Bombay High Court High Court

* Fakhruddin vs The Union Of India on 3 December, 2010

Bombay High Court
* Fakhruddin vs The Union Of India on 3 December, 2010
Bench: Naresh H. Patil, Shrihari P. Davare
                                    1                  WP No.3555/1994

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                 
                    BENCH AT AURANGABAD

                  Writ Petition No.3555 Of 1994




                                         
     *     Fakhruddin s/o. Hyderali         ]
           (Died), through his              ]




                                        
           legal representatives            ]
           Mustafa s/o Fakhruddin           ]
           Ambawala,                        ]
           Age 40 years,                    ]




                             
           Occupation : Service             ]
           R/o City Chowk,                  ]
                  
           Aurangabad
           At present
           R/o. Aden (ARY), YAMAN.
                                            ]
                                            ]
                                            ]         .. Petitioner.
                 
                Versus

     1)    The Union of India,              ]
      


           Through the Secretary            ]
           to Government of India           ]
   



           Ministry of Petroleum,           ]
           New Delhi.                       ]
                                            ]
     2)    The State of Maharashtra         ]





                                            ]
     3)    Hindustan Petroleum              ]
           Corporation Limited,             ]
           Regd. Office 17-                 ]
           Jamshetji Tata Road,             ]





           Bombay - 400 020                 ]
           (A Government of India           ]
           Enterprise).                     ]
                                            ]
     4)    Shri. U.M. Ghadge,               ]
           The Chief Regional Manager,      ]
           Hindustan Petroleum,             ]
           1 RB Motilal Road,               ]
           Pune - 411 001.                  ]




                                         ::: Downloaded on - 09/06/2013 16:40:19 :::
                                    2                      WP No.3555/1994

     5)   Abbas s/o Abdul Husain              ]




                                                                    
          deceased through his                ]
          legal heirs:                        ]
                                              ]




                                            
     5A) Abdul Hussain s/o Abbas              ]
         Age 50 years,                        ]
         Occupation: Business.                ]
                                              ]




                                           
     5B) Aqill Hussain s/o Abbas              ]
         Age 38 years,                        ]
         Occupation: Business                 ]
                                              ]




                              
     5C) Saifuddin s/o Abbas                  ]
         Age 35 years,                        ]
         Occupation Business
                  ig                          ]
                                              ]
          5A to 5C residents of               ]
          c/o Abdul s/o Hussain Abbas,        ]
                
          R/o Panchaki Road,                  ]
          Opposite Government                 ]
          Medical College,                    ]
          Near Nawakhanda                     ]
      

          Aurangabad.                         ]
                                              ]
   



     6)   The Collector,                      ]
          Aurangabad,                         ]
          District Aurangabad.                ]
                                              ]





     7)   The Commissioner,                   ]
          Aurangabad Division,                ]
          Aurangabad.                         ]
                                              ]
     8)   The Special Land                    ]





          Acquisition Officer,                ]
          B & C, Aurangabad,                  ]
          District Aurangabad.                ]     .. Respondents.

                                 --------




                                            ::: Downloaded on - 09/06/2013 16:40:19 :::
                                   3                        WP No.3555/1994

     Shri. S.P. Sonpawale, Advocate for petitioner.




                                                                     
     Shri. Alok Sharma, Assistant Solicitor General for Union of
     India - respondent No.1.




                                             
     Shri. S.V. Kurundkar, Additional Government Pleader, for
     respondent Nos.2,6,7 and 8.




                                            
     Shri. S.P. Deshmukh, Advocate, for respondent Nos.3 and
     4.

     Shri. S.R. Barlinge, Advocate, for respondent Nos.5-A to 5-




                              
     C.
                   ig           --------

                         CORAM: NARESH H PATIL &
                                K.K. TATED, JJ.
                 
               Date on which judgment
               reserved:            28th October 2010.
      

                Date on which judgment
                pronounced:         03rd December 2010.
   



     JUDGMENT (Per NARESH H PATIL, J.):

1) The petitioner claims to be owner of plot Survey

No.5-5-38 (Old No.1919) bearing CTS No.144/53 at Kranti

Chowk Aurangabad within the municipal limits of

Aurangabad Municipal Corporation. The plot admeasures

approximately 2108 square meters. The petitioner

contends that a lease of land of the subject plot was

executed by him in favour of “ESSO Standard Eastern

::: Downloaded on – 09/06/2013 16:40:19 :::
4 WP No.3555/1994

Inc.”, a Corporation, which was operating in India and

was dealing in business of petroleum products. The lease

was executed on 1-12-1962 between the parties on rent of

Rs.250/- per month. The company was running a petrol

pump either itself or through some dealer. The lease

agreement was to be in operative at the first instance

specifically for a period of ten years. Under clause (d) of

the agreement it was stipulated that on the written request

of the lessee, the lessor would extend the period of lease

for a further period of ten years from the expiry of the said

term on the same rent. The petitioner stated that on

11-8-1972 the ESSO Company exercised its option and

requested to continue the said lease. The lease was

continued and by a communication dated 12th May 1982

the petitioner renewed the lease for a further period of ten

years. The Company thereafter again requested to extend

the period for further ten years commencing from

12-5-1982 but the petitioner was not ready to continue the

lease period. The petitioner sent notice under section 106

of the Transfer of Property Act read with section 80 of the

Code of Civil Procedure to the respondent No.1 i.e. Union

of India, the Ministry of Petroleum as well as to respondent

::: Downloaded on – 09/06/2013 16:40:19 :::
5 WP No.3555/1994

No.3 Company, namely, Hindustan Petroleum Corporation

Limited (HPCL). The petitioner’s contention is that the

request for extension of lease period by the respondent No.

3 through communication dated 12-5-1982 was illegal and

the petitioner was terminating said tenancy as the

petitioner himself intended to raise some construction on

the said plot.

2)

The petitioner states that the respondent No.3

informed that they had already requested for extension of

further period from 1-10-1982. The company exercised its

power under section 5(2) and 7(3) of the Esso (Acquisition

of Undertakings in India) Act 1974. According to the

petitioner, the respondent No.3 – HPCL was successor in

title of the Esso company and as per the agreement of

lease the respondent No.3 ought to have vacated the

premises in the month of December, 1982. It is alleged that

the respondent No.3 and its officers were interested in

continuing the lease illegally and mala fide only to help

respondent No.5 dealer who was running petrol pump on

behalf of respondent No.3 – Corporation. The petitioner

states that there was no other reason for respondent No.3

::: Downloaded on – 09/06/2013 16:40:19 :::
6 WP No.3555/1994

to request for continuation of lease than to favour the

dealer. The original petitioner Fakruddin Haidar Ali died

and his represented by his legal representative.

3) The petitioner further stated that he filed

Regular Civil Suit No.587 of 1983 terminating the tenancy.

By a judgment and order dated 19-8-1989 the Civil Court

held that the lease was still subsisting and did not come to

an end. The suit was dismissed. Being aggrieved by the

said judgment and decree the petitioner preferred an

appeal being Regular Civil Appeal No.244 of 1989 before

the District Court Aurangabad. By a judgment and order

dated 2-11-1991 the learned Additional District Judge

allowed the appeal of the petitioner. The respondent No.3

being aggrieved by the said judgment and decree preferred

Second Appeal No.134 of 1992. The petitioner contends

that initially the stay was refused in the proceedings of the

second appeal but in the Letters Patent Appeal Stamp No.

17574 of 1992 stay was granted in favour of the

respondent No.3 – company. From the proceedings of LPA

it is gathered that by an order dated 6-8-1993 the Division

Bench of this Court (Coram: V.V. Kamat & A.A.Halbe, JJ.)

::: Downloaded on – 09/06/2013 16:40:19 :::
7 WP No.3555/1994

passed following order :

“Heard Shri. P.R. Deshmukh and Mr. Bajaj for

parties.

In view of order dt. 12.7.93 (copy taken on record) of
the S.C., S.A. No.134/92 is expedited and ordered to

be heard within 8 weeks, without disturbing earlier
order dt. 15-12-92 of this Court in this L.P.A., this
Appeal now has become infructuous. L.P.A. stands
disposed off as such, continuing earlier order till the
decision of SA 134/92.”

4)

It is stated that S.L.P. (C) No.8250 of 1993 was

preferred against the said order of stay. The Apex Court did

not interfere but requested the High Court to dispose of

the second appeal within a period of 8 weeks from the

receipt of the order of the Apex Court dated 12-7-1993.

5) The petitioner contends that a civil application

came to be filed in the proceedings of the second appeal

being Civil Application No.2936 of 1993 in Second Appeal

No.134 of 1992 mainly contending that lease for further

period of ten years was also over and therefore the plaint

be allowed to be amended directing respondent No.3 to

hand over possession of the property. The respondent Nos.

3 and 4 opposed the application. It was then contended

by the respondent No.3, according to the petitioner, that

::: Downloaded on – 09/06/2013 16:40:19 :::
8 WP No.3555/1994

the respondent No.3 had already issued notification under

section 6 for taking over the premises by way of

acquisition. By order dated 6-9-1993 amendment of the

plaint as sought for by the petitioner was allowed. Written

Statement came to be filed on behalf of respondent No.3.

6) The petitioner specifically alleges that

respondent Nos.3 and 4 were acting at the behest of

respondent No.5 who was running the petrol pump as a

dealer of respondent No.3. Respondent No.4 was then

Chief Regional Manager of the HPCL. Respondent Nos.5-A

to 5-C are legal representatives of respondent No.5 – the

original dealer expired and is represented by his legal

representatives.

7) For the purposes of reference, proceedings of

Writ Petition No.7090 of 2005 and Writ Petition No.1748 of

2008 were also placed before us along with proceedings of

Second Appeal No.134 of 1992.

8) Writ Petition No.7090 of 2005 was filed by

Hindustan Petroleum Corporation Limited on 7-10-2005

against an order of issuance of warrant for possession

::: Downloaded on – 09/06/2013 16:40:19 :::
9 WP No.3555/1994

dated 14-9-2005 passed below Exhibit 1 of Regular

Darkhast No.46 of 1992 and for other consequential reliefs.

By an order dated 11th October 2005 Division Bench of this

Court granted status quo regarding possession which was

continued from time to time. By an order dated 21st

September 2007 the petition was admitted and status quo

granted earlier was continued by way of ad-interim relief.

Writ Petition No.1748 of 2008 was filed by deceased

Fakruddin Hayderali Ambawala raising challenge to the

orders dated 29th January 2008 and 12th March 2006

passed by the Divisional Commissioner. From the

proceedings we find that Writ Petition No.1748 of 2008 is

still pending admission hearing of this Court.

9) The petitioner contends that Notification under

section 4 of the Land Acquisition Act was issued on

9-3-1993 in respect of the subject plot. The Special Land

Acquisition Officer had called for objections. Accordingly,

the petitioner submitted his objections on 7-4-1993. The

petitioner applied for getting copy of notification issued

under section 6 of the Land Acquisition Act. It is alleged

::: Downloaded on – 09/06/2013 16:40:19 :::
10 WP No.3555/1994

that at the behest of respondent No.5, the authorities of

the respondent Corporation were acting in connivance.

The petitioner states that, notification under section 6 was

initially issued without mentioning any date and

notification number. The petitioner could not even get

copy of the said notification. The petitioner alleged that

with mala fide intention the subject plot was acquired.

The subject plot is situated at a location which has high

commercial potentiality and market value and is suitable

for business purposes. The petitioner was, therefore,

interested to develop his own property. The petitioner

states that the said plot was not suitable for running petrol

pump.

10) The petitioner contends that the Divisional

Commissioner had rejected the objections filed by the

petitioner. The petitioner filed a revision application under

section 15-A of the Land Acquisition Act (Maharashtra

Amendment). In stead of deciding the revision petition by

the State Government, the Commissioner wrongly and

illegally dealt with the revision petition and dismissed the

same.

::: Downloaded on – 09/06/2013 16:40:19 :::
11 WP No.3555/1994

11) By an order dated 30-7-1996 the petition

was allowed to be amended. The petitioner in para 24-A

states that after the writ petition was filed, on 2-12-1995

the respondent No.8 had passed award under the

proceedings initiated under Land Acquisition Act and the

compensation was determined for an amount of Rs.

57,69,701/-. A copy of the award was annexed to the

petition. The petitioner contends that in respect of the

award the petitioner is reserving his right to take

appropriate proceedings as advised to him and the

amendment was sought for limited purposes to point out

as to how the amount is being wasted by public limited

company to protect interests of private individual i.e.

respondent No.5. The petitioner disputes that possession

was taken by private negotiations or otherwise.

12) The petitioner has amended prayer clauses

also. In prayer clause (C-1) the petitioner claimed a

declaration that the subject acquisition be held to be mala

fide and arbitrary and claimed for quashing and setting

aside the award dated 2-12-1995. The petitioner prayed for

further consequential reliefs in terms of prayer clauses

::: Downloaded on – 09/06/2013 16:40:19 :::
12 WP No.3555/1994

(C-2) and (C-3).

13) The Division Bench of this Court issued

notices to the respondents on 19-8-1996. By an order dated

23-12-1996 the Division Bench granted interim relief to the

effect that possession of the property involved in the writ

petition shall not be taken in pursuance to notice dated

19-12-1996 until further orders.

14)
ig By an order dated 16-6-1998 the Division

Bench of this Court admitted the petition and vacated the

order passed on 23-12-1996 on the respondent – HPCL

filing undertaking.

15) On behalf of respondents Nos.3 and 4 Mr.

S.K. Bhatnagar, Senior Regional Manager of respondent

No.3 – HPCL filed affidavit-in-reply dated 21st July 1997.

The deponent contended that respondent No.3 is a

Government Company under the provisions of Section 617

of the Companies Act 1956 and public sector undertaking

of the Government of India and is under the administrative

control of Ministry of Petroleum and Natural Gas,

Government of India. With effect from 13-3-1974 the right,

::: Downloaded on – 09/06/2013 16:40:19 :::
13 WP No.3555/1994

title, interest and liabilities of the ESSO Standard

Incorporated in relation to the Undertakings in India were

vested in the Government of India by an Act of Parliament

i.e. Esso (Acquisition of Undertakings in India) Act, 1974

(IV of 1974). Prior to 13-3-1974 there existed three

companies known as “ESSO Group” viz ESSO Standard

Eastern Inc., ESSO Standard Refining Company Limited

and Lube India
ig Ltd., simultaneously the Central

Government acquired 74% of the paid up equity capital of

ESSO Standard Refining Company of India Ltd. and also

acquired 24% of the paid up equity capital of Lube India

Limited in which company the Central Government was

already having 50% equity participation. Thus, all the three

companies became Government Companies within the

meaning of Section 617 of the Companies Act, 1956. The

deponent further contends that, thereafter the Central

Government through the Ministry of Petroleum and

Chemicals issued a Notification No.GSR-131 (E) dated 14th

March 1974 in exercise of powers conferred by sub section

(1) of Section 7 of the ESSO Act of 1974, directing vesting

of right, title, interest and liabilities of these companies in

HPCL which came into existence with effect from

::: Downloaded on – 09/06/2013 16:40:19 :::
14 WP No.3555/1994

15-3-1974.

16) The deponent had refuted the allegations

of connivance, mala fides and favouritism. It is contended

that the respondent Corporation felt that the land is

required in public interest and accordingly steps were

taken to acquire the land. The respondent Corporation

deposited the entire amount as per the requisition of the

State Government and the Collector and accordingly the

proceedings were initiated. Section 4 Notification initially

was published on 19th March 1993. Notification under

Section 6 of the Land Acquisition Act was published in

gazette No.44 dated 4-11-1993, Aurangabad Times dated

15-10-1993, Daily Deogiri Tarun Bharat dated 16-10-1997

and village publication was made on 4-12-1993.

17) The deponent specifically contended that

the provisions of Part VII of the Land Acquisition Act are

not applicable as the acquisition is needed for public

purpose of Government company.

18) The deponent contended that while filing

objections under section 5-A the petitioner did not take

::: Downloaded on – 09/06/2013 16:40:19 :::
15 WP No.3555/1994

plea with regard to requirements of Part VII of the Land

Acquisition Act. It is contended that, the question as to

whether the land is needed for a public purpose is for the

State to decide and its decision in that respect cannot be

subject matter of judicial review under Article 226 of the

Constitution of India. The Award is passed which has

become final and conclusive. The deponent prayed for

dismissal of the writ petition.

19) The petitioner thereafter filed additional

affidavit on 21-6-2006. The petitioner contended that

notification under section 9 was published before issuance

of declaration of section 6 notification. The declaration

under sections 6 and 9 was faulty. The petitioner raised

question in respect of panchanama drawn and publication

made in this regard.

20) On behalf of respondent Nos.6 to 8

Mr.Gotiram Dhingu Rathod, Special Land Acquisition

Officer, filed affidavit-in-reply. In para 9 the deponent

contends :-

::: Downloaded on – 09/06/2013 16:40:19 :::
16 WP No.3555/1994

“9. I say and submit that thereafter declaration

under Section 6 was issued by the Divisional
Commissioner Aurangabad on 11/10/93. The said
notification/declaration under section 6 of the said

Act was published in Maharashtra Government
Gazette on 4/11/93 and in two daily news papers
i.e. Aurangabad Times on 15/10/93 and Daily
Devgiri Tarun Bharat on 16/10/93. Subsequently
the said declaration under section 6 of the said Act

was published at convenient place on CTS 14453
situated at Aurangabad on 4/12/93 and accordingly
panchanama was prepared. Hereto annexed and
marked as Exhibit R-3 is the true and correct copy

of the declaration.”

The deponent refuted the allegations made in respect of

land acquisition proceedings. The deponent contends that

an application was filed by the petitioner under section

48(1) of the Act before the Commissioner Aurangabad for

deletion of the land from acquisition which was rejected on

12th March 2006. The Award was passed within period of

limitation prescribed under the Land Acquisition Act. The

deponent has annexed with affidavit-in-reply relevant and

important documents in respect of communication

exchanged between the Corporation and the Government

authorities. Agreement executed by HPCL, publication of

notifications, panchanamas drawn under sections 4 and 6

and an order passed by the Commissioner dated 12th

March 2006 under Section 48(1) of the L. A. Act.

::: Downloaded on – 09/06/2013 16:40:19 :::
17 WP No.3555/1994

21) The respondent Nos.5A to 5C filed affidavit-in-

reply dated 24-7-2007. They refuted allegations of mala

fides and influence exercised by deceased respondent No.

5. The deponent contends that respondent No.3 is a

Central Government Public Sector Undertaking, a

Government Company within the meaning of Section 617

of the Companies Act, 1956. The procedure under the Land

Acquisition Act had been scrupulously followed by the

authorities. The procedural rigors provided in Part VII of

the Land Acquisition Act and the rules are not applicable to

the present acquisition. The acquisition is in public interest

and, therefore, they claim dismissal of the petition.

22) The learned counsel for the petitioner, Shri.

Sonpawale, submitted that without obtaining permission

from Central Government, respondent No.3 – HPCL had no

authority to request the State Government for acquisition

of the subject plot under the provisions of the Land

Acquisition Act. There was no public interest and public

purpose involved in acquisition of the subject plot. The land

acquisition proceedings were initiated, according to the

counsel, on the apprehension of respondent Nos.3,4 and

::: Downloaded on – 09/06/2013 16:40:19 :::
18 WP No.3555/1994

5A to 5C that they may suffer eviction orders under the

civil proceedings initiated in Regular Civil Suit No.587 of

1983 by the petitioner. Therefore, the land acquisition

proceedings are affected due to mala fides. The counsel

submitted that for the benefit of original respondent No.5

the respondent Nos.3 and 4 initiated land acquisition

proceedings which is unbecoming of a public sector

undertaking like
ig HPCL. The counsel submitted that

pending civil proceedings the respondent No.3 was not

entitled in law to proceed for acquisition of the land. In

respect of the steps taken by the Special Land Acquisition

Officer it was submitted that the record was manipulated

to suite the purposes. In the submission of the counsel,

notice under section 6 was in fact a publication of Section

9 notification. Section 9 notice was published prior to

Section 6 notification. The petitioner was not provided with

a copy of notice of section 6 inspite of repeated requests.

There was no Inward / Outward number to the

correspondence made between the authorities of the State.

There was no communication made by the Commissioner in

this regard to the lower officers.

::: Downloaded on – 09/06/2013 16:40:19 :::
19 WP No.3555/1994

23) The Commissioner had no power to decide the

revision under section 15-A of the Land Acquisition Act. It

was the State Government alone which was empowered to

decide his revision petition. The Commissioner being

interested party in the acquisition ought not to have

decided the revision petition, according to the counsel.

The decision given under provisions of section 5A was not

communicated to the petitioner. Though the HPCL had

other plot available, with mala fide intention, the subject

plot was acquired to benefit the respondent No.5. The

learned counsel submitted that, no orders were passed

under section 7 of the Land Acquisition Act. Therefore, the

land acquisition proceedings are vitiated. HPCL had no

power and was not entitled to request for acquisition of the

land in absence of request made by the Central

Government or the authorization given to the company.

The counsel, therefore, submitted that the entire land

acquisition proceedings are vitiated and therefore prayed

for allowing the petition by setting aside the award passed

by the Special Land Acquisition Officer.

::: Downloaded on – 09/06/2013 16:40:19 :::
20 WP No.3555/1994

24) The learned counsel Shri. Sunil Deshmukh,

appearing for respondent Nos.3 and 4 submitted that the

provisions of section 3(e) of the Land Acquisition Act

excludes Part VII of the Land Acquisition Act which does

not apply to the present proceedings. Publication of

Sections 6 and 9 Notifications was made properly and in

accordance with law. The land acquisition proceedings

were initiated properly. The respondent No.3 HPCL had

every authority in law to request for acquisition of the

subject property as it is a Government company and is

entrusted with the powers to request accordingly. The

counsel submitted, in alternative, that, even if there is

irregularity in respect of publication of notifications under

sections 6 and 9, it would not vitiate the land acquisition

proceedings. No prejudice was/is caused to the petitioner

in that regard. The counsel referred to the Land

Acquisition Manual and more particularly Sections 3(f),3(e)

and Chapter VII of the Land Acquisition Act. The counsel

disagreed with the submissions that the acquisition was

made mala fide by the Company to benefit private persons

and there was no public purpose involved in it.

::: Downloaded on – 09/06/2013 16:40:19 :::
21 WP No.3555/1994

25) The learned Additional Government Pleader

Shri. S.V. Kurundkar appearing for the State submitted

that no mala fide could be attributed to the authorities who

initiated the land acquisition proceedings. The Award was

already passed and, therefore, the petitioner was not

entitled to raise challenge to the Award on the grounds

raised in this petition.

     26)         The
                    ig learned     counsel     Shri.       S.R.       Barlinge

appearing for respondent Nos.5-A to 5-C submitted that

the allegations made in the petition in respect of mala fides

are not substantiated. There were no specific allegations in

the petition as to how the respondent No.5 influenced the

Union of India. The petitioner raised disputed questions of

fact which cannot be gone into in the proceedings of writ

petition.

It was submitted that, the land was not acquired to

benefit respondent No.5 – Dealer of the Company. The

Company had every authority and right to appoint another

dealer if the Company so desires. The counsel prayed for

dismissal of the petition.

::: Downloaded on – 09/06/2013 16:40:19 :::
22 WP No.3555/1994

27) In reply to the arguments advanced, learned

counsel for the petitioner Shri. Sonpawale submitted that,

there are allegations of mala fide that is why respondent

No.4 was made party in person. The Union of India

preferred not to file affidavit-in-reply. The consent of the

Union of India for acquisition was necessary. The counsel

raised objection to the proceedings under Section 5-A of

the Act. It was submitted that possession of the property

was not handed over to the HPCL.

28) Learned Assistant Solicitor General for Union of

India, Shri. Alok Sharma, submitted that the acquisition

proceedings were rightly initiated and were in accordance

with law.

29) We would now address the substantial grounds

raised by the petitioner. The learned counsel for the

petitioner submitted that, element of public purpose was

absent in the acquisition of the subject land as no land

could be acquired for the purposes of establishing a petrol

pump which would be allotted to be run by a third party. It

is alleged that to benefit the respondent – dealer the land

::: Downloaded on – 09/06/2013 16:40:19 :::
23 WP No.3555/1994

was acquired. A Corporation cannot acquire land on behalf

of the State or Union, according to the counsel. We may

refer to the provisions of Section 3(cc), (e) and (f) of the

Land Acquisition Act, 1894. The provisions of Section 3(cc)

refer to the expression “corporation owned or controlled by

the State”. In Section 3(e) expression “Company” is

defined which means a company as defined in section 3 of

the Companies Act, 1956, other than a Government

company referred to in clause (cc). In section 3(f) while

defining “public purpose” clause (iv) stipulates that it

would include the provision of land for a corporation

owned or controlled by the State. Proposal was initiated by

the respondent Corporation as a Government Company

having 51% share of the Union of India and in the light of

the provisions of the Land Acquisition Act, 1894 and the

Esso (Acquisition of Undertakings in India) Act, 1974 (for

short, “the Act of 1974”) and considering the purpose for

which the land was acquired i.e. for public purpose for

retail outlet to cater need of motoring public being purpose

of the Union, we are of the view that element of public

purpose was existing while the proposal was initiated for

acquisition of the subject land. The submissions raised by

::: Downloaded on – 09/06/2013 16:40:19 :::
24 WP No.3555/1994

the counsel for the petitioner on this ground are not

convincing.

30) The learned counsel for the petitioner submitted

that the HPCL was not entitled in law to initiate land

acquisition proceedings in absence of specific consent of

the Union of India. The counsel referred to the provisions

of the Act of 1974. We have perused the same. Esso was a

foreign company within the meaning of Section 591 of the

Companies Act 1956 incorporated under the laws of the

State of Delaware in the United States of America. The

Government Company means a company as defined in

Section 617 of the Companies Act. Under the Act of 1974

right, title and interest of Esso Company were acquired in

order to ensure that the ownership and control of the

petroleum products distributed and marketed in India by

the said company are vested in the State. Section 7(1),(2)

(3) of the Act of 1974 reads as under :

“7.(1) Notwithstanding anything contained in
sections 3,4 and 5, the Central Government may, if
it is satisfied that and Government company is
willing to comply, or has complied, with such terms
and conditions as that Government may think fit to

::: Downloaded on – 09/06/2013 16:40:19 :::
25 WP No.3555/1994

impose, direct, by notification, that the right, title

and interest and the liabilities of Esso in relation to
any undertaking in India shall, instead of containing
to vest in the Central Government, vest in the

Government company either on the date of
notification or on such earlier or later date (not
being a date earlier than the appointed, day) as
may be specified in the notification.

(2) Where the right, title and interest and the
liabilities of Esso in relation to its undertakings in
India vest in a Government company under sub-

section (1) the Government company shall, on and
from the date of such vesting, be deemed to have
become the owner, tenant or lessee, as the case

may be, in relation to such undertakings, and all
the rights and liabilities of the Central
Government in relation to such undertakings shall,

on and from the date of such vesting, be deemed
to have become the rights and liabilities,
respectively of the Government company.

(3) The provisions of sub-section (2) of section 5
shall apply to a lease or tenancy, which vets in a

Government company, as they apply to a lease or
tenancy vested in the central Government and
reference therein to the Central Government:
shall be construed as a reference to the

Government Company.”

31) Considering the provisions of the said Act, it is

clear that all the rights and liabilities of the Central

Government in relation to such undertaking shall on and

from the date of such vesting be deemed to become rights

and liabilities respectively of the Government company. In

::: Downloaded on – 09/06/2013 16:40:19 :::
26 WP No.3555/1994

the light of the provisions of the Act of 1974 and the Land

Acquisition Act 1894 we do not find that the HPCL had no

authority in law to initiate proposal for acquisition of land

on behalf of the Union of India.

32) The learned counsel for the petitioner submitted

that in view of pendency of civil proceedings filed by the

petitioner, owner of the subject land, for possession of the

subject land by filing Regular Civil Suit No.587 of 1983,

the HPCL or the Union of India had no authority to initiate

proposal for acquisition of land. It is alleged that the

acquisition proceedings were initiated deliberately to

scuttle the probable eviction orders by the Civil Court. The

steps taken by the HPCL are full of mala fides. The HPCL

was interested to benefit the respondent dealer of the

company who was running petrol pump on the subject site.

After considering the original record and the documents

placed before us, and in view of the rival contentions of the

contesting parties, we do not find that the move to initiate

land acquisition proceedings was to favour the respondent

dealer.

::: Downloaded on – 09/06/2013 16:40:19 :::
27 WP No.3555/1994

33) As regards pendency of the civil suit from

the record we find that Second Appeal No.134 of 1992

filed by the HPCL is still pending. The submission of the

learned counsel for the petitioner to the effect that there

was no interim relief passed in the proceedings of the

second appeal is not correct. In the proceedings of the

Letters Patent Appeal by an order dated 6-8-1993 Division

Bench of this Court while disposing of the Letters Patent

Appeal continued the order of stay granted on 15-12-1992

till decision of the second appeal. Therefore, it cannot be

said that the HPCL was under threat of execution of

eviction decree. The submissions and allegations made on

that ground are not sustainable.

34) The learned counsel submitted that the

provisions of Sections 6 and 9 of the Land Acquisition Act

were not followed in letter and spirit. It is the contention of

the counsel that Section 9 notice was published prior to

notice of Section 6 of the Act. We have perused the record,

the panchanamas, the endorsements made by the officers

concerned. We do not find that any manipulation was done

in respect of publication of notice. The counsel for the

::: Downloaded on – 09/06/2013 16:40:19 :::
28 WP No.3555/1994

respondent HPCL submitted that, improper service of

section 9 notice would not vitiate the acquisition

proceedings. In the affidavit-in-reply filed on behalf of

respondent Nos.6 to 8 it is contended that notification

declaration under section 6 of the Land Acquisition Act was

published in Maharashtra Government Gazette on

4-11-1993 and in two daily newspapers i.e. Aurangabad

Times on 15-10-1993 and Daily Deogiri Tarun Bharat on

16-10-1993. Subsequently the said declaration under

section 6 of the Act was published at convenient place on

CTS 14453 situated at Aurangabad on 4-12-1993 and

accordingly panchanama was prepared. Award under

section 11A of the Act was passed on 2-12-1995 amounting

to Rs.56,16,701/- only. We do not find any convincing

ground and material to reject the averments made by the

deponent on oath.

35) The learned counsel for the petitioner submitted

that the objections raised under section 5-A of the Act were

not dealt with. The deponent on behalf of respondent Nos.

6 to 8 i.e. the Special Land Acquisition Officer averred on

oath that the objections were called under section 5-A of

::: Downloaded on – 09/06/2013 16:40:19 :::
29 WP No.3555/1994

the Act and accordingly the objector filed the same on

9-7-1993, hearing was accorded by the Divisional

Commissioner to the affected party and accordingly on

24-6-1994 the objections raised by the petitioner under

section 5-A came to be decided. We find that the

mandatory requirements under section 5-A were also

complied with.

36)

The learned counsel for the petitioner further

submitted that, he had demanded copies of notification

under section 6 and other relevant documents but they

were not provided to him deliberately. The correspondence

referred to by the counsel for the petitioner between the

Government officers, according to the counsel, did not

have inward / outward numbers. The Commissioner did

not communicate any response under section 6 of the Act

to the lower officers.

37) From the record and the reply filed and the

submissions advanced by the counsel for the contesting

respondents we do not find that, any prejudice is caused to

the petitioner’s case on that ground. If any irregularity had

::: Downloaded on – 09/06/2013 16:40:19 :::
30 WP No.3555/1994

occurred in regard to the correspondence then the same

does not go to the root of the matter to vitiate the entire

acquisition proceedings.

38) The learned counsel for the petitioner submitted

that, the revision petition filed under section 15-A of the

Act ought not to have been decided by the Commissioner

as it is the State Government which has powers to decide

the same. The counsel for the petitioner further submitted

that the Commissioner is an interested party in land

acquisition proceedings. We are of the view that the

petitioner had submitted to the jurisdiction of the

Commissioner and now the petitioner cannot raise issue

in respect of jurisdiction of the Commissioner in

entertaining the revision filed under Section 15-A of the

Land Acquisition Act. The contentions on that ground are

rejected.

39) The learned counsel further submitted that the

HPCL had alternative plot which could have been utilised

for running a petrol pump. Some photographs are also

placed on record. On the said plot regional administrative

::: Downloaded on – 09/06/2013 16:40:19 :::
31 WP No.3555/1994

building was proposed and it is informed that

administrative building of the HPCL was constructed on

the said plot.

40) It has come on record that, award was also

passed in respect of the subject land on 2-12-1995. Notice

under section 12(2) was issued to the petitioner on

29-2-1996. Copy of the award was delivered to the

petitioner on 25-3-1996. During the course of hearing the

learned counsel submitted that reference petition under

section 18 of the Act was preferred and accordingly

reference proceedings are pending in the civil Court. The

petitioner had applied for deletion of the land from

acquisition under section 48(1) of the Land Acquisition Act

on 12-12-2005. The petitioner was heard and by an oder

dated 12-3-2006 the Divisional Commissioner rejected the

said application.

41) The learned counsel for the petitioner submitted

that, there is non compliance of the provisions of Section 7

of the Land Acquisition Act, inasmuch as the Collector

Aurangabad did not obtain order from the Commissioner

::: Downloaded on – 09/06/2013 16:40:19 :::
32 WP No.3555/1994

for acquisition of the land. From the record we find that

there is substantial compliance of the provisions of Section

7 of the Act.

42) Considering the record and the contentions

raised in that regard there is no glaring infirmity in the

acquisition proceedings. The same are not vitiated. The

acquisition proceedings are not actuated by mala fides.

The HPCL had authority to initiate the process. There was

no objection by the Union of India in this regard. In the

order passed by the Divisional Commissioner dated

12-3-2006 in respect of proceedings under section 48(1) of

the Act by the original land holder it has been observed

that, the land which was required by the HPCL could be

acquired by the Divisional Commissioner under the

delegated powers by the Central Government.

43) The learned counsel for the petitioner has relied

on the following case law :–

State of Punjab v. Raja Ram, AIR 1981 SC 1694.

::: Downloaded on – 09/06/2013 16:40:19 :::
33 WP No.3555/1994

This case was cited in respect of provision of Section 3(e)

of the Land Acquisition Act which defines expression

“Company”.

The Collector (District Magistrate), Allahabad v. Raja
Ram Jaiswal, AIR 1985 SC 1622.

This case was relating to publication of notification in

locality. Publication of substance of notification being a

mandatory requirement. It was observed that if powers are

exercised for extraneous and irrelevant purpose the

notification would be illegal.

S. Bavajan Sahib v. State of Kerala, AIR 1988 Kerala

280.

This case was cited in respect of computation of period of

limitation of two years from the date of declaration for

making the award.

Metro Theatre Bombay Ltd. V. Union of India, AIR

1988 Bombay 183.

In this case the learned Single Judge of Bombay High

Court observe that, there could not be any blanket

proposition that under no circumstances section 4

notification can be challenged. If it is mala fide it can be

::: Downloaded on – 09/06/2013 16:40:19 :::
34 WP No.3555/1994

challenged. If the said decision to acquire land could be

shown to be not in good faith, one need not wait till Section

6 notification was issued and the same could be

challenged.

Shyamnandan Prasad v. State of Bihar, 1994 LAC 84
(SC).

Shivaji Maharaj Virajman Marwari Panchayati Mandir
Avran Marari Panchayati Bagichi, Durrs Milkana
Swath Behat Roa, Sahaanpur v. The State of U.P. 1997

(1) LAC 296 (All).

Kanaka Gruha Nirmana Sahakara Sangha, Avalahalli,
Banglore South Taluk v. Kota Srinivasa Murty, 1998
(1) LAC 475 (Kar).

This case was cited in respect of seeking prior approval of

Government for acquisition of land for cooperative housing

society. Absence of approval vitiate acquisition proceeding,

according to the Division Bench.

K. Kumar Naicher v. State of Tamil Nadu, 1998 (2)
LAC 282 (Mad).

This judgment was cited in respect of publication of

notification under section 4 at convenient place in locality

which is a mandatory provision and violation of the same

would make the notification bad in law.

::: Downloaded on – 09/06/2013 16:40:19 :::
35 WP No.3555/1994

Hindustan Petroleum Corporation Ltd. V. Darius
Shapur Chenai, 2005 (9) SRJ 106.

The counsel submitted that there has to be a reasoned

order if the objections filed by the owner is to be rejected.

Ramrao Pralhadrao Deshmukh v. State of
Maharashtra, 2007 LAC 773 Bombay.

This judgment is delivered by Division Bench (Coram:

Naresh H Patil & R.M. Borde, JJ). This case was cited in

respect of procedure to be adopted as regards declaration

and publication of notification under sections 4 and 6 and

the issue in respect of mala fide.

The learned counsel further has referred to the

reported judgment in Mohammad Hashim v. State of

Uttar Pradesh, 1993 L.A.C.1 in respect of non

application of mind by the State in issuing section 4

notification to acquire the land being subject of litigation.

44) The learned counsel Shir. Sunil Deshmukh

appearing for the respondent – HPCL in support of his

submission has placed reliance on the following reported

::: Downloaded on – 09/06/2013 16:40:19 :::
36 WP No.3555/1994

judgments.

State of Haryana v. Raghubir Dayal, 1995 AIR SCW

46. The Apex Court observed, in the facts of the said case,
thus :

“5. The use of word “shall” is ordinarily

mandatory but it is sometimes not so interpreted if
the scope of the enactment, on consequence to flow
from such construction would not so demand.
Normally, the word “shall” prima facie ought to be
considered mandatory but it is the function of the

Court to ascertain the real intention of the
legislature by a careful examination of the whole

scope of the statute, the purpose it seeks to serve
and the consequences that would flow from the
construction to be placed hereon. The word “shall”

therefore, ought to be constructed not according to
the language with which it is clothed but in the
context in which it is used and the purpose it seeks
to serve. The meaning has to be ascribed to the
word “shall” as mandatory or as directory,

accordingly. Equally, it is settled law that when a
statute is passed for the purpose of enabling the

doing of something and prescribes the formalities
which are to be attended for the purpose, those
prescribed formalities which are essential to the
validity of such thing would be mandatory.
However, if by holding them to be mandatory,

serious general inconvenience is caused to innocent
persons or general public, without very much
furthering the object of the Act, the same would be
construed as directory.”

Sriniwas Ramnath Khatod v. State of Maharashtra,

2001 AIR SCW 4799. Para 9 of the report reads thus :

::: Downloaded on – 09/06/2013 16:40:19 :::
37 WP No.3555/1994

“9. In support of this submission reliance was

placed upon the case of Eugenio Misquita v. State of
Goa reported in (1997) 8 SCC 47. In this case it was
inter alia held as follows :-

“7. It is now well settled that the last of
the dates in the series of the publications made
under Section 4(1) of the Act is the relevant
date to reckon the starting point of limitation

for the purpose of proviso to Section 6(1)(ii).
Now, the question is which is the relevant date
to reckon the last date for the purpose of clause

(ii) of the first proviso to Section 6(1). In other
words, whether the modes of publication

prescribed under Section 6(2) obviously for the
purpose of reckoning limitation under Section
11-A of the Act have any part to play in the

matter of computing the period prescribed
under clause (ii) of the first proviso to Section
6(1).

                    xxx          xxx          xxx
                    xxx          xxx          xxx

17. In the light of the law laid down by this
Court, we have no hesitation to hold that the
declaration published under Section 6 of the Act

was well within one year and the challenge to
the same has been rightly rejected by the High

Court. However the view taken in the judgment
of the High Court under appeal that the
relevant date for reckoning the period of
limitation will be the date of making of the
declaration under Section 6, may not be

correct. As held in Krishi Utpadan Mandi
Samity case [(1995) 2 SCC 497] mere making of
declaration is not enough. The making of
declaration under Section 6 is complete for the
purpose of clauses (i) and (ii) of the proviso to
Section 6(1) when it is published in the Official

Gazette.”

Relying heavily on the above observations it has
been submitted that this Court has already held that
the relevant date for reckoning of limitation is not the
date of making of the declaration under section 6. It
is submitted that this Court has held that a
declaration under Section 6 is complete only when it
is published in the Official Gazette.”

::: Downloaded on – 09/06/2013 16:40:19 :::
38 WP No.3555/1994

Sooraram Pratap Reddy v. District Collector, Ranga

Reddy, (2008) 9 SCC 552.

The Apex Court in this case dealt with issue of eminent

domain, existence of public purpose. Paragraphs 115 and

117 of the report read thus:

“115. Reference was also made to Pratibha Nema
v. State of M.P. There, a piece of dry land of the
appellants and others was notified for acquisition

under Section 4 of the Act for public purpose,
namely, for establishment of Diamond Park. The
acquisition was challenged on the ground that it

was not for public purpose but was meant only to
benefit a company and its associates, and as such it
was in colourable exercise of power and ultra vires
the Act. Referring to earlier decisions of this Court
and drawing distinction between acquisition by the

State for “public purpose” covered by Part II and
acquisition for a “company” under Part VII, the

Court stated :

“22. Thus the distinction between public
purpose acquisition and Part VII acquisition has

got blurred under the impact of judicial
interpretation of relevant provisions. The main
and perhaps the decisive distinction lies in the fact
whether the cost of acquisition comes out of public
funds wholly or partly. Here again, even a token or
nominal contribution by the Government was held
to be sufficient compliance with the second

proviso to Section 6 as held in a catena of
decisions. The net result is that by contributing
even a trifling sum, the character and pattern of
acquisition could be changed by the Government.

In ultimate analysis, what is considered to be an
acquisition for facilitating the setting up of an
industry in the private sector could get imbued
with the character of public purpose acquisition if
only the Government comes forward to sanction
the payment of a nominal sum towards
compensation. In the present state of law, that

::: Downloaded on – 09/06/2013 16:40:19 :::
39 WP No.3555/1994

seems to be the real position” (emphasis supplied).

116. ……..

117. The counsel for the appellants referred to
Amarnath Ashram Trust Society v. Governor of U.P.
In that case, land was sought to be acquired for
playground for students of Amarnath Vidya Ashram
(Public School), Mathura. Notification under Section

4 of the act was issued stating that the land was to
be acquired for “public purpose”. The landowner
challenged the acquisition contending that the land
was acquired for a society and since procedure

prescribed in Part VII was not followed, the
acquisition was bad in law. Upholding the contention,
quashing the proceedings and referring to Pandit

Jhandu Lal this Court observed:

“6. It is now well established that if the

cost of acquisition is borne either wholly or partly
by the Government, the acquisition can be said to
be for a public purpose within the meaning of the
Act. But if the cost is entirely borne by the
company then it is an acquisition for a company

under Part VII of the Act. …. Admittedly, in the
present case the entire cost of acquisition is to be
borne by the appellant Society and, therefore, it is

an acquisition for a company and not for a public
purpose. That is also borne out by the notification
issued under Section 6 of the Act which states ‘that
the land mentioned in the schedule below is
needed for the construction of playground for

students of Amar Nath Vidya Ashram (Public
School), Mathura in District Mathura by the Amar
Nath Ashram Trust, Mathura’. Therefore, simply
because in the notification issue under Section 4 of
the Act it was stated that the land was needed for a
public purpose, namely, for a playground for

students of Amar Nath Vidya Ashram (Public
School), Mathura, it cannot be said that the
acquisition is for a public purpose and not under
Chapter [Part] VII for the appellant Society in view
of subsequent events and the declaration made
under Section 6.” (emphasis supplied.”

::: Downloaded on – 09/06/2013 16:40:19 :::
40 WP No.3555/1994

Urmila Roy v. Bengal Peerless Housing Development

Company Ltd. (2009) 5 SCC 242.

Bihar State Housing Board v. State of Bihar, 2003 AIR

SCW 4372.

State of T.N. v. Mahalakshmi Ammal, AIR 1996 SC

866. Paragraph 9 of this judgment reads thus :

“9. It is well settled law that publication of the
declaration under Section 6 gives conclusiveness to

public purpose. Award was made on September 26,
1986 and for survey No.2/11 award was made on
August 31, 1990. Possession having already been

undertaken on November 24, 1986, it stands vested
in the State under Section 16 of the act free from
all encumbrances and thereby the Government
acquired absolute title to the land. The initial award
having been made within two years under Section

11 of the Act, the fact that subsequent award was
made on 31st August, 1990 does not render the

initial award invalid. It is also to be seen that there
is stay of dispossession. Once there is stay of
dispossession, all further proceedings necessarily
could not be proceeded with as laid down by this

Court. Therefore, the limitation also does not stand
as an impediment as provided in the proviso to
Section 11A of the Act. Equally, even if there is an
irregularity in service of notice under Sections 9
and 10, it would be a curable irregularity and on
account thereof, award made under Section 11 does

not become invalid. Award is only an offer on
behalf of the State. If compensation was accepted
without protest, it binds such party but subject to
Section 28A. Possession of the acquired land would
be taken only by way of memorandum,
Panchanama, which is a legally accepted norm. It
would no be possible to take any physical
possession. Therefore, subsequent continuation, if
any, had by the erstwhile owner is only illegal or
unlawful possession which does not bind the

::: Downloaded on – 09/06/2013 16:40:19 :::
41 WP No.3555/1994

Government nor vested (sic) under Section 16

divested in the illegal occupant. Considered from
this perspective, we hold that the High Court was
not justified in interfering with the award.”

Nasik Municipal Corporation v. Harbanslal Laikwant

Rajpal, AIR 1997 SC 1701. Paragraph 5 of the judgment

reads thus :

“5. It is then contended by Mr. U.R. Lalit that the

respondents had not been given the information of
the notification under Section 9 of the Land
Acquisition Act. Therefore, the award is bad in law.

We find no force in the contention. In the absence of
notice or failure to serve notice, the award does not
become invalid. Due to the fact that immediately
after the award and before the publication of the
award, the writ petition came to be filed on

September 25, 1980, we direct the appellants to
make an application within six weeks under Section

18(1) of the Land Acquisition Act seeking reference.
The Land Acquisition Officer is directed to refer the
matter to the competent Civil Court for disposal
within two months according to law.”

We have perused the judgments cited before us by the

learned counsel appearing for the contesting parties.

45) It has been brought to our notice that under the

Gazette of India a Notification was published on 14th

March 1974 which read as under :

::: Downloaded on – 09/06/2013 16:40:19 :::
42 WP No.3555/1994

” MINISTRY OF PETROLEUM AND CHEMICALS

NOTIFICATION

New Delhi, the 14th March 1974

G.S.R. 131(E).– In exercise of the powers conferred

by sub-section (1) of section 7 of the Esso
(Acquisition of Undertakings in India), Act, 1974 (4
of 1974) the Central Government being satisfied
that Esso Standard Refining Company of India
Limited, a Government Company, is willing to

comply with the terms and conditions imposed by
the Central Government, hereby directs that the
right, title and interest and the liabilities of Esso

Eastern Inc., in relation to its undertakings in India,
shall, instead of continuing to vest in the Central
Government, vest, with effect from the 15th day of

March, 1974, in Esso Standard Refining Company
of India Limited.

[No.F.21/48/72-IOC-Vol.II]

S.M.H. Burney, Addl.Secy.”

46) We find that there existed public purpose for

acquisition of the land and, therefore, in absence of serious

prejudice caused to the petitioner, the acquisition

proceedings could not be said to have been vitiated.

47) After perusing the record and considering the

pleadings and the submissions advanced on behalf of the

::: Downloaded on – 09/06/2013 16:40:19 :::
43 WP No.3555/1994

contesting parties we are of the view that no interference

is warranted in exercise of extraordinary writ jurisdiction

under Article 226 of the Constitution of India.

48) The writ petition is dismissed. Rule is

discharged. No order as to costs.

           Sd/-                                   Sd/-
     (K.K. TATED, J.)  ig                   (NARESH H PATIL, J.)
                     
      
   





     rsl/ wp.3555





                                                 ::: Downloaded on - 09/06/2013 16:40:19 :::