High Court Punjab-Haryana High Court

Partap Singh And Others vs State Of Haryana And Others on 3 December, 2008

Punjab-Haryana High Court
Partap Singh And Others vs State Of Haryana And Others on 3 December, 2008
CWP No. 1687 of 2008                  1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                          C.W.P.No. 1687 of 2008
                          Date of decision 3 .12.2008


Partap Singh and others                                  ...Petitioners

                          Versus

State of Haryana and others                                 ... Respondents.

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE JORA SINGH

Present:     Mr. Pankaj Jain, Advocate for the petitioner.
             Mr. Ashish Kapoor, Addl. AG Haryana.
             Mr. Kapil Kakkar, Advocate for respondent nos. 2 and 3.


1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

The short question raised in the instant petition filed under

Article 226 of the Constitution is whether the last date of publication of

notice under Section 4 of the Land Acquisition Act, 1894 (for brevity ‘the

Act’) would be the relevant date for issuance of notification under Section 6

of the Act when the provisions of Section 17(2)(c) read with Section 17(4)

of the Act on account of urgency have been invoked. The afore-mentioned

question has been raised by challenging notification dated 3.1.2008 issued

under Section 4 read with Section 17 of the Act and declaration dated

4.1.2008 made under Section 6 read with Section 17 of the Act ( Annexures

P.2 and P.3 respectively). The principal ground of challenge is that since the

substance of notification issued under Section 4 of the Act was published in

the locality on 24.1.2008 then no declaration could have been issued under
CWP No. 1687 of 2008 2

Section 6 read with Section 17 of the Act before that date. It has been

submitted that the declaration having been issued on 4.1.2008 ( Annexure

P.3) suffer from legal infirmity and is thus liable to be set aside.

Mr. Pankaj Jain, learned counsel for the petitioner has argued

that a bare perusal of Section 4 of the Act would show that the last date of

publication giving substance of the notification has to be considered as the

date of notice published under Section 4 of the Act. According to the

learned counsel the date of notification in the present case must be regarded

according to the afore-mentioned provision to be 24.1.2008 and therefore no

declaration under Section 6 read with Section 17 of the Act could have been

made on 4.1.2008. He has highlighted that a declaration under Section 6

read with Section 4 of the Act has been made one day after the notification

under Section 6 of the Act has been issued whereas the last publication of

the substance of the notification in the locality was made on 24.1.2008. In

support of his submission, learned counsel has placed reliance on a

judgement of the Hon’ble supreme Court in the case of State of U.P. v.

Radhey Shyam Nigam and others AIR 1989 SC 682. Placing reliance on the

observations made in para 14 of the judgement, learned counsel has

submitted that the notification under Section 6 read with Section 17 of the

Act issued on 4.1.2008 stands vitiated.

Mr. Ashish Kapoor, learned State counsel, however has placed

reliance on the observations made by Hon’ble the Supreme Court in the case

of Mohan Singh and others v. International Airport Authority (1997)9 SCC

132. Learned counsel has drawn our attention to the observations made in

para no.13 and has argued that various steps contemplated by Section 4(1)

of the Act would not be necessary for exercise of powers under Section 17
CWP No. 1687 of 2008 3

(2) of the Act. The observation only requires that there has to be at least a

day’s difference between publication of notification under Section 4(1) and

declaration made under Section 6 of the Act.

Having heard the learned counsel and perusing the paper book

with their able assistance we are of the view that this petition is liable to be

dismissed. It is true that numerous steps are postulated by Section 4 of the

Act before issuance of declaration under Section 6 of the Act. Section 4 of

the Act in terms require the publication of notice in the newspaper and in

the absence of invoking the urgency provision the usual procedure as

contended by the learned counsel has to follow. However, when urgency

provisions postulated by Section 17(2) and Section 17(4) of the Act have

been invoked then the publication of notification in two local newspapers

and giving notice of the substance at three convenient places in the locality

is not mandatory. The question came up for consideration before Hon’ble

the Supreme Court in Radhey Shyam’s case (supra) and interpreting Section

17(4) of the Act it was held that declaration under Section 6 of the Act has

to be made after publication of the notification subsequently. In other

words, when urgency provision has been invoked then declaration under

Section 6 of the Act has to be made subsequently which means that it could

be even a day later. Similar controversy was raised before the Hon’ble

Supreme Court in Mohan Singh’s case (supra) on which reliance has been

rightly placed by the learned State counsel. In para 13 of the judgement the

precise question has been dealt with and it has been held that various other

steps postulated by Section 4 of the Act regarding publication of the

substance of notification in the locality is not mandatory and only a gap of

atleast a day between the publication of notification under Section 4(1) of
CWP No. 1687 of 2008 4

the Act and declaration under Section 6(1) of the Act would be sufficient

compliance. Para 13 of the judgement which answers the question against

the petitioner reads thus:

“13. The question is: whether it is mandatory in such a

situation, i.e., after the publication of the notification in the

Gazette publication in two local newspapers and giving of

notice of the substance of the notification at convenient places

in the locality, to await the exercise of power under Section 17

(4)? After giving due and deep consideration to the respective

contentions raised by the learned counsel, we are of the

considered view that though the compliance of these three steps

required under Section 4(1) is mandatory for the exercise of the

power under Section 17(4), it is not necessary that all the three

steps should be completed before making the declaration under

Section 6(1) and have it published for directing the Collector to

take possession under Section 17(1) or 17(2). What is needed

is that there should be a gap of time of at least a day

between the publication of the notification under Section 4

(1) and of the declaration under Section 6(1). Herein, we

dispose of the controversy and agree with Shri Shanti

Bhushan that the date of the notification and declaration

published as mentioned in the Gazette is conclusive but not

the actual date of printing of the Gazette. This

interpretation of ours would serve the public purpose,

namely, the official functions are duly discharged. When the

land is urgently needed under Section 17(1), notice under
CWP No. 1687 of 2008 5

Section 9(1) would be given to the owner steps would be

taken to and resume its possession after the expiry of 15

days. If it is needed urgently under Section 17(2), even

without waiting for 15 days on issue of notice under Section

9(1) to the owner, the appropriate Government would

direct the Collector to take possession of the land

immediately. If the publication in the newspapers and in the

locality is also insisted upon as preliminary to the exercise

of power under Section 17(4) which are mandatory

requirements and until last of them occurs, the immediate

or urgent necessity to take possession of the land under

Section 17(1) or 17(2) before making the award would be

easily defeated by dereliction of duty by the subordinate

officers or by skillful manoeuvre. The appropriate

Government is required to take the decision for acquisition

of the land and to consider the urgency or emergency and to

make the notification under Section 4(1) and declaration

under Section 6 and have them published in the Gazette

that the land acquired under Section 4(1) is needed for

public purpose; they become conclusive under Section 6;

and to give direction to the Collector to take its possession.

The publication in the newspapers and giving of notice of

the substance of the notification at the convenient places in

the locality are required to be done by the Collector

authorised by the Government under Section 7 and his

subordinate staff. If dereliction of duty is given primacy,
CWP No. 1687 of 2008 6

delay deflects public justice to meet urgent situation by the

acts of subordinate officers for any reason whatsoever.

Until that is done and the last of the dates occurs,

Government would be unable to act swiftly for the public

purpose to take immediate possession envisaged under sub-

section (1) or (2) of Section 17 and they would be easily

defeated or frustrated.” (emphasis added)

It is thus obvious that publication of notification under Section 4 in

the newspapers or publication of its substance in the locality is not

mandatory and it is merely directory. Such being the position of law we find

no merit in the submission made by the counsel for the petitioner and the

question posed in the first para of the judgement is required to be decided

against the petitioner. Accordingly, the writ petition is liable to be

dismissed.

For the reasons afore-mentioned this petition fails and the same

is dismissed.




                                            (M.M.Kumar)
                                              Judge



                                            (Jora Singh)
 3.12.2008                                   Judge

okg