High Court Madras High Court

The Special Tahsildar, Land … vs Natarajan And Thirty Nine Ors. on 29 February, 1996

Madras High Court
The Special Tahsildar, Land … vs Natarajan And Thirty Nine Ors. on 29 February, 1996
Equivalent citations: 1996 (1) CTC 599
Author: K Swami
Bench: K Swami, Raju

ORDER

K.A. Swami, C.J.

1. Respondents arc served and they are represented through a counsel. As the matter is covered by a decision of the Supreme Court, it is admitted and heard for final disposal.

2. This writ appeal is preferred against the order dated 20.2.1995 passed by the learned single Judge in W.P. No. 1454 of 1995. The learned single Judge has allowed the writ petition and issued directions in the following terms:

“All the petitioners in this writ petition seek a direction to the respondent to consider their representations, dated 31.3.1994 filed under Section 28A of the Land Acquisition Act. The case of the petitioners is that in LAOP. No. 98 of 1988 the compensation granted to the land owners have been enhanced and the petitioners seek a modification of the award taking note of the decree in LAOP. No. 98 of 1988. On notice learned Government Advocate says that the petitioners did not file a copy of the decree in LAOP. No. 98 of 1988. Therefore, I dispose of the writ petition directing the petitioners to file a copy of the Judgment and decree in LAOP .No. 98 of 1988 within two weeks from today (20.2.1995) and within eight weeks from the date of receipt of the copy, the respondent is directed to dispose of the representation dated 31.3.1995, if the same is in accordance with law. The writ petition is disposed of in the above manner. No costs.”

3. It may be pointed out here that the respondents have not challenged the award passed by the Land Acquisition Officer, exercising the power of the Collector. However, in view of enhanced compensation awarded on reference made by other claimants before the civil court in respect of other lands acquired under the same notification, the respondents have filed applications under Section 28A of the Land Acquisition Act for enhancing the compensation equivalent to the amount awarded to other landowners. As the said applications have not been disposed of by the Special Tahsildar (Land Acquisition), Krishna Water Supply project, Thiruvellore (appellant herein), they have approached this Court for the issue of a writ in the nature of mandamus. The learned single Judge as extracted above has issued directions to the appellant herein to decide those applications within eight weeks from the date of receipt of a copy of the order.

4. However, it is the case of the learned Government Advocate that the appeals filed against the awards arc still pending before this Court and until those appeals are decided, the applications filed under Section 28A of the Act by the Claimants (Respondents herein) concerning the lands acquired under the same notification, cannot at all be decided. In support of his plea, the learned Government Advocate has placed reliance on the decision in Babua Ram v. State of U.P., . In the said decision, it has been held that until the appeals filed against the awards are decided, the applications filed under Section 28A of the Act cannot be decided as one cannot presume as to what would be the actual enhanced compensation. Following the said decision, the writ appeal is allowed and the order passed by the learned single Judge dated 20.2.1995 in W.P. No. 1454 of 1995 is set aside and the writ petition is dismissed. However, it is made clear that the appellant-Special Tahsildar (Land Acquisition) has to consider the applications under Section 28A of the Act immediately on the disposal of the appeals pending before this Court, without any further delay. It is also open to the respondents to obtain a copy of the Judgment to be rendered in the appeals and produce the same before the appellant-Special Tahsildar and call upon him to decide the applications. There will be no order as to costs. Consequently, CMP. No. 1286 of 1996 is dismissed.