High Court Karnataka High Court

Veerappa vs Union Of India on 26 October, 2010

Karnataka High Court
Veerappa vs Union Of India on 26 October, 2010
Author: D.V.Shylendra Kumar
IN THE HIGH COURT OF KARNATAKA
AT BANGALORE 

Dated this the 26111 day Of October, 2029 T T'  ..

BEFORE:

Ti~IE H{)N'BLE MR JUSTICE D   V'

WrI'tPefit1'On NO. 3758  _  
BETWEEN ' ' A T' A

VEERAPPA

AGED ABOUT 63 YEARS   .

S/O GUDDE TI~iIMMAIAH=._  _ 2

R/AT NO.10, 11TH CROSS ._ ' .

MAHALAKSHMIPURAM   '

WESTOF CHORI3-ROAD 3' '  _  - 
BANGALORE--s56G'G;;OS;S.    * _  PETITIONER

 _ .4" '    Adm]

1. UNION OF'-"iN«II_)'IA   . .

BY SECRE::fA§§3f.T'O. GOVERNMENT
ROAD TRANSPORT_ ISEHIGHWAYS
DEPARTMENT ' ._ ' 

, --SECRE'}'ARh?IT'OF'-SHIPPING ROAD

.  "'INSPOR'FfNG Sp HIGHWAYS
NEW DELHI.  ..... 

  2'; A T 'I I _THE CLOIIQIPETENT AUTHORITY 8:

-_ ISPECx1AI;'LA.ND ACQUISITION OFFICER
.  HEIVLKFVATHI PROJECT
 NAIIONAL HIGHWAY NO.-48
§\EELAI\/LANGAIA, HASSAN DIVISION
KLINIGAL, TUMKUR DISTRICT.  RESPONDENTS

[By Smt Syeda Shehnaz, ACGSC for R1;

Smt Shilpa Shah, Adv. for
M / S. Singhania :3: Partners, Advs. for R2]

3

complaining that considerable extent of his land and

building, in all measuring about 1416 sq.mtrs spreadover

two survey numbers viz., Sy No 37/ 2D and__;3’7′ V5}’1_av.e

been notified for acquisition by the eentr9.}’–g’,o§ierm:r1ent 9

the benefit of national highways autlv1orit.ies”‘-ti’ndeVr=;;the 0

provisions of National I”{ig1*fi_2vays

Act], but the proceedings a haphazard.
arbitrary, whimsical manner to the
petitioner, to vijleltltioner and has
therefore

i), …. _i;Ss_i1e’1-11:; turil of be-rtiorélri or writ or order

‘0’r0.tg.directior1’_’t0 quash the notfication

— No.SCj’ 0014835-10E} dated 26.10.2007 issued

2 “by ‘me -first”-.resp”ondent published in the

VW,Gdzette Extrgordinary dated 26.10.2007

at-. ‘Anrtexure — H in so far as the

Vv petition.__e__r’.s land in Sy.No.37/2D and
V37/2E concerned: and

any other appropriate writ or order
‘ for’ direction deemed fit in the
‘ -. «izircurnstances including payment of cost.

Cotktencitng that while it is always open to the public

.0 “‘a1.it1*1orities to take up public causes including widening

.5

=: 6 _ -‘ ‘ –

§2′(*%;*

4
and improving of national highways, Which, the
respondents claim is part of national vV.1ri’iéi’;..\.2vays

development project but at the same time__;it”sh_~o_i:1id_.v” be

done in a manner contempiated by law. non: ‘

arbitrary manner, but action taken :by.f?the,.resporie§i-enté; in ‘

the present case is arbitrary,«._jwhirnsicai,
against the petitioner, to the_f:”detrirnent «-offthe} petitioner
and therefore the petitioi1er’f–_ha.s vvcornepifbefore this court for

relief.

3. Noticesf: €._issued.v t’o””t’}”1’e respondents and

Partners, have entered
appearance for authority, Whereas the first

respondpent:’1:.nion.v” off’-inzdia though is represented by Sri

‘ “-v.,5yedRg1 ighehnaz, Central Govt Standing Counsel,

appeared before the court today for first

res p.ond’e’nt.3’

Statement of objections has been filed on behalf of

second respondent contending that the acquisition of

2

:2

5

part of land and building belonging to the petitioner is for

the purpose of widening of existing highway invto,l,:.a»,.four–

lane highway from KM 28.00 to KM

[Nelamangala to Hassan section]; that~th,e::’.,rn’inistIyp:”of

shipping, road transport and ~w¥»§ri.th i’

this project and had ca1Lise_d ac.qijisVitio’n’
exercising the power under 3 of the
Act by issue of declaring its
intention to acquire the the schedule to
the notified, objections
invited, _ ” acquisition proceedings
processed. the petition averrnents are

incorrect,’penrerseflgvithyaut substance; that the project of

widening the ro’ad.,,i$.v’i3€ing Jarried on in consonance with

..par_ai:r1’etérs_ set by the Indian Road Congress and the

report has been prepared by a team, of

expertsliiand consultants, keeping in Vi€W the geometric

A X1′ ” §{iz;,’,”Vertical and horizontal curves, topography of area and

l design, speed etc; that all technical details have been kept

6
in mind; that while it is a fact that the petitioner had filed
his objections to the proposal, the petitioner HhaT.s*r.been

heard, but his objections have been rejected

land acquisition officer and therea.fte.r’:”~.,

proceedings have been finalizedlandrothedtprqiect’inanagder ‘

of the highways authority order’.

the objections; that ‘thereai€tei;.,:_ proceedings
have been finalized; of the petitioner
that the road tgakes place Where
the petitioneirfgfg hiui.1«di1ig’ismlocated, is incorrect;
that curves are ail keeping
in View 2 the Widening the road and

straightening a copy of the alignment plan

of ‘=atv.___t…}l1ut plot, produced at Annexure-Ri to

st_ateine’13.t of objections, is testimony of the

responderitjsjelonduct and action to develop the proposed

fourl–lan’e the highway, keeping in mind the geometry of

A tlaelroad for the purpose of widening and also to ensure

‘ the improvement of horizontal curves and minimizing the

§(‘.r

7

curves wherever it is inevitable etc., in terms of para-5 of

the statement of objections, reading as under:

5. Paragraph 9 to 11: The allegations made
by the petitioner is perverse and without any
substance. It is submitted that the alignrrien.t’rofr._V
the proposed 4-lane carriageway has
decided as per the parameters laid dawri-« :_.
Indian Road Congress and on the “Dletailedlt
Project Report prepared by team.-“‘of:jExperty
Consultants keeping in v:’£elw”‘geo’me_trics._ viz–,-T: A
vertical & horizontal ‘».__curves,
topography of area and design speedy ‘etc:.”–~ ‘
Further in order to atioid minimize wasta’g,e of
existing carriageway, the .proposecl~. o {–‘i;–lane is
designed in such a way___that the existing 2}?-lane
Carma’ geway is.’n3tair1ed to j’th’e,_extent”fesibile
and additional» .24-lane’, “carriageway is
constructed. In accordance with same, the
existing carriageway beeii retained and the
new cai’rid§Z€’way hasrlbeen’ proposed on the left
hand. «–<sidélj_,o__f * ex_isting._" carriageway with a
rnedian .:;_qt 4;;-5 'submitted that the
acqr4is'ition'1-Igf _th_e properties as notified in 3-D
notification inevitablefor the propsed Right of
Way of 6€firi,'iIt "further submitted that the
existing roadjjis "serpentine with five horizontal
curves within at distance of one kilometer. Under
.the proposed "4–laning of the highway the
georrietry"'of,,t_liieVroad is also being improved by
V appropriately positioning the new carriageway
"to minimize or improve the horizontal
_ ylACii:TZ?v¢S_.AV.l'-T318 copy of the alignment plan of the
national highway at this stretch is produced
h__er'e.w'ith and marked as Annexure–R1

8

It is, therefore. prayed for dismissal of the petition, as the

petition is without merit etc.

5. To the statement of objections, a suppief:’3.e’ntary

memo for placing on record copies of the”:-fo£1oWi’1ig””–‘si:;.

documents is appended:

1.

_{5′:

‘Consolidat’ed report by

Objections filed by the i”i–i
the Asst. Com1jnissione’r_vCtnd Competent;
Authority. ‘ ‘ ‘ ”

Notice underj Section.’ ‘Ctfor heczfixig the
objections. — A ”

Minutes off they 1.he’¢iri:%ig® by Asst.
Commissioner c_tr1d..Cotnpeterc1t Authority.

-. ‘ response to the
* petitio11er’s’ –o£igj’eetion.

by the Asst. Commissioner
V and”Co_tnp.etent Authority.

the Asst.

” Commissioner and Competent Authority

–“cj–;after publication of notification under
Section 3A and hearing of objections

under Section 3C of NH Act.

10

as one proceeds from Nagamangala to Hassan and has
submitted that the proposed action instead of either
straightening a curve or minimizing a curve, has only

resulted in deepening the curve, by deliberately.’e:$sjteriz:ling

the curve into the property of the petitione–r;l4Atli:éi’t~:l

being done, only due to political 1f_ival.I_’y ‘ .

the petitioner, a person having

party”, which is opposed tolthvegoartjf in “at the

relevant point of time, whichll”_con’trols the. respondent-
authority; that the biased action is Very

obvious on the -face of the _lI:fI€C()4Il”(3l’.”‘£_3.VS.€lJ€lJ.’1 when there was

a possibili–ty road at the particular place.

the curvé*.i_4sl .deepei1._e’d.:_ll.to the utmost detriment of the

petitioner; V thnalt’-usucli action will result in not only

‘acq’Liiring~icorisiderably more than the required extent of

petitioner’sf_lah”d, but also will result in demolition of a

l.V_?choulltri;/kdlyana mantap constructed by the petitioner for

A ..ffthVel’benefit and welfare of the people of the surrounding

villages; that it will also result in considerable financial

J

9

1 1
loss to the petitioner etc., but instead of avoiding the
unnecessary acquisition of land only to enhance the

curve. it would have been proper and even easier__’_1’o?r,_the

authority to straighten the road at that

be, should acquire the land on the l

but acquisition of the land,’on_ the “left A road

that spot where the petitionerl’s_Vlpl’anVd anéfillkdlyana mantap

is situated is being deliljeraltely» do-neA”to_har1n the interest

of the petitioner, h

8. In this c_oign’sei”for the petitioner has

drawn:’l”‘niy”eA th._e””‘following portion of the
objections ..plla«ce’dV,.—the special land acquisition
officer;

‘–It ‘learn: from the civil engineering

it that while widening any road, the

piinciple adopted is to measure the
A7..l’exVtent. Qflwtdentng from the middle of the road
so,~tht:ttAthe aggrieved persons do not accuse of

” any favoritism or arbitrariness in the process of

A aequisition. However, in the present acquisition,
A an extent of 200 feet is acquired on the
southern side of the road while an extent of 50
feet is proposed to be acquired on the northern

12

side of the road. You are informed that my
building lies within the southern margin while
there are no buildings within the northern
margin. Thus there is no justification fo:f”Vttte””.,
acquisition to be made dtsproportionatety._and.i _
this has resulted in unwanted curves, bends’ : ‘
the proposed road. V’

9. Learned counsel for the peti«tio}fier

the manner in which the-._flp’Qwer.” ayai.luai::{le”.._dunder the

provisions of the Act fbr drawing
plans by the the faulty and
mala fde manneijof respondents, not
only in statutory powers under
the and preparation
of plan} plan drawings at the

place. where t_:he.peti’vtiofier’s land is located and lying in

the stretchlv of the national highway from KM

clearly indicates that the proposed plan

ske=tchj.:is faulty; that even a layperson can observe

“that road which could have been otherwise proceeded

st1’ai§ht has unnecessarily taken a left leap and curve at

5

<.":*~'.

.’\ ‘
i’

13

that point; that the mala fide action is writ large on the
face of the record and therefore the action taken by the
authority for exercising power for acquisition of land in

between this stretch is vitiated by arbitrary of

exercise of power and for the purpose not e.ri.visaged:l

the object and intention of the notifi_cati_on’fo:rjVacqriisit.ion» pp

and deserves to be quashed.

10. It is also submitted llb3r’*pointi1igl”‘ record,
particularly docurx1ent:’_”i\1o of hearing by the
competent authority, to the learned

counsel for land acquisition

officer himself lhald.

27-12007 l°Cdse.calledVl”‘

. Petitioner’ present. Z.P. member

‘Advocate RM. presents [sic].

” Objections filed. Needs second

‘ thought for alignment of road. His

~ Exhoultry constructed spending 1.5

crores. Land of 7 lakhs. If road

alignment is altered it would

some [sic] choultry. There is bend
which can be straightened.

fx

1 1.

learned counsel for the petitione.r’ri’s..tha.-“llland ‘ ;
acquisition officer himself had that

the road involves a bend be’

14

Filed objections.

Sd/–

S.L.A.O.

as. Nayaic.

Sd/ —

Veerappa.

Based on this noting, submission of

straightened etc. It also thatlevciij while the

acquiring authority wasi40rww.Vp’Litting corrective

measures, it very filed on behalf of

the national by its project director,

which had res;u1te:Ei”in”‘ih’e rejecfioia order as under:

Heard ~ themgjectiori: The project director NHAI

in this letter dated 14-3-2007 has replied that

– acquisitianofland is based on alignment of

p_roposed 4–laning of NH –48 and the land

essential for the project and hence
Q” =._’C(:lIlf_l’O€ bzeldropped from acquisition. Hence the
A requ.es;ted

” considered [sic].

of the applicant cannot be

i ” ‘ oI:y’ection is disallowed.

Sd/ –

15

Special Land Acquisition Officer
and Competent Authority,
NH48, Nel.amangala–Hassan Sectiorp
Kunigal, Tumkur District =

This order is again Vitiated etc., and further

proceedings based on such OI’d€I’.<iS depfectiveiiandi deserves ' ;

to be quashed.

12. Appearing on behalf; s_econd.: ur.:espondent4d

authority, Ms Shilpa: coiiiivseiii has very
vehemently submitted’ is at a Very
advanced sta_g«;-iyipthat “has already been
completed is not reflected in

the statexnentvof that had been filed earlier, the

present ipoysittion” through the memo placed

befotfe the today and as indicated by Sri

»-JjN’aiaitin1nar;”*-project director, who is present before the

been brought before the court by the

authority “for expiaining the technical aspects of the

V»piroje.ct etc; that there is absoiuteiy nothing wrong with the

acquisition proceedings: that every procedure is

16

meticulously followed: that convenience or inconvenience
to a land owner whose land or building may be loaipiéited on

the highway or in the vicinity of the highw-;i:Y+_4’Qp;é’y_l_olri:_:vthe

sidelines of the highway, which is ‘._i’olr’..gV1l

developmental purpose, cannot beygla “coi1sider.ation__in l’

determining the legality or’ of
proceedings; that the entirellpr’oj:ect_ hfnalized on
obtaining able expertgui”d_arice;_panii when once
the validity of the ac:quvis,iti.0n. are not found
wanting, there’ to interfere with
the the project and courts
cannoltggsit. -the decisions of experts and
technical”p:ersori’st up of road plan etc., have

all ,b§elen’.done’ ‘inficon:sultation with the technical experts

_’there–,is~-no scope for interference by courts in a

lhiatterllloihthisl”nature; that the allegation of rnala fide is

notnjiadehlllgood by impleading necessary persons by

A ..j”l.na’rnes, no particular averment or allegation of malafide

ids; levelled against any particular person in the petition

1 7
and in this Vi€W of the matter. the writ petition deserves to
be dismissed; that the petition is more an irnpedinient for

development Work rather than espousing an-y..’13gi’ti’n:1’ate

cause or grievance of the petitioner; without

merit, frivolous and deserves to be d’isrnj.is’-sed,’ 4′ f

13. In support of the su’orr_1issions’,=. 1earr;eat’¢ou’nsé1i ‘fort’

second respondent has placedreiianee’ judgment of
the Supreme Court inithe BHATTA
vs STATE or [A1″R7..1Vs97 so 1236] to

submit that judgment, there is

no scopeViVI”or..}’the’7eo11_rt.:t’o interfere with a matter of this
nature:-r Learned A:co_u’nsie»l.has placed a strong reliance on

the Aobservtatieon ..ci–on’tained in para–10 of the judgment,

. – …..

“!3’efore parting with this case, we think it
* necessary to make a few observations relevant
to.~Zanjdacquisition proceedings. Our country is

now launched upon an ambitious programme

x j of. all round economic advancement to make

“‘«–._our economy competitive in the world market.

We are anxious to attract foreign direct

investment to the maximum extent. We propose

18

to compete with China economically. We wish
to attain the pace of progress achieved by some

of the Asian countries, referred to as ”Asian_
tigers”, e.g., South Korea, Taiwan
Singapore. it is, however, recognised »allt-C’;
hands that the infrastructure necessary

sustaining such a pace of progress _is_w~o_efully_

lacking in our country..,»AA»The of;
transportation, power and ;;:’on1rnun13C_atio’n_s”are”‘,,, _ A
in dire need of substantialC”impro_vc.ment,”~.,_A”C
expansion and rriodeznisation. Thesei things} ‘

very often call for acquisition of land anldfthatl
too without any delay. _howev_er,’ “C natural
that in most of these the’~pe.rsons
affected challeng,e§–the-‘_ ax;quis_ition proceedings
in Courts. These challenges’ are generally in the
shape of writ pet.it1’_o~ns’ .fil,ed.””in”High Courts.
invariably, stay fiof is asked for and
in some ‘;oi’ders,_lb.y” way of stay or
iry’un”ction-.ar””e’./,_al3Q–«.__made. atever may have
been the»~p?:actices in thepast, a time has come
whe’re,the C'(:~urts’.s’hould”‘keep the larger public
interestl’inm_in.d’whi.le –exercising their power of
granting . s’tay/linjunction. The power under
Article i226″–is”‘discretionary. It will be exercised

portly in fu_rth.eranc’«é of interests of justice and
not merely, on the making out of a legal point.
‘And the matter of land acquisition for public

purposes, the interests of justice and the public

–in”terest,.c(_;:alesce. They are very often one and

-ythe .”_same. Even in a Civil Suit, granting of

iry’u.ncjtion or other similar orders, more

particularly of an interlocutory nature, is

equally discretionary. The courts have to weigh

it the public interest vis-a-vis the private interest
while exercising the power under Article 226 –

indeed any of their discretionary powers. It

19

may even by open to the High Court to direct,

in case it finds fnally that the acquisition was
vitiated on account of non–compiianee with
some legal requirement that the persons
interested shall also be entitled to a porticulrtih
amount of damages to be awarded as a
sum or calculated at a certain percentage» .of-‘jg ,
compensation payable. There are A
of affording appropriate relief and redres.sinq=a ~ K
wrong; quashing the acquisition proceedtng””is_’ V
not the only mode of re<;'f.ress.'To«_wit,..__it.,is"V__
ultimately a matter of balaneingjthe it
interest. Beyond this, itis neither possible nor': V
advisable to say. We "tr_ustwthat~.theee'
Considerations will be by

the Courts while dealir:.–g,"vzuith challenges to
acquisition proceedings. , ~ V

14. Origina} record is,’ a1s:;’i §a1aced7.,’t»efore the court.

indicating’ design of the road in

respect”,ot’._the. .NH48 lying in between KM

49.474; to Wfithtireference to the sketch and plan,

«..,it veheInent’1y’e,sserted by Ms Shilpe. Shah, learned

seejend respondent that the curve of the road

at is very necessary and it sub~serves the

V”‘»purpose:s’ of an overali project and such assertion is also

V-sot1é1l1t to be bolstered by the version of Sr}; Jwalakumar,

§

20

Project Manager, who. it is claimed is an executive
engineer and a technical person, to submit tha.t’–.gmere

straightening of a possible curve of the road ate.’

point ie. stretch of NH48 lying in betweenI}iM’

KM 50 is not the thing, but the’¥enti_re plan’ ‘b

one is required to be exair1ineti._V;i1: a _
manner; that a curve before aflcurve after

this stretch are all :’b_t>Tkf3pt hlind While

deciding the stretch of road

and whether avoid the curve at

that opinion is to provide

for a_ it is being carried out etc.

15. I through the original records,

plangand the “‘e::§tractV:of the sketch/plan of the proposed

road, a copy of which is produced at

writ petition, which in respect of the

V –V stretch NH48 lying in between KM 49.474 to KM 50 of

‘:j.theo—highway and even on a comparison and combined

. gm

21

viewing of these two plans and sketch, it is very obvious
even to the naked eye of a layperson that theagroad is

taking a left curve at the point where

property is located and again coming of the»

highway at KM 50 stone. Nothlingieojuldg ‘4

having a straight stretch of roadtvirilthe between,

KM 49.474 to KM 50, but and
not made good on be hidden under
the so~cal1ed technical… advice, the
curve is even to my
understandin2g”:.,.”figes worthwhile purpose,
but orziithe and diametrically opposed
to the of’ and reducing curves and

assnrnirig that ~ there was a curve earlier in the original

whii-e__widening, when it is possible to straighten

these two kilometer points and should

‘V have ‘oeen.’attempted and it is this obvious thing which

“fiends, credence to the allegation of the petitioner, which

* thelpetitioner had made at the earliest point of time even

22

while filing his objections before the special land
acquisition officer that the road is taking a deliberate left
curve at the place the property of the petitioner is located
only to harm the interest of the petitioner due
rivalry that has €XiSt€Cl between the petitioner
wielding influence with the natioinalphighwayl”aiithoritiesl,”»

due to their political affiliations A it’

16. Whether such avernient’s:’and allegatilonsfiare made
good by naming any pe’rson;’lorlV_othperiivise, leglalflllrnizzla fides
are writ large on the faee of r’ecorlii,._lin the authority

persistirngiiii.th’e.roadil_nayi highway with the curve
only so”.as.to land of the petitioner is

acquired and the_buil_ding of the petitioner is demolished

‘l V’ ‘-for no’ cause; for noptirpose and for no one’s benefit, but

cont}? to dletriinent of the petitioner.

.4 17. .l4″\?..\f1*iile;4l.lthis court does not sit in appeal over the

llufopinion “of any expert nor this court takes over the

administration or the manner of implementation of a

23

project nor is the court concerned with the details of policy
making, nor even as to the manner in which the road is to
be laid as to in what manner, it should run whose
property, whether the road is to take a curve

curve or a bend, which are all, as

Supreme Court, are matters b_e»st.__1eft.”.toW ands.

persons conversant with si,1chf
administrators, who A.”a.l__l ‘ iacjtionsb
nevertheless, all such” actionxf,”‘§ind.._’.funcAti’o.n.-‘tipon the
administrative side: review of

administrative’ action {and_has_°tof..ne’cessarily answer the

test of-._faim.es’s,-«vanvdp”n_one7arbitrar*iness in State action,

failing inevitably hit by Article 14 of

the C{onstitutio1ii._ot India.

l’ 14io~,.vv;orthwhile explanation forthcoming for the

retention curve at the particular place, but on the

3″*”~.__V”face of such a retention being to the detriment and

A of the petitioner and though the petitioner has been

24

making persistent efforts to instill a sense of fairness and
proper action to be taken on the part of the author.ity»,.that
having failed. the petitioner has approached it

19. This court. acting as a guardian of i
having a constitutional rnaridateflto
liberty of citizens, has a duty -to pelrfolrin to.
flexing administrative authoritiesy “then abuse
and misuse of powerVi;s._zsoughtV’_pt:o”‘camouflaged the so-
called technical .expertisel:.grp even otherwise
and to it illaluthorities, public
4statiu:t’orylfunctionaries always act only
in conslonlance: provisions, exercise such

statutory powelrs .a;:1d’*adininistrative powers in a fair, 11on-

«..g1rbiit.raryV.m’anner;lthat they do not misuse or abuse their

ipoweri»–.favo2ir_1..one and to victirnize another person and

ultirriateiy ensure that public authorities always act in

larger public interest, eschewing private and personal

_ lliniterest.

25

20. Proper exercise and utilization of statutory powers is
not the manner of conduct of second respondentéiiiin the

present case. Even the special land acqtiis’iti~on..J:ofiicer

had occasion to record the need that can

straightened and the bend CEi1″1:’.I:’36 “1itV}_iat i’
the curve can be avoided. _ V it 3 ‘V

21. Though Ms Shilpa ‘co_Vtu’nseiVf§for second
respondent, seeks recording by the
special land acquisiitiori version of the
petitioner 44 detract from the
recording acquisition officer, as his
signature of such recording and it is

veiyijpitntich note sheets extract which is placed

»b;ei})_re.,the ‘court by the Very second respondent. in fact, it

“-therc’a;’ftei?.,vV’v the very officer has passed orders

subseqiiently, rejecting such objections for the reason that

«project director of the nationai highway authority has

26
strongiy pleaded for overlooldng the objection, as they
have already finalized the plan etc.

22. In this background. even the submission..”4oft’_learried

counsel for second respondent that the_.proj..ectl_l.’is4 in

advanced stage and therefore ‘4
does not carry conviction; as i._lsl’not
project is going to be corrective
measures. if an taken, if an
illegal action has been is misused or

abused.

23. ft-‘:}ven– nevertheless, it is the duty of
this courtto correct’ to permit only such actions of

administrative ‘authorities which are law conforming alone

to be to sustain and it is also equally necessary

to realize its mistake and not to keep

trudging blindly in the wrong direction, but to head in the

» right direction, as it is always said ‘better late than never’.

27

24». The acquisition of land for the purpose of widening
NH48 particularly the stretch between KM 49.47’«§i.”‘to KM
50 is clearly vitiated by arbitrariness Lfitfie
exercise of power for such acquisition
which it is exercised and the .

so–ca1Ied design and plan,’

flawed .

25. Therefore, such’:’proc_eedii1–§sinunderithej impugned
notification in respect of’ the highway

between KM 4 quashed by issue

of a writ” ‘ofii:,cert:iora’1*i1″”buthdiibverty is reserved to the
respondents V1 corrective measure and to go

ahead, after proper raiotification to sub–serve the overall

V’ .objeet 0f~.Wi’denirig”of’the road and straightening the curves

i.ett;..,uk.eepingwi_n_j..view the observations made in this order

by that the road does not take an

xi””.__V”unnec.eis_sa1y curve; that it does not take an avoidable

The judgment of the Supreme Court, on which

28

reliance is placed by learned counsel for second
respondent, in no way furthers the case of the.p’p’.second
respondent in the present case, as a
observation of the Supreme Court is
given to a public authority it ‘1 ii
whimsical and irrational manner.lll”*.lllo
an arbitrary action of a is in
violation of Article 14 of

26. All courtsyand function

under the autfiori_tyf:lv’estecl in them under the

Constitutioniliandlino laLithority””clan claim immunity from
the operation of thieyprov-i.sions of the Constitution. While

it is desirableyvth at ourlcountry also requires development,

gearl”up”to the levels of global competitors and

-keep’ if not in the forefront at least in the

coznpany forerunner, that cannot be achieved at the

oftranipling of the rights of the citizens, violating

ll statutory provisions, even violating the constitutional

29

mandate and such action will definitely be frowned upon

and voided by courts even in exercise of jurisdiction of

judicial review of administrative action. §’i’}<1ifsj..__ii'swl' _._o1a.e

classic case where such power is Very n.ec_essa'ri:1y._ tovibe,

exercised and it is accordingly exerciisedfj. 1 i '

27. Writ petition ai10wed.by.___iss1i’i:ig” a wriit’ ceritiorarit»

to quash the acquisition proc’e,edi.r1gsdiiidrespect of the
stretch of the highway”ii”betweg;:§7 “i{M’A:t’4.9.474 to KM 50,
reserving libertyaas ir1dic.21ted’–e;i)_o4§}ev_ ivfeivour of second

respondent_._ Noviiorder as to costs.

Sd/~
JUDGE