Bombay High Court High Court

Percival Joseph Pareira vs The Special Land Acquisition … on 7 November, 2009

Bombay High Court
Percival Joseph Pareira vs The Special Land Acquisition … on 7 November, 2009
Bench: A.S. Oka
    kbp                                       1                             wp1211-09.sxw




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                       
                        CIVIL APPELLATE JURISDICTION




                                                               
                        WRIT PETITION NO.1211 OF 2009




                                                              
    Percival Joseph Pareira                                          ..Petitioner 
          Vs.




                                                 
    1 The Special Land Acquisition Officer
    2 The State of Maharashtra   
    3 City & Industrial Development Corporation                     ..Respondents
                                
    Mr.S.S.Kulkarni, for petitioner.
    Mr.A.P.Vanarase, AGP for respondents no.1 and 2.
    Mr.A.A.Kumbhakoni, i/b Mr.A.M.Kulkarni,for respondent No.3. 
                                      
            


                                  CORAM : ABHAY S.OKA, J.
         



                                       DATE     :  7th November,  2009.





    JUDGMENT :

1] The submissions of the learned counsel for the parties were
th
heard on 7 October, 2009. The judgment was reserved.

Accordingly, the petition is today placed for judgment.

2] This Writ Petition under Article 227 of the Constitution of

India arises out of the proceedings of a reference under Section 18

of the Land Acquisition Act, 1894 (hereinafter referred to as “the

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 2 wp1211-09.sxw

said Act of 1894″). The petitioner is the claimant in the said

reference. By the impugned order, the third respondent (The City

Industrial Development Corporation of Maharashtra Limited

hereinafter referred to as “CIDCO”) has been directed to be added

as an opponent to the land acquisition reference under section 18

of the said Act of 1894.

3] A reference will have to be made to the facts of the case. The

notification under Section 4 of the said Act of 1894 in respect of
th
the acquired land was issued on 24 September, 1986. The

declaration under section 6 of the said Act of 1894 was issued on
th th
17 September, 1987. After the award dated 18 September 1989

was made, an application under Section 18 of the said Act of 1894

was filed by the petitioner on the basis of which a reference under

section 18 of the said act of 1894 has been made to the Court. It

must be noted here that the third respondent (CIDCO) made an
th
application at Exhibit 38 on 7 April, 2004 contending that the said

respondent was the beneficiary of the acquisition and on the basis

of an agreement made by the said respondent with the

government of Maharashtra ,compensation will be payable by the

said respondent. Reliance was placed on sub-section 2 of section

50 of the said Act of 1894 and it was contended that the CIDCO

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 3 wp1211-09.sxw

was a necessary party to the land acquisition reference under

Section 18 of the said Act of 1894. By the judgment and order

th
dated 27 October, 2004 the said application was rejected.

th
4] On 7 April, 2008, the State of Maharashtra represented by

the District Government Pleader moved an application exhibit 113

contending that the CIDCO being acquiring body was a

necessary party to the said reference under Section 18 of the said

Act of 1894. It was contended that the State has acquired the land

subject matter of reference and has transferred the land to CIDCO.

Therefore, a prayer was made for impleading the CIDCO as the

second opponent to the said reference. The petitioner opposed

the same on various grounds contending that the CIDCO was not

the acquiring body. It was contended that CIDCO was neither a

necessary nor a proper party. By the impugned order, the said

application made by the State of Maharashtra was allowed and the

petitioner was directed to implead the CIDCO as a party opponent

to the said reference.

5] The learned counsel for the petitioner has made detailed

submissions on this aspect. Submissions are made on the basis

of various provisions of the Maharashtra Regional Town Planning

Act, 1966 (hereinafter referred to as “the said Act of 1966”). It is

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 4 wp1211-09.sxw

submitted that under the provisions of the said Act of 1966 the

CIDCO being a New Town Development Authority, there is no

power vesting in CIDCO under Section 113-A to acquire a land for

the purpose of setting up a new town. The submission is that

CIDCO was merely an agency of the State of Maharashtra for

implementing the project of setting up the new township of New

Bombay. He submitted that the decision to acquire the lands

has not been taken by CIDCO but it is the decision of the State of

Maharashtra. It is submitted that sub-section 2 of Section 50 of

the said Act of 1894 has no application. He has placed reliance on

various notifications. He has also placed reliance on the

amendment made to the said Act of 1966 in the year 1971.

6] Learned counsel for the third respondent CIDCO submitted

that the CIDCO was established and appointed as a Special

Planning Authority in relation to New Bombay. He submitted that

the CIDCO is a government company and the same is established

under section 113 (A) of the said Act of 1966. He pointed out that

earlier the entire burden of paying the compensation on account of

acquisition of lands for the project of the twin city of the New

Bombay was of the State of Maharashtra. He placed reliance on a
th
Government Resolution dated 12 February, 2008 and submitted

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 5 wp1211-09.sxw

that the entire responsibility for payment of enhanced

compensation of the lands acquired for the project is that of

CIDCO. He submitted that the issue involved in the present

petition is not whether the CIDCO is the acquiring body or local

authority or whether the CIDCO acts as an agent of the State

Government. But, the issue is whether the CIDCO was a “person

interested” and whether CIDCO is going to ultimately end up in

bearing the entire financial burden of paying whole amount of

compensation. He submitted that the CIDCO is required to pay

the compensation amount to the claimants. He submitted that

the term “company” appearing in section 3 of the said Act of

1894 excludes a government company, but the “company” referred

to in Section 50 is different and the same words used will have to

be construed differently. He has relied upon decisions of the Apex

Court which are dealt with in the later part of this judgment. He

submitted that the CIDCO, in any event, is a person interested,

and therefore, is entitled to a notice of reference under section 18

of the said Act of 1894 in view of clause “b” of Section 20 of said

Act of 1984. He submitted that the words “local authority” and

“company” in the said Act of 1894 would include all bodies on

whose behalf the land is acquired. He submitted that all such

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 6 wp1211-09.sxw

bodies are necessary and proper parties to a reference under

section 18. He submitted that no interference is called for with the

impugned order.

7] The learned AGP appearing for the State supported the

impugned judgment and order and submitted that as the CIDCO

is required to bear the burden of payment of the compensation as

well as the enhanced compensation, as rightly held by the trial

court , the CIDCO was a necessary and proper party to the

reference and therefore no interference is called for. The learned

counsel for the petitioner pointed out from the Government
th
Resolution dated 12 February, 2008 relied upon by CIDCO that

even under the said Government Resolution , the CIDCO is

required to pay the compensation amount on behalf of the

Government of Maharashtra. He pointed out that the said

resolution further provides that at the time of final settlement of the

account , an adjustment would be made to give the credit to the

CIDCO of the amount paid by way of compensation to the

claimants.

8] I have given careful consideration to the submissions.

Before dealing with the submissions, it will be necessary to

consider the relevant provisions of Act of 1966. Under Sub-section

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 7 wp1211-09.sxw

(1) of Section 113, the State Government is empowered to issue a

notification in the official gazette designating any area as a site for

the proposed New Town which shall be named in the notification.

Under sub-section (2), after publication of the notification under

sub-section (1), for the purpose of acquiring, developing and

disposing of land in the area of a New Town, the State

Government is empowered to constitute a New Town

Development Authority. Sub-section 3(A) of the Section 113

reads thus:-

“(3A) Having regard to the complexity and

magnitude of the work involved in developing

any area as a site for the new town, the time

required for setting up new machinery for

undertaking and completing such work of

development, and the comparative speed with

which such work can be undertaken and

completed in the public interest, if the work is

done through the agency of a corporation

including a company owned or controlled by the

State or a subsidiary company thereof, set up

with the object of developing an area as a new

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 8 wp1211-09.sxw

town, the State Government may,

notwithstanding anything contained in sub-

section (2), require the work of developing and

disposing of land in the area of a new town to be

done by any such-corporation, company or

subsidiary company aforesaid, as an agent of the

State Government; and thereupon, such

corporation or company shall, in relation to such

area, be declared by the State Government, by

notification in the Official Gazette, to be the New

Town Development Authority for that area]”.

It must be stated here that aforesaid sub-section 3(A) as well as

Section 113 A were brought on the statute book by way of an

amendment made by the Maharashtra Act No.21 of 1971. Section

113(A) of the said Act read thus:-

“113A.Notwithstanding anything contained in this

Act, or in any law for the time being in force,

where any corporation or company is declared to

be the New Town Development Authority under

sub-section (3A) of section 113, the State

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 9 wp1211-09.sxw

Government shall acquire either by agreement or

under the Land Acquisition Act, 1894 (and such

acquisition may have been commenced before

the coming into force of this section) any land

within the area designated under this Act, as the

site of the new town, any land adjacent to that

area which is required for the purposes

connected with the development of the new

town, and any land whether adjacent to that area

or not, which is required for provisions of

services or amenities for the purposes of the new

town; and vest such land in such Authority for the

purposes of this Chapter]”

In the light of the relevant provisions of the said Act of 1966 , the
th
factual aspects of the case will have to be considered. On 20

March, 1971, a notification was issued by the State Government

which was published in the gazette by which the area mentioned in

the schedule was designated as the site for the proposed new

town known as “New Bombay”. The said notification was issued in

exercise of powers under sub-section (1) of Section 113 of the said

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 10 wp1211-09.sxw

Act of 1966. On the same day, another notification was issued by

the State Government which was published in the same gazette.

The said notification was issued in exercise of powers conferred by

the sub-section 3A of the Section 113 of the said Act of 1966 by

which the CIDCO was appointed as the New Town Development

Authority for the area comprised in the site of New Bombay. The

said notification records that the CIDCO was a subsidiary company

of the State Government which was owned and controlled by the

State Government. Thus, the appointment of the CIDCO is under

sub-section 3A of Section 113, and therefore, the CIDCO as a

New Town Development Authority was required to do the work of

developing and disposing of land in the area of new town of New

Bombay as an agent of the State Government.

9] At this juncture, it will be worth making a reference to a

th
notification dated 24 September, 1986 under section 4 of the

said Act of 1894 by which the land subject matter of the reference

in the present case has been notified for acquisition. There is a

recital in the notification that under the provisions of Section 113A

of the said Act of 1966 read with Section 4 of said Act of 1894, the

land described in the schedule under the said notification was

likely to be needed for the development of the area designated as

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 11 wp1211-09.sxw

the site of the New Town of New Bombay. The notification under

th
Section 6 of the said Act of 1894 issued on 10 September, 1987

is also placed on record. The notification specifically records the

satisfaction of the Commissioner of the Konkan Division that it was

necessary to acquire the land described in the schedule to the

notification under section 4 referred to earlier . The notification

states that the same was issued under the provisions of the

section 6 of the said Act of 1894 read with section 113-A of the

said Act of 1966. The material recital in the said notification read

thus:-

” And whereas, the Commissioner Konkan

Division, is now satisfied that the said lands are

needed to be acquired at the expenses of State

Government for the said public purpose;”

The aforesaid recital makes it very clear that the land was

decided to be acquired “at the expenses of the State Government”

for public purpose. This factual aspect has some bearing on the

decision of this petition.

10] The learned counsel for the CIDCO has relied upon the

decision of the State Government which is reflected from the

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 12 wp1211-09.sxw

th
circular dated 12 February, 2008 which is placed on record by the

learned counsel for the CIDCO. In the preamble, it refers to the

th
aforesaid notification dated 20 March, 1971. It also notes that the

CIDCO has been appointed by the State Government as the New

Town Development Authority for New Bombay. The said

government resolution notes that the CIDCO was newly formed in

the year 1971 and at the time funds were not available with the

CIDCO. It is further stated that as the funds were not available with

CIDCO, it was decided that the State Government will acquire

privately owned lands in the site of New Bombay and will

thereafter transfer the same to the CIDCO. The said government

resolution further notes that the State Government has acquired

various lands under the provisions of the said Act of 1894 and has

transferred the same to the CIDCO. The said lands are being

developed and sold through the CIDCO .It is further noted that

considering the present financial condition of the State

Government , hereafter it will not be possible for the State

Government to make available funds for payment of

compensation/enhanced compensation in respect of land acquired

for the project of the New Bombay. The said government

resolution refers to earlier decision of the Government dated 2nd

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 13 wp1211-09.sxw

January 1985 by which the State Government decided to acquire

private land for the project of New Bombay and thereafter to

transfer the same to CIDCO. It is further noted that the said earlier
st
decision has been modified and with effect from the 1 April 2008 ,

the CIDCO will have to pay the compensation amount on account

of the acquisition of land for the New Bombay project and even the

enhanced compensation amount granted by the Court will have to

be paid by the CIDCO . It records that with effect from 1 April,
st

2008 the amount of compensation paid by the CIDCO will be “on

account of the Government”. It further records that when an

account of the amounts paid by the State Government towards

compensation and enhanced compensation as well as the

amounts paid by the CIDCO in that behalf will be made, the

amounts paid by the CIDCO will be taken into consideration.

Further part of the government decision records that for the

acquisition of the land for the purpose of New Bombay project ,

the Town Development Department of the State of Maharashtra is
th
the acquiring body. However, by a letter dated 20 March, 2006

issued by the State Government , the Managing Director, Joint

Managing Director, Chief Land Survey Officer of the CIDCO have

been authorized to submit the proposals for acquisition on behalf

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 14 wp1211-09.sxw

of the Government. Therefore, the government resolution directs

that the CIDCO should actively participate in the Court

proceedings relating to the payment of compensation in respect of

the land acquired for the New Bombay project. Under the said

decision, a direction was issued to the CIDCO that in the

proceeding of a reference under section 18 of the said Act 1894 ,

the CIDCO shall oppose the claim for enhancement by pointing out

that apart from compensation , allotment of developed plots is

being made to the affected persons.

11] From consideration of the aforesaid documents the following

factual position emerges:

a) For setting up of the new town of New Bombay, in

exercise of powers under sub-section 3(A) of section
th
113 of the said Act of 1966 under notification dated 20

March 1971, the CIDCO was appointed as the New

Town Development Authority. Thus, the State

Government decided to get the work of development

of the site of the city of New Bombay done through

CIDCO as an agent of the State Government.

b) The acquiring body for the acquisition of land for New

Bombay project was the Town Development

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 15 wp1211-09.sxw

Department of the State Government and with effect

th
from 20 March, 2006 certain Officers of the CIDCO

have been empowered to submit the proposals for the

acquisition of land on behalf of the State Government.

c) Till 1st April, 2008 not only that the CIDCO was not the

acquiring body, but, even the compensation on account

of acquisition of lands for the said project was paid by

the State Government and not by the CIDCO.

th

d) The effect of the decision dated 12 February, 2008 is

st
that from 1 April, 2008 the CIDCO will have to pay the

compensation amount “on account of Government”.

However , the Town Development department of the

State Government continues to be the acquiring body.

e) As far as the present acquisition is concerned, the

notification under section 6 of the said Act 1894 makes

it clear that the land was acquired under Section 113A

at the instance of the State Government and at the

expenses of State Government.

::: Downloaded on – 09/06/2013 15:16:41 :::

     kbp                                      16                             wp1211-09.sxw




          12]    Where any company or Corporation is declared to be 




                                                                                       

the New Town Development Authority under sub- section

(3A) of section 113 the said At Of 1966, as per section

113A , the State Government is required to acquire, either by

an Agreement or under the said Act of 1894 , any land within

the area designated as the site of the new town. The section

113A requires the State Government to vest the acquired

lands in such New Town Development Authority for the

purposes of the development of the New Town. Thus, even

if a New Town Development Authority is appointed under

sub-section (3A) of Section 113 , the acquisition of the lands

for the purpose of setting up the New Town the has to be by

the State Government. The reason is that under sub-section

(3A) of section 113 , the New Town Development Authority

acts as an agent of the State Government. In the present

case , the CIDCO has been admittedly appointed under sub-

section (3A) of section 113 of the said Act of 1966.

Therefore, as reflected from the notifications under sections

4 and 6 of the said Act of 1894, the acquisition of the land is

under section 113A of the said Act of 1966 at the instance of

the state government. The notification under section 6 makes

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 17 wp1211-09.sxw

it very clear that the acquisition is at the cost of the State

Government. The acquisition has been made and completed

prior to first April 2008 and therefore, going by the
th
government resolution dated 12 of February 2008, the

compensation and enhanced compensation is payable by

the state government.

12A] A reliance has been placed by the learned counsel for the

CIDCO on the decision of the Constitution Bench of the Apex

Court in the case of U.P.Awas Evan Vikas Parishad Vs. Gyandevi

[1995(2)SCC 326]. The question before the Apex Court was re-

garding the interpretation of Section 50 of the Act of 1894. The

conclusions of the decision of the Apex Court are summed up in

paragraph 24 of the decision. The relevant conclusions read

thus :-

“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 ad-
duce evidence for the purpose of determining the amount of com-
pensation.

::: Downloaded on – 09/06/2013 15:16:41 :::

kbp 18 wp1211-09.sxw

2. The said right carries with it the right to be given adequate no-

tice by the Collector as well as the reference court before whom ac-

quisition proceedings are pending on the date on which the matter of
determination of compensation will be taken up.”

(emphasis added)

There are subsequent decisions of the Apex Court which consider

the said decision in the case of U.P. Awas (Supra). In the case of

Agra Development Authority Vs. Special Land Acquisition Officer

and others [(2001)2 SCC 646] the Apex Court considered the

same question. In paragraph 7, the Apex Court held thus:-

“. …….What is required by Section 50 of the Land Ac-

quisition Act is that the body for whom the property is
being acquired is given an opportunity to appear and ad-

duce evidence 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. “



                                                             (emphasis added)




                                                              ::: Downloaded on - 09/06/2013 15:16:41 :::
     kbp                                     19                            wp1211-09.sxw




    13]     Learned counsel for the second respondent CIDCO invited 




                                                                                     

my attention to the decision of the Apex Court in the case of NTPC

Ltd. Vs. State of Bihar and others [(2004)12 SCC 96]. In

paragraph 6 of the judgment, the Apex Court reiterated that the

body on whose behalf the land has been acquired is not just a

necessary party, but, is the proper party before the reference

court. In the decision relied upon by the learned counsel for the

CIDCO in the case Regional Medical Research Centre, Tribal

Vs.Gokaran and others [(2004) (13)SCC 125], The Apex Court

reiterated the settled law on the point. The Apex Court observed

that

“The definitions of “local authority” and “company” in the Land

Acquisition Act are inclusive definitions. They include all bodies
on whose behalf land is acquired.”

Therefore, to that extent the learned counsel for CIDCO is right

when he made a submission that the aforesaid definitions are

sufficiently wide to include all bodies on whose behalf the land is

required.

14] Thus, in short, the Apex Court has laid down that the body

on whose behalf the land was acquired is either a necessary or a

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 20 wp1211-09.sxw

proper party to the reference under section 18 of the said Act of

1884. On facts, as already held earlier, the acquisition in the

present case is in exercise of the powers under Section 113A by

the State Government. The notification under Section 6 of the Act

of 1984 makes it very clear that the acquisition is on behalf of the

State Government at the cost of the State Government. Moreover,

th
in view of the notification dated 24 March, 1971 the CIDCO being

the New Town Development Authority appointed under Section 3A

of Section 113 is doing the work of developing and disposing of the

land in the area as an agent of the State Government. Therefore,

the acquisition cannot be said to be at the instance of the CIDCO.

th
As stated in government resolution dated 12 April 2008 , the

acquiring body is admittedly the town development department of

the State Government. After the acquisition, the acquired land may

have been transferred to CIDCO. But as stated earlier , the

appointment of the CIDCO being under sub-section (3A) of section

113 of the said Act of 1966, the CIDCO acts as an agent of the

State Government. The work of development of the site of the New

Bombay is being carried out by the CIDCO on behalf of the State

Government. Therefore, the acquisition of land in exercise of

powers under section 113A of the said Act of 1966 cannot be said

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 21 wp1211-09.sxw

to have been made for the benefit of or on behalf of CIDCO.

Therefore, none of the aforesaid decisions will apply in the present

st
case. At least, till 1 April, 2008, the compensation amount in

respect of the land acquired for the project of New Bombay was

being paid by the State Government and now the decision of the

State Government says that the CIDCO will pay the compensation

amount “on account of the State Government”. Even assuming

that the Government decision of April, 2008 brings about certain

change , the said decision is of no relevance here as the

acquisition has been initiated and an award has been made much

prior to the said decision. Even assuming that the acquisition is

governed by the government resolution dated 12th April 2008, the

enhanced compensation will be payable by the CIDCO on account

of the State Government. In the circumstances, the CIDCO is

neither the acquiring body nor the authority which is liable to pay

compensation.

14A] Now an argument made by the learned counsel for the third

respondent that the CIDCO is a “person interested” will have to

be considered. The said argument was advanced as under the

clause “b” of section 20 of the said Act of 1894 a person interested

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 22 wp1211-09.sxw

is required to be issued a notice of the reference. Section 20 of

the said Act of 1894 read thus:-

“20.Service of Notice.- The Court shall

thereupon cause a notice specifying the day on

which the Court will proceed to determining the

objection, and directing their appearance before

the Court on that day, to be served on the

following persons, namely:-

(a)the applicant;

(b)all persons interested in the

objection, except such (if any) of

them as have consented without

protest to receive payment of the

compensation awarded; and

(c) in the objection is in regard to the

area of the land or to the amount of

compensation, the Collector.”

Clause “b” contemplates a notice to all persons interested in the

objection. In a reference under section 18, the objections

contemplated are as regards (a) the measurement of the land

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 23 wp1211-09.sxw

acquired ,(b) the amount of compensation,(c) the persons to whom

it is payable, or (d) the apportionment of the compensation among

the persons interested. In the facts of the case, the CIDCO is not

concerned with any of the four categories of objections which can

be raised in a reference under section 18. The CIDCO is not

interested even in the amount of compensation as the same is

payable by the State Government. A reference will have to be

made to clause “b” of section 3 of the said Act of 1894 which

reads thus:-

“(b) the expression “person interested” includes

all persons claiming an interest in compensation

to be made on account of the acquisition of land

under this Act: and a person shall be deemed to

be interested in land if he is interested in an

easement affecting the land;”

A person can be said to be a person interested provided that he is

the person claiming an interest in the compensation to be made on

account of acquisition . Thus, the person who claims to be

entitled to compensation or a share in the compensation can only

be a person who can be said to be claiming interest in the

::: Downloaded on – 09/06/2013 15:16:41 :::
kbp 24 wp1211-09.sxw

compensation. Here the CIDCO is not claiming interest in the

compensation. In fact, the CIDCO has no concern with the

payment of compensation. Therefore, the CIDCO cannot claim

right of audience on the ground that it is a “person interested”.

15] Only possible provision under which the CIDCO could have

claimed is Section 50 of the said Act of 1894 which reads thus:-

“50.Acquisition of land at cost of a local

authority or Company- (1)Where the provisions

of this Act are put in force for the purpose of

acquiring land at the cost of any fund controlled

or managed by a local authority or of any

Company, the charges of any incidental to such

acquisition shall be defrayed from or by such

fund or Company.

(2)In any proceeding held before a Collector

or Court in such cases the local authority or

Company concerned may appear and

adduce evidence for the purpose of

determining the amount of compensation:

::: Downloaded on – 09/06/2013 15:16:41 :::

kbp 25 wp1211-09.sxw

Provided that no such local authority or

Company shall be entitled to demand a

reference under section 18.

In the present case, admittedly, land is not being acquired at the

cost of any fund controlled or managed by the CIDCO. As held

earlier, the acquisition cannot be said to be on behalf of CIDCO or

for benefit of CIDCO in as much as while developing the site of

New Bombay, the CIDCO is acting as an agent of the State

Government. Therefore, sub-section (2) of Section 50 will have no

application in the present case.

15A] Keeping in mind the aforesaid legal and factual position ,

now a reference will have to be made to the impugned order. The

only ground on which the CIDCO is ordered to be impleaded is

that the CIDCO is a local authority, and therefore, it is a proper

party to the reference. The local authority can become necessary

or proper party provided sub-section 1 of Section 50 is applicable

which is not the case here. In the circumstances, the impugned

order will have to be quashed and set aside being completely

illegal. Therefore, the petition must succeed.

16] Hence, I pass the following order:-

::: Downloaded on – 09/06/2013 15:16:41 :::

     kbp                            26                              wp1211-09.sxw




                                                     th

a) The impugned order dated 29 September, 2008

is quashed and set aside and the application

exhibit 113 in LAR No.620/2000 stands

dismissed.

b) The petition is allowed accordingly.

c) No order as to the costs.

d) On the prayer made by the learned counsel for

the third respondent, it is directed that the

reference court shall not proceed with the

hearing of the reference till the end of January ,

2010.

[ A.S. OKA, J.]

::: Downloaded on – 09/06/2013 15:16:41 :::