High Court Jammu High Court

Collector Land Acquisition vs The Union Of India’ on 26 April, 2006

Jammu High Court
Collector Land Acquisition vs The Union Of India’ on 26 April, 2006
       

  

  

 

 
 
  HIGH COURT OF JAMMU AND KASHMIR AT JAMMU            
 CIA No. 22 of 1999

 Collector Land Acquisition, Thein Dam Project, Basoli
   Petitioner

 Sunit Sharma & ors 
Respondents  
! Sh. A. H. Qazi, Additional Advocate General for the Appellants.
^ Sh. D. R. Khajuria, Advocate for the Respondents.

Coram 
HON'BLE MR. JUSTICE J. P. SINGH     
 Dated : 26/04/2006

: JUDGMENT :  

1. Aggrieved by award dated 18.02.1999 of learned District Judge, Kathua, on a
reference under Section 18 of the State Land Acquisition Act, 1990, awarding
compensation for seven kanals under survey No.1386 at the rate of Rupees sixteen
thousand per kanal and for two kanals and eleven marlas (2 K 11 M) at the rate of
Rupees eight thousand per kanal alongwith solatium at the rate of 15 % and interest
at the rate of 6% per annum, Collector Land Acquisition, Thein Dam Project, Basoli,
has filed this appeal questioning the finding of the District Judge awarding enhanced
compensation to the respondent.

2. During the pendency of this appeal, appellant’s counsel pointed out that
respondent, Amrit Paul, had passed away in 1997 and award made by the learned
District Judge without impleading legal representatives of the deceased respondent
as respondents in the proceedings, stood vitiated.

3. Sh. Qazi, learned counsel for the appellant, submits that the award made by
the learned District Judge, on reference under Section 18 of the State Land
Acquisition Act, 1990 (hereinafter referred to as the Land Acquisition Act), was
nullity in law because the same had been passed in favour of a dead person and the
legal representatives of the deceased respondent having omitted to get themselves
impleaded as party respondents in the reference proceedings were disentitled to
contest the present appeal of the appellant. Learned counsel further submits that
reference proceedings under the State Land Acquisition Act are civil proceedings,
governed by the Code of Civil Procedure and Order XXII of the Code, was, thus,
applicable to the proceedings with all its rigour. Omission of the legal representatives
of the deceased respondent to file an application before the learned District Judge for
their impleadment as party respondents, would result in abatement of the reference
under Order XXII of the Code of Civil Procedure, debarring the legal representatives
to take benefit of the award made in favour of the deceased respondent, which award
according to the learned counsel was nullity in law. Relying on Section 51 of the
State Land Acquisition Act and Rule 59 of the Land Acquisition Rules for Public
Purposes, learned counsel seeks to invoke Order XXII of the Code of Civil
Procedure, to support his submission that reference proceedings had since abated. He
consequently seeks the annulment of the award by allowing the appeal of the
appellant. Mr. Qazi relies on ‘Mst. Ram Piari and others V/s The Union of India’
reported as AIR 1978 Delhi 129; ‘State of West Bengal V/s Dwijendra Chandra Sen’
reported as AIR 1979 Calcutta 182; and ‘Shrimati Dhani Devi and others V/s
Collector, Land Acquisition, Talwara and another’ reported as AIR 1982 Himachal
Pradesh 42.

4. Sh. D. R. Khajuria, learned counsel for the legal representatives of deceased-
Amrit Paul, on the other hand, submits that the Code of Civil Procedure is not
applicable to the proceedings before District Judge on a reference made by the
Collector and omission of the legal representatives of the deceased respondent to get
themselves impleaded as party respondents in the reference proceedings would not
result in abatement of the proceedings because the proceedings on reference under
Sections 18/31 of the State Land Acquisition Act are not governed by the provisions
of Order XXII of the Code of Civil Procedure. Learned counsel submits that
invoking Order XXII to the reference proceedings would be doing violence to the
expression ‘save in so far as they may be inconsistent with any thing contained in
this Act’ occurring in Section 51. Learned counsel submits that the Legislature had
not intended the reference proceedings to be governed by all the provisions of Code
of Civil Procedure and it was for this reason that procedure for trial of a reference
has been specifically prescribed in part III of the Land Acquisition Act, which part
does not contemplate impleadment of legal representatives of deceased applicant
seeking reference to get themselves impleaded as party respondents in the reference
proceedings. Learned counsel refers to ‘Abdul Karim and another V/s State of
Madhya Pradesh through the Collector, Bilaspur’ reported as AIR 1964 Madhya
Pradesh 171; and ‘Shyam Shankar Sahai and others V/s State of Bihar’ reported as
AIR 1974 Patna 176 besides a judgment of this Court in ‘Tej Ram and others V/s
Collector Land Acquisition Railways, Jammu and ors’ reported as 1985 KLJ 133.

5. I have considered the submissions of learned counsel for the parties, perused
the cited case law and gone through the records of the case.

6. Before dealing with the question of law raised by learned counsel for the
appellant, I will, in brief, state the facts leading to the controversy raised in this
appeal.

7. Pursuant to a requisition of Executive Engineer, Project Division (I.B) Ranjit
Sagar Dam (Thein Dam) Project Shahpurkandi Township, Punjab, dated 29.03.1985,
process for acquisition of land measuring 10028 kanals and 10 marlas was initiated,
and finally land measuring 9255 kanals 16 marlas was acquired and a final award
issued under No.TDP/LA/5-10 dated 06.04.1994. This award included land
measuring nine kanals eleven marlas ( 9K 11 M) comprised in Survey
No.1386, which belonged to one Amrit Paul, son of Meenku, resident of Basohli.
Amrit Paul feeling aggrieved of the quantum of compensation awarded by the
Collector, filed an application before Collector Land Acquisition, Thein Dam
Project, Basohli, on 17.05.1994, seeking reference to District Judge, Kathua.
According to the applicant, the kind of soil of his land was ‘Warhal Awal’ whereas
the compensation had been awarded treating this land as ‘Banjar Qadeem’. Satisfied
with the requirement of Law, the Collector made reference to learned District Judge,
Kathua, vide his No.TDP/LA/6-Kothi/906-11 dated 09.03.1995. After the
appearance of the parties before the District Judge, they were put to following
issues:-

“1. Whether the kind of land acquired is Warhal-Aval and
wrongly the respondent has assessed compensation for
Banjar Qadeem ? O.P.P.

2. In case issue No.1 is proved in affirmative, what is the
just and correct compensation of the land acquired ?
O.P.P.

3. Relief.”

8. What needs to be noticed is that Amrit Paul was represented by his attorney
before learned District Judge, Kathua, who had engaged an advocate to prosecute the
cause of his principal Amrit Paul. It comes out from the records that after recording
evidence on behalf of the claimant, the same was closed on 16.07.1997. Collector
appeared as its own witness on 24.11.1997 and thereafter no evidence appears to
have been led by the Collector and ultimately the same was closed on 11.08.1998. It
further comes out from the records that Amrit Paul had completed all his evidence,
which he wanted to produce before the District Court prior to his death.

9. It further appears that during the currency of the reference proceedings,
neither the advocate representing Amrit Paul nor his attorney brought the factum of
the death of Amrit Paul to the notice of the Court, which, it so appears from the
application filed by the Collector in this Court, had taken place somewhere in
January, 1997. Parties having not brought the factum of death of Amrit Paul to the
notice of the District Court and unaware about the death of Amrit Paul, the Court
appears to have decided the reference vide its award impugned in this appeal.

10. The appellant filed appeal in this Court arraying Amrit Paul, deceased, alone
as respondent and on coming to know about the death of Amrit Paul, filed CMP
Nos.76/2000 and 77/2000 on 03.04.2000, seeking condonation of delay in filing
application for bringing on record the legal heirs of the deceased respondent and
permission for bringing on record the legal heirs of the deceased respondent
respectively. These applications were allowed by the Court by order dated
19.10.2000, which reads, thus:-

“I have taken up the CMP seeking condonation of delay in
filing the application for bringing on record the legal heirs of
respondent.

In view of the peculiar circumstances of the case I allow this
CMP.

CMP NO:77/2000 has been filed for bringing on record the
legal heirs of deceased respondent. Mr. Khajuria appearing for
the legal heirs has no objections to this CMP. CMP is
accordingly allowed and legal heirs are ordered to be brought
on record in place of the deceased respondent. Index be
changed. Mr. D. R. Khajuria appears for all the heirs.

11. In the the background of above facts, I will now deal with the issue raised by
the appellant.

12. A Full Bench of Delhi High Court in a case ‘Mst. Ram Piari and others V/s
The Union of India’ reported as AIR 1978 Delhi 129, while considering a similar
issue, held as follows:-

“18. A combined reading of Ss. 18 to 26 of the Act, noted
above, does not show that any obligation is cast on the Court to
make an award on the failure of the applicant, at whose
instance reference is made, to adduce evidence to challenge the
quantum of compensation offered to him by the Collector or
lay a challenge that the measurement taken by the Collector in
respect of the land or property acquired was not properly made.
In such a case the Court is not to embark upon an enquiry on its
own volition nor it is the duty of the Collector to adduce
evidence before the Court to justify the award made by him.
On a party laying challenge to the award made by the Collector
retreating from the reference during the proceedings before the
Court, no obligation is cast on the Court to make an award.

19. As noted earlier S. 21 of the Act restricts the scope of
the enquiry to a consideration of the interests of the persons at
whose behest the Collector makes the reference on their
applying to the Collector to make the reference. That being so,
it is incumbent on them to pursue their claim as provided under
the Act. In the event of the death of a person at whose instance
the reference was made the right to continue the reference
survives to his legal representatives. It is for the legal
representatives if they choose to purse the reference to apply to
the Court for being brought on the record to enable them to
prosecute the reference. No obligation is cast on the Collector
to furnish the names and addresses of the legal representatives
of a deceased claimant to keep the reference alive. The
reference is to be answered and an award given by the Court
only on evidence being produced before it by the claimant who
challenges the award given by the Collector. If no evidence is
led the reference has to be declined. The provisions of the Act
do not cast any obligation on the Collector to justify his award.
It is only when a claimant produces evidence before the Court
and succeeds in showing that the award made by the Collector
is inadequate that the Collector is to lead evidence in rebuttal.
The Act itself does not prescribe the procedure applicable to
the proceedings before the Court while hearing a reference
application. Sec. 53 of the Act, however, makes the provisions
of the Code applicable to these proceedings. Accordingly the
procedure laid down in the Code has to be followed by the
Court in deciding a reference application.

20. The procedure laid down in the Code being applicable
to these proceedings, it cannot be urged that the applicability of
the provisions of Order 9 and Order 22 of the Code are not
attracted to the proceedings in the Court.”

13. A Division Bench of Calcutta High Court took a similar view in ‘State of
West Bengal V/s Dwijendra Chandra Sen’ reported as AIR 1979 Calcutta 182, and
held as follows:-

“12. By virtue of Section 53 of the Land Acquisition Act the
provisions of Civil P.C. are applicable to all proceedings before
the Court under the Act unless such provision in the Code is
inconsistent with anything contained in the Act. Any provision
in the Land Acquisition Act would not appear directly to be
inconsistent with the principle of substitution under Order 22
of the Civil Procedure Code. The reference under that Act
cannot be regarded in any way different from an ordinary Civil
Proceeding. In this view of the matter, a reference under
Section 18 of the Land Acquisition Act or an appeal arising out
of an award would be attracted by Order 22 of the Civil
Procedure Code. The Gujarat High Court in the case of
Alihusain Abbasbhai v. Collector, Panch Mahals, reported in
AIR 1967 Guj 118, had occasion to consider the case reported
in AIR 1964 Madh Pra 171. Bhagwati, J. (his Lordship as he
then was) was unable to accept the decision as correct. That
decision , according to him, proceeds on the hypothesis that
once a reference is made by the Collector, it must of necessity
terminate in an award of the Court and on that hypothesis it
works out the conclusion that even if the applicant does not
appear or produce evidence in support of the objection, the
reference cannot be dismissed but an award must be made even
though such award be in the same terms as the award of the
Collector and equally if the applicant dies and his heirs do not
make an application to bring themselves on record, the
reference cannot abate, but the collector must supply the names
of the heirs to the Court and the Court must give notice of the
reference to the heirs and then proceed to make an award,
which in the absence of evidence in support of the objection
may be in the same terms as the award of the Collector. This
conclusion is clearly not justified by the scheme and language
of the Sections. But though the provisions of the Civil
Procedure Code were found to be applicable in a proceeding
under S. 18 of the Land Acquisition Act.”

14. A Division Bench of Himachal Pradesh High Court in ‘Shrimati Dhani Devi
and ors V/s Collector, Land Acquisition, Talwara and another’ reported as AIR 1982
Himachal Pradesh 42, too, held that provisions of Order XXII of Code of Civil
Procedure were applicable to the proceedings on reference under Section 18 of the
Act and it cannot be said that once a reference has been made the Court is bound to
give an award even though the necessary party is not before the Court. Paragraph 17
of this judgment reads, thus:-

“17. We do not agree with the view that once a reference
has been made the Court is bound to give an award. The
scheme of the Act is that the Collector makes an award which
is an offer to the claimant whose land has been acquired. If the
offer is accepted the matter ends. But if the claimant does not
accept the offer, he has a right to have the compensation
judiciously determined. For this he has to make an application
under S. 18 of the Act asking the Collector to make a reference
to the Court. In this application he is required to state the
grounds on which objection to the award is taken. The
Collector is required to give the necessary information
mentioned in S. 19 of the Act to the Court while making a
reference. Once the reference is registered by the Court it is
required to serve a notice on the applicant and others. In other
words, proceedings start before the Court when it takes
cognizance of the reference by registering it. Since the
applicant has raised objections to the award made by the
Collector, it is but natural that he should support his objections.
But in case the applicant disappears from the scene, what
should the Court do? Under S. 26 of the Act the Court, while
making its award, is required amongst others, to give the
grounds of awarding each amount. In the absence of the
applicant the Court cannot justify the amount awarded by the
Collector on the ground that applicant is no more interested in
supporting the objections raised by him. In these
circumstances relevant provisions of the Code, which are not
inconsistent with the Act, can be made applicable because of S.
53 of the Act. There is nothing in the Act which militates
against the legal representatives of the deceased applicant
being required to be brought on record so that the proceedings
can continue. The provisions of O. 22, in our judgment, are
applicable to the proceedings on reference under the Act.”

15. View taken by their Lordships of Delhi, Calcutta and Himachal Pradesh High
Courts in the aforementioned decisions holding applicability of Order XXII of the
Code of Civil Procedure to proceedings on Collector’s reference under Section 18/31
before the Court, in my opinion, with due respect to the learned Judges, may not be
correct exposition of law on the subject in issue.

I would like to look at the issue from a different angle.
Compulsory acquisition of land contemplated by the Land Acquisition Act
may not be complete unless finality is attached to the award of the Collector under
Section 12 of the Land Acquisition Act. Finality contemplated by Section 12 of the
Act would become absolute with issuance of an award under Section 26 of the Land
Acquisition Act in case a reference was made by Collector under Sections 18/31 of
the Land Acquisition Act. Passing of an award by the Court under Section 26 of the
Land Acquisition Act, in the event of a reference by the Collector, would, thus, be the
sine-qua-non for conclusion of compulsory acquisition proceedings vesting
ownership rights of the acquired property in the State and simultaneously divesting
the owner of its rights in the acquired property. A reference made by a Collector
under Sections 18/31 of the Land Acquisition Act, to the Court, thus, requires to be
necessarily answered regardless of the appearance of the interested parties before it
after the receipt of notice contemplated by Section 20 of the Act. Service of notice
under Section 20 of the Act on the interested persons/parties, on the basis of
information supplied by the Collector in this behalf, places the ball in the court of the
Court, which has then to proceed to answer it, on consideration of factors mentioned
in clauses First to Sixthly of Section 23 of the Land Acquisition Act. Consideration
contemplated by Section 23 of the Act may be made on the information and records
supplied by the Collector in its statement under Section 19 of the Land Acquisition
Act, regardless of the appearance or otherwise of the interested parties before the
Court on the day fixed by it to determine the objection and for answering the
reference.

Part-III of the Land Acquisition Act is a complete Code in itself prescribing
the procedure, to be followed by the Court while dealing with a reference under
Sections 18/31 of the Land Acquisition Act. Part-III of the Land Acquisition Act
opens with the caption “Reference to Court and procedure thereon”. There is, thus,
no scope for introducing all the provisions of the Code of Civil Procedure in this self
contained Code, for, such a course may be fraught with consequences affecting
adversely the intention of the Legislature in enacting Part-III and other provisions of
the Land Acquisition Act. Reading all the provisions of the Code of Civil Procedure
in the Land Acquisition Act would render the provisions of the Land Acquisition Act
ineffective and meaningless. Such provisions of the Code, which work against
attaching finality to the acquisition proceedings contemplated by the Land
Acquisition Act, cannot, in my opinion, be said to apply to proceedings on Collector’s
reference before the Court.

16. Section 51 of the Land Acquisition Act and Rule 59 of the Land Acquisition
Rules, contemplate the application of only those provisions of Code of Civil
Procedure to the proceedings before the Court on Collector’s reference, which may be
necessary for completion of the proceedings. While dealing with a Collector’s
reference the Court may apply the provisions of Order XLVI of the Code rather than
treating the reference, as a suit or application under the Code of Civil Procedure.
Order XXII of the Code of Civil Procedure, is one such provision of the Code, which
may in the event of non impleading of legal representatives of a deceased party, result
in abatement of the proceedings. Rigour of Order XXII of the Code of Civil
Procedure may not, thus, be conducive to the provisions of the State Land Acquisition
Act.

In order to give true meaning and affect to the provisions of the Land
Acquisition Act, I would hold that rigour of abatement contemplated by Order XXII
of the Code of Civil Procedure would not apply to the proceedings on a Collector’s
reference before the Court.

17. I am supported in my view by a Single Bench judgment of this Court in ‘Tej
Ram and ors V/s Collector, Land Acquisition Railways, Jammu and ors’ reported as
1985 KLJ 133, where His Lordship, Justice K. K. Gupta, observed as follows:-

“4. The District Judge has rejected the application of the
appellants mainly on the ground that it was filed late. It is to
be seen and noted in proceedings under the Land Acquisition
Act that once a reference is made by the Collector, the Court
has to make an award, no matter whether the person at whose
instance the reference has been made appears or fails to appear
before the Court or fails to produce evidence in support of his
objections. There cannot be any dismissal or abatement of
reference proceedings. In case of death of a person at whose
instance the reference has been made, it becomes the duty of
the Collector to supply the Court the names and addresses of
the legal representatives of the deceased-claimant to enable the
Court to issue fresh notices to them. As it appears from the
contents of the application filed by the appellants, they came to
know about the proceedings vary late, it was the duty of the
Court to substitute them for the deceased and then to proceed
in accordance with law. The question of Limitation does not
come under such circumstances at all.”

18. This takes me to the merits of Collector’s appeal against the award of the
District Judge. The only issue on which the learned District Judge has awarded
compensation in favour of the respondent is that from the evidence of the parties, it
stood established that only two kanals eleven marlas ( 2K 11M) of the acquired land
was Banjar Qadeem whereas rest seven kanals of land was recorded as Warhal Awal
in the Revenue Records. This position had been admitted both by the Collector as
also by the Patwari, the official witnesses who had appeared before the learned
District Judge.

19. In view of the admission of the Collector and Patwari regarding type of land
falling under acquisition, no fault may be found with the Award of learned District
Judge.

20. There is, thus, no merit in this appeal, which is, accordingly, dismissed with
costs quantified at Rupees five thousand.

(J. P. Singh)
Judge
Jammu
26.04.2006
Narinder.

12