High Court Punjab-Haryana High Court

State Of Haryana & Ors vs Jeewan Dhar Jain & Ors on 10 December, 2008

Punjab-Haryana High Court
State Of Haryana & Ors vs Jeewan Dhar Jain & Ors on 10 December, 2008
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and                                     1
C.R.No.3276 of 2001

IN THE HIGH COURT OF PUNJAB AND HARYANA                                AT
                  CHANDIGARH



                                 C.M.13833-36 of 2008 in/and
                                 R.A.No.88-CII of 2002 in/and
                                 C.R.No.3276 of 2001
                                 Date of decision 10.12.2008.


State of Haryana & Ors.
                                           ...... Petitioners
  versus

Jeewan Dhar Jain & Ors.
                                           ...... Respondents.

CORAM :- HON’BLE MR.JUSTICE ADARSH KUMAR GOEL.

HON’BLE MR.JUSTICE L.N.MITTAL.

Present :- Mr. J.R.Mittal, Senior Advocate with
Mr. Kashmir Singh, Advocate for the applicant-respondents.
Mr. Ajay Nara, Advocate for the HUDA.

Mr. Sanjeev Kaushik, Addl.AG, Haryana for the petitioners.

L.N.MITTAL.J.

In view of order dated 14.7.2008 of Hon’ble Supreme Court,

application bearing C.M.No.13836 CII of 2008 is allowed subject to all just

exceptions.

Review application No.88-CII of 2002 in civil revision

No.3276 of 2001 is taken up for hearing.

Land of applicant-respondent nos.1 to 4 was acquired. On

reference under Section 18 of the Land Acquisition Act, 1894 (in short – the

Act), compensation amount was enhanced. In first appeal, compensation

was further enhanced by this Court.

C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 2
C.R.No.3276 of 2001

Land owners applicant-respondent nos.1 to 4 filed execution

petition for recovery of the enhanced compensation amount. Learned

executing Court vide order dated 27.1.2001 held that the decree-holders are

entitled to get interest on additional amount (payable under Section 23(1-A)

of the Act) and also on solatium. It was also held that the decree-holders

can appropriate the amount, paid or deposited by the judgment debtors,

firstly towards interest and costs and then towards the principal.

Aggrieved by the aforesaid order of the executing Court, State

of Haryana and Collector filed Civil Revision No.3276 of 2001 in this

Court. Learned Single Judge of this Court found that the following three

important questions of law arose for adjudication in the revision petition :-

“(i) Whether the claimants/land-owners are entitled to claim

interest on solatium ?

(ii) Whether interest is to be calculated on the basis of

enhancement ordered by Reference Court/High Court or the

Apex Court i.e. only on the excess amount of compensation

of the same has to be calculated after deducting the amount

of compensation already paid ?

(iii) Whether claimants/land-owners do have the right to

appropriate the amount deposited by the Land Acquisition

Collector as per their own discretion or the same has to be

paid in view of the Scheme of the Act ?”

On question No.1, it was conceded by learned Advocate

General, Haryana that in view of judgment of Hon’ble Apex Court in case

titled Sunder vs. Union of India & others JT 2001(8) Supreme Court 130,
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 3
C.R.No.3276 of 2001

the decree holders are entitled to get interest on the aggregate amount

including solatium. Accordingly, finding of the Executing Court on this

question was affirmed.

On question No.2 , it was found that the amount earlier paid

cannot be adjusted towards interest because that amount was paid towards

the compensation by the Collector as determined by him or by the court and

in case the amount is further enhanced by the Reference Court or the High

Court/Supreme Court, in that situation, the claimants could not be allowed

to turn around and to say that the amount received earlier will be adjusted

towards interest and not towards the principal amount of compensation.

On question No.3, the learned Single Judge, after referring to

the Scheme of the Act and relying on judgment of Hon’ble Supreme Court

in the case of Prem Nath Kapoor vs. National Fertilizers Corporation of

India Limited and others (1996) 2 S.C.C. 71 concluded that the order under

revision was not sustainable insofar as it provided for making appropriation

of the amount deposited by the Collector, first towards costs, then interest,

then additional amount and remaining to be adjusted towards the principal

amount and the claimants have no right to appropriate the amount which is

deposited strictly in accordance with the Award firstly towards

compensation and then the other benefits accruing out of the compensation

to be paid.

In view of the aforesaid conclusions, impugned order of the

Executing Court was set aside by allowing the revision petition vide

judgment dated 25.10.2001 by which bunch of similar revision petitions

was disposed of, and the Executing Court was directed to disburse the
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 4
C.R.No.3276 of 2001

compensation amount in the following manner :-

“(i) That the claimants shall be entitled to interest on solatium

in view of law laid down by Hon’ble Supreme Court in Sunder’s

case (supra).

(ii) That the interest shall be calculated only on the excess

amount of compensation determined under Section 23(1) and

not on the amount already determined by the Land Acquisition

Officer under Section 11 and paid to the party or deposited into

the Court or determined under Section 26 or Section 54 and

deposited into the Court. The amount already paid, in no case,

shall be adjusted towards the interest accrued on excess

compensation.

(iii)That the claimants shall not be allowed to appropriate the

amount deposited by the Collector at their discretion and

appropriation and payment shall be made strictly in view of

the law laid down by Hon’ble Supreme Court in Prem Nath

Kapur’s case (supra).”

Respondent nos.1 to 4 filed review application for review of

aforesaid judgment dated 25.10.2001 of the learned Single Judge. However,

a Division Bench of this court, vide judgment dated 18.10.2005, dismissed

the bunch review applications.

Feeling aggrieved, the decree-holders preferred Civil Appeal

No.4365 of 2008 in Hon’ble Supreme Court. Hon’ble Supreme Court vide

judgment dated 14.7.2008 set aside judgment and order dated 18.10.2005 of

this Court (whereby review applications were dismissed in the bunch of
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 5
C.R.No.3276 of 2001

civil revision petitions) and remitted the matter back to this Court for

decision in the light of observations of the Hon’ble Apex Court made by a

Constitution Bench in the case of Gurpreet Singh vs. Union of India (2006)

8 Supreme Court Cases 457. It was also observed by the Hon’ble Apex

Court in judgment dated 14.7.2008 that in the event High Court feels that

while deciding the review petition, it would be appropriate for it to take the

civil revision cases as well, it will be open to the High Court to take up the

review petitions also along with the civil revision cases treating the orders

passed by the High court in revision as set aside.

Accordingly, review petitions as well as civil revisions have

been taken up for hearing.

We have heard learned counsel for the parties and perused the

records.

It is conceded position that the decree-holders are entitled to

interest on solatium as well. It has been submitted that the only question

that remains to be determined is regarding the manner of appropriation of

the amount deposited by the State/judgment-debtors.

In so far as the question of appropriation of the amount

deposited by the judgment debtors is concerned, the same is not res integra.

This question has been dealt with in detail by Hon’ble Supreme Court in the

case of Prem Nath Kapur (supra). Even the Constitution Bench in the case

of Gurpreet Singh (supra) did not over-rule the ratio of law laid down in the

case of Prem Nath Kapur (supra) on this question. The same was rather

held to be justified. It was observed by the Hon’ble Apex Court in the case

of Gurpreet Singh (supra) as under :-

C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 6
C.R.No.3276 of 2001

“51. Prem Nath Kapur also indicates that when an award-

decree is passed specifying the amounts under different heads

like the amount under Section 23(1), the amount under section

23(2), the amount under Section 23(1-A) and the interest under

Section 28 and the judgment-debtor makes a deposit of

specified sums under these different heads, it will amount to

the judgment-debtor intimating the decree-holder as to how the

sum deposited is to be applied in discharge of the obligation of

the judgment-debtor. Once a decree-holder receives the

payment of the sums thus deposited, he would be accepting the

appropriation made by the judgment-debtor under the award-

decree in the scheme of the Land Acquisition Act. This part of

the reasoning in Prem Nath Kapur is, of course, also based on

the reasoning that there is some inconsistency in Order 21 Rule

1 of the Code and the scheme of the Act. Prem Nath Kapur

also indicates that when the decree itself specifies the amount

payable under different heads ( the decree has to do so under

Section 26 of the Act) and amounts are deposited towards those

different heads, the appropriation would be on the basis of the

direction under the decree which must be taken to be one for

crediting the various sums paid under particular heads. On the

scheme of the Act, especially the wordings of section 34 and

section 28 of the Act, it is not possible to say that the said

approach made in Prem Nath Kapur is erroneous or is

unreasonable or is not (sic) a line of approach that is not
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 7
C.R.No.3276 of 2001

warranted. Therefore, when the judgment-debtor State makes

a deposit along with the calculation appropriating distinct sums

towards various heads of compensation as awarded by the

Reference Court or by the appellate court in the appellate

decree, and the amount is received by the decree-holder, the

decree-holder must be taken to be not entitled to seek an

appropriation as if the judgment-debtor has not made any

intimation and that he is entitled to appropriate at his volition.

Considering the scheme of compensation under the Act in the

context of the specific nature of the items specifically referred

to in section 23 of the Act, we are of the view that the approach

adopted in Prem Nath Kapur is justified……….”

In view of the aforesaid, learned counsel for both the parties

submitted that the matter may be remitted to the executing Court for passing

fresh order in accordance with law on the question of appropriation of the

amount deposited/paid by the judgment-debtors.

In view of the aforesaid submission made by learned counsel

for both the parties, we dispose of all the connected review petitions and

the civil revision petitions with the following directions :-

(i) the claimants/decree-holders shall be entitled to interest on

additional amount and solatium.

(ii) the Executing Courts shall pass fresh orders in accordance

with law on the question of appropriation of the amount

paid/deposited by the judgment-debtors.

(iii) the parties are directed to appear before the Executing
C.M.13833-36 of 2008 in/and
R.A.No.88-CII of 2002 in/and 8
C.R.No.3276 of 2001

Courts for further proceedings on 29.1.2009. The Executing

Courts may dispose of the matter expeditiously.

( L.N. MITTAL )
JUDGE

(ADARSH KUMAR GOEL)
JUDGE
December 10, 2008
sv