Bombay High Court High Court

First Appeal No. 91 Of 2 vs Unknown on 10 February, 2010

Bombay High Court
First Appeal No. 91 Of 2 vs Unknown on 10 February, 2010
Bench: F.M. Reis
                                       ( 1 )


            HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                
                    NAGPUR BENCH, NAGPUR




                                                       
                     FIRST APPEAL NO. 91 OF 2010

    APPELLANT :-         Vidarbha   Irrigation   Development   Corporation, 




                                                      
                         Through   its   Executive   Engineer,   Minor   Irrigation 
                         Division No.2, Taq. Chikhali, Dist. Buldhana.  

                                    -Versus-




                                              
    RESPONDENTS :-   1) Sadanand S/o Damodhar Mawale, Aged-Major, Occ.: 
                        Agriculturist,   R/o   -   Sawangi   (Gawli),   Tq.   Chikhli, 
                          
                        Distt. Buldana. 

                     2) The   State   of   Maharashtra,   Through   the   Collector, 
                         
                        Buldhana. 

                     3) The Special Land Acquisition Officer, Buldhana. 
          
       



                     FIRST APPEAL NO. 92 OF 2010

    APPELLANT :-         Vidarbha   Irrigation   Development   Corporation, 
                         Through   its   Executive   Engineer,   Minor   Irrigation 





                         Division No.2, Taq. Chikhali, Dist. Buldhana.  

                                    -Versus-

    RESPONDENTS :-   1) Kamlabai Dagadu Ghadyale, Aged-Major, Occ.: Agri. 





                        R/o - Sawangi (g), Tq. Chikhli, Distt. Buldana. 

                     2) The   State   of   Maharashtra,   Through   the   Collector, 
                        Buldhana. 

                     3) The Special Land Acquisition Officer, Buldhana. 




                                                        ::: Downloaded on - 09/06/2013 15:35:49 :::
                                                       ( 2 )

                 ---------------------------------------------------------------------------------
                          Shri A. B. Patil, learned counsel for appellant.




                                                                                                  
                  Shri N.B. Kalwaghe, learned counsel for respondent No.1.
                     Shri T.N. Kankale, A. G. P. for respondents No.2 & 3.




                                                                          
              ---------------------------------------------------------------------------------------

                                               CORAM  : F. M. REIS, J.

DATED : FEBRUARY, 10, 2010.

ORAL JUDGMENT

1) ADMIT. Heard forthwith with the consent of the parties. Respondents

waive service of final hearing.

2) The appellant in First Appeal No.91/2010 is challenging the judgment

and order passed by the Reference Court on 13th April, 2006 in Land Acquisition Case

No.370/2000, whereby the reference preferred by the respondent No.1 was partly

allowed and the compensation was enhanced and fixed at Rs.60,173/- (Rs.Sixty

Thousand One Hundred Seventy Three Only) together with other statutory benefits.

3) The appellant in First Appeal No.92/2010 is challenging the judgment

and order passed by the Reference Court on 20th April, 2006 in Land Acquisition Case

No.344/2000, whereby the reference preferred by the respondent No.1 was partly

allowed and the compensation was enhanced and fixed at Rs.73,181/- (Rs.Seventy

Three Thousand One Hundred Eighty One Only) together with other statutory

benefits.

4) Since the points for consideration are identical in both the first

appeals, the appeals are taken up for final hearing and the same are being

disposed of by a common judgment.

::: Downloaded on – 09/06/2013 15:35:49 :::

( 3 )

5) There is no dispute that the appellant was the acquiring body and

was not a party to the proceeding under Sec.18 of the Land Acquisition Act

filed by the respondent No.1 before the Reference Court. The learned counsel

for the appellant submits that being the acquiring body the appellant is

interested party in such proceedings, as the amount has to be paid by the

appellant.

6) It is further the contention of the learned counsel that as such the

appellant did not get an opportunity to defend the claim of the respondent

No.1 for enhancement of compensation. It is further submitted that in similar

matters, the Division Bench of this Court has remanded the matter for fresh

consideration subject to some terms.

7) On the other hand, learned counsel for the respondent No.1

submitted that great prejudice would occasion to the respondent No.1 in case

the matter is remanded as he has already withdrawn the amount and in any

event the respondent No.1 was not at fault as the appellant could have very

well filed an application to be a party to the reference proceedings as

admittedly the Land Acquisition Officer was a party to such proceedings.

8) Having heard the learned counsel and on perusal of the records, the

following point for consideration arise in the present appeals.

“Whether the judgment passed by the Reference Court stands
vitiated as the appellant was not a party to the reference
proceedings ?”

::: Downloaded on – 09/06/2013 15:35:49 :::

( 4 )

9) The Apex Court in the judgment reported in (1995) 2 S.C.C. 326,

in the case of U.P. Awas Evam Vikas Parishad -vs- Gyan Devi (Dead) by Lrs.

And others, has held at para 24 –

“24. To sum up, our conclusions are :

1. Section 50 (2) of the L.A. Act confers on a local authority for

whom land is being acquired a right to appear in the acquisition
proceedings before the Collector and the reference court and adduce
evidence for the purpose of determining the amount of compensation.

2. The said right carries with it the right to be given adequate

notice by the Collector as well as the reference court before whom
acquisition proceedings are pending on the date on which the matter

of determination of compensation will be taken up.

3. The proviso to Section 50 (2) only precludes a local authority
from seeking a reference but it does not deprive the local authority

which feels aggrieved by the determination of the amount of

compensation by the Collector or by the reference court to invoke the
remedy under Article 226 of the Constitution as well as the remedies
available under the L.A. Act.

4. In the event of denial of the right conferred by Section 50 (2)
on account of failure of the Collector to serve notice of the acquisition
proceedings, the local authority can invoke the jurisdiction of the

High Court under Article 226 of the Constitution.

5. Even when notice has been served on the local authority the
remedy under Article 226 of the Constitution would be available to
the local authority on grounds on which judicial review is permissible
under Article 226.

::: Downloaded on – 09/06/2013 15:35:49 :::

( 5 )

6. The local authority is a proper party in the proceedings before

the reference court and is entitled to be impleaded as a party in those
proceedings wherein it can defend the determination of the amount of

compensation by the Collector and oppose enhancement of the said
amount and also adduce evidence in that regard.

7. In the event of enhancement of the amount of compensation

by the reference court if the Government does not file an appeal, the
local authority can file an appeal against the award in the High

Court after obtaining leave of the court.

8. In an appeal by the person having an interest in land seeking

enhancement of the amount of compensation awarded by the
reference court, the local authority should be impleaded as a party

and is entitled to be served notice of the said appeal. This would apply
to an appeal in the High Court as well as in this Court.

9. Since a company for whom land is being acquired has the

same right as a local authority under Section 50 (2), whatever has

been said with regard to a local authority would apply to a company
too.

10. The matters which stand finally concluded will, however, not

be reopened.”

10) In the case of Agra Development Authority -vs- Special Land

Acquisition Officer and others, reported in (2001) 2 S.C.C. 646 considered

the same question and held at para-7.

“7. …………………………. What is required by Section 50 of
the Land Acquisition Act is that the body for whom the property is
being acquired is given an opportunity to appear and adduce evidence

::: Downloaded on – 09/06/2013 15:35:49 :::
( 6 )

for the purposes of determining the amount of compensation. Nothing

could be shown to us that this had been done. On this point the
matter requires to be sent back to the Special Land Acquisition Officer

for refixing compensation payable.”

11) In the judgment reported in (2004) 12 S.C.C. 96 in the case of

NTPC Ltd. -vs- State of Bihar and others, the Apex Court has held at para-12

& 13.

“12. In our view, as the appellants were entitled to be
impleaded in the reference proceedings, the High Court was in error

in not setting aside the awards and referring the cases back to the
Reference Court with a direction that they be impleaded. The fact that

amounts have been enhanced, shows that prejudice has been caused
to the appellants. We, therefore, set aside the impugned judgment

except to the extent that it directs that in all pending references the
appellants will be impleaded as parties. The awards made by the

Reference Court in 492 cases, where the amounts have been
enhanced, are set aside. These cases are remitted back to the

Reference Court. The appellants shall be deemed to have been brought
on record in all these cases as well as all other pending cases. The
reference Court shall try to dispose of the references as expeditiously
as possible. The statement of witnesses already recorded on behalf of

the claimants need not be recorded afresh. However, the appellants
shall have a right to cross-examine the witnesses, if they so desire. For
that purpose those witnesses shall be recalled. If, however, those
witnesses cannot be recalled for a valid reason e.g. because they have
died or cannot be found then their statements shall not be excluded

::: Downloaded on – 09/06/2013 15:35:49 :::
( 7 )

from consideration and shall be read in evidence. All claimants shall

also be entitled to adduce further evidence, if they so desire. The
appellants will be entitled to adduce evidence if they so desire.

13. We further direct that if the enhanced compensation has
been paid to the claimants then the same shall not be recalled but
shall finally be adjusted in the amount which may be fixed by the

Reference Court. It goes without saying that if the enhanced
compensation has not been paid, then the same shall not be paid.”

12) Thus there can be no dispute that the appellants were entitled to be

parties to the reference proceedings filed by the respondent No.1. It was the

duty of the respondent No.3 to disclose the name of the Acquiring Body to the

Reference Court whilst making the reference.

13) In identical matters in First Appeal No.1260/2006 and First Appeal

No.877/2009 this Court has remanded the matters back for adjudicating the

reference afresh after making the Acquiring Body as a party to the proceedings.

14) Shri Kalwaghe, learned counsel for the respondent No.1 in both the

First Appeals bearing Nos.91/2010 and 92/2010 states that the respondent

No.1/land owner has already withdrawn the amount of compensation as per

the judgment of the Reference Court, upon furnishing solvent surety. The said

withdrawal is made subject to final adjudication by the Reference Court in

Land Acquisition Case No.370/2000 and Land Acquisition Case No.344/2000.

15) Subject to this, the judgment dated 13th April, 2006 in L.A.C.

No.370/2000 and the judgment dated 20th April, 2006 in L.A.C. No.344/2000

::: Downloaded on – 09/06/2013 15:35:49 :::
( 8 )

are quashed and set aside. The proceedings under Sec.18 of the Land

Acquisition Act are restored to the respective file of the Civil Judge, Senior

Division, Buldhana to decide the reference afresh after making the appellant as

party to such proceedings and allowing them to file fresh written statement and

proceed with the trial in accordance with law. The appeals are accordingly

allowed. However, there shall be no order as to costs.

16) As the matters are old and are being sent back, the Courts below

shall endeavour to decide the reference proceedings as early as possible and in

any case within the period of six months.

    17)         The appeals are disposed of accordingly. 
            


                                                                  JUDGE
         



    KHUNTE






                                                               ::: Downloaded on - 09/06/2013 15:35:49 :::