner

along with other land vide impugned notification dated 8.4.2008 (Annexure

P1) under section 4 and notification dated 17.10.2008 (Annexure P2) under

section 6 of the Land Acquisition Act, 1894 (hereinafter to be referred as

“the Act”) at public expenses, for a public purpose, namely, for construction

of Water Treatment Plant and Underground Tank for Sohna Town, District

Gurgaon. The petitioner has challenged the aforesaid notifications

(Annexures P1 and P2) and subsequent award dated 16.7.2009 in this

petition.

2. It is not a matter of dispute, rather admitted by the petitioner (in

ground (iv)) that the award was announced by the Land Acquisition

Collector (hereinafter to be referred as “the LAC”) on 16.7.2009 in respect

of notifications sought to be challenged through the instant writ petition.
The award has been passed by the Collector and filed in his office, which is

final and conclusive evidence between the Collector and the persons

interested in regard to the true area and value of the land as contemplated

under section 12 of the Act. The respondents have acquired the land by

invoking the urgency provisions under section 17 (1) of the Act, which is

clear from the notification (Annexure P2). Admittedly, the present petition

was filed subsequent to the announcement of the award by the LAC. Once

the award has been passed by the LAC, then the present writ petition is

clearly not maintainable, so as to impugning the initial action of the

respondents in acquiring the land in question in view of the law laid down

by Hon’ble Supreme Court of India in Star Wire (India) Ltd. v. State of

Haryana and others, (1996) 11 Supreme Court Cases 698, Swaika

Properties (P) Ltd. and another v. State of Rajasthan and others (2008) 4

Supreme Court Cases 695 and this Court in Kamlesh Chander and

others v. State of Haryana and others, 2008 (4) RCR (Civil) 535.

3. In this view of the matter, we are satisfied that the instant writ

petition filed, so as to challenge the notifications whereby the land of the

petitioner was acquired after passing the award, is not maintainable, in the

obtaining circumstances of the case. Consequently, the present writ

petition is hereby dismissed as such.




                                                  (Mehinder Singh Sullar)
                                                            Judge



                                                   (Satish Kumar Mittal)
18.11.2009                                                   Judge
AS