High Court Punjab-Haryana High Court

Anu Gupta & Ors vs State Of Haryana & Ors on 10 November, 2008

Punjab-Haryana High Court
Anu Gupta & Ors vs State Of Haryana & Ors on 10 November, 2008
CWP No. 12921 of 1993.                                ::-1-::

IN THE       HIGH        COURT FOR THE STATES OF PUNJAB AND
                           HARYANA AT CHANDIGARH.

                          C.W.P. No. 12921 of 1993.
                          Date of Decision: 10th November, 2008.
Anu Gupta & Ors.                      ....Petitioners
                                through
                                Mr. V.S.Bhardwaj, Advocate

            Versus

State of Haryana & Ors.               ...Respondents

through
Mr. Deepak Jindal, Advocate.

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

SURYA KANT, J. [ORAL)

The petitioners seek a direction to the Haryana Urban

Development Authority [HUDA] and its Estate Officer at Karnal to

allot each one of them a residential plot as per their entitlement in

terms of the ‘Oustees Policy’ dated 10th September, 1987 [Annexure

P-10].

Vide notification dated 8th February, 1989 issued under

Section 4 of the Land Acquisition Act, 1894[in short ‘the Act’], the

Government of Haryana decided to acquire land measuring 369.94

acres situated in Hadbast No. 1, Karnal for Haryana Urban

Development Authority to be utilized for residential and commercial

purposes. Finally, land measuring 314.97 acres was acquired vide

notification dated 7th February, 1990 issued under Section 6 of the

Act.

The petitioners 1 to 3 claim themselves to be owners in
CWP No. 12921 of 1993. ::-2-::

possession of 1/8th share each in the land measuring 38 Bighas 3

Biswas owned by late Jagdish Chand. Petitioner No. 4 claims himself

to be a co-sharer in land measuring 2 Bighas and 16½ Biswas

comprised in Khewat No. 821, Khatoni No. 2702, Khasra Nos.

10339/8382 and Khatoni No. 2705, Khasra NO.10334/8380.

Petitioner No. 5 is stated to have purchased land measuring 10

Biswas vide a registered sale deed from one Smt. Parveen Gupta,

whereas Petitioners No. 6 and 7 claim to have inherited land

measuring 14 Bigbhas 1 Biswa.

The petitioners have further asserted that their respective

ownerships were duly reflected in the revenue record much before

the issuance of notifications dated 8th February, 1989 and 7th

February, 1990 whereby their lands stood acquired.

Relying upon a HUDA’s policy dated 10th September,

1987 which was in vogue at the relevant time, the petitioners’ case is

that since more than 500 sq. yards land of each of the petitioner has

been acquired, they are entitled for allotment of a residential plot

under the said ‘Oustees Policy’. According to the petitioners, the

HUDA has held them ineligible for allotment of the plots under the

Oustees Quota on the basis of the subsequent amended policies.

Notice of motion was issued and it appears that soon

thereafter, Petitioners No. 5 to 7 have been allotted the plots under

the afore-said policy. This fact was taken notice by this Court while

passing the order dated 20th December, 1994 which reads as

follows:-

“In our order dated October 20,1993 we had directed the
respondents to reserve seven plots measuring 250
CWP No. 12921 of 1993. ::-3-::

square yards each in Sector5s 4 and 5 in Urban Estate
Part II, Karnal for complying with the ultimate decision/
directions in this writ petition. It is stated by learned
counsel for both the parties that petitioners NO. 5,6 and 7
have since been allotted plots. The aforesaid direction
regarding reserving plots would, therefore, stand modified
to mean four plots shall be kept reserved to comply with
the orders which are ultimately passed in the writ
petition”.

In their counter-affidavit, respondents No. 2 and 3 have

reiterated their stand that petitioners No. 1 to 3 were not the owners

of the acquired land “for the prescribed period prior to publication of

notification under Section 4 of the Land Acquisition Act, 1894”.

According to the respondents, petitioners 1 to 3 ought to have been

recorded as owners of the acquired land for a continuous period of

five years before the publication of the notification under Section 4 of

the Act.

Learned counsel for the petitioners, however, submits

and rightly so that the condition of ‘five years ownership’ prior to the

proposed acquisition has been laid down by way of amended policy

dated 9th May, 1990 as in the original policy dated 10th September,

1987 [Annexure P-1] a landowner was required to have been

recorded as owner of the acquired land for ‘one year’ only before the

issuance of the notification under Section 4 of the Act. The

petitioners are stated to have fulfilled the said eligibility conditions

prescribed in the original policy dated 10th September, 1987.

Having heard learned counsel for the parties at some

length and on perusal of the record, I am of the considered view that

the claim of the petitioners for allotment of plots under the Oustees
CWP No. 12921 of 1993. ::-4-::

Quota ought to have been considered on the basis of the policy

which was in force at the time of acquisition of their land. Admittedly,

when the notifications under Sections 4 and 6 of the Act dated 8th

February, 1989 and 7th February, 1990 were issued, the original

policy dated 10th September, 1987 was operative. The subsequent

amendment dated 9th May, 1990 regarding eligibility conditions for

allotment under the said policy can not possibly be applied

retrospectively

No other reason whatsoever has been assigned to

deprive of the right of consideration to petitioners No. 1 to 4 for

allotment of plots in the Oustees Quota. The question as to whether

or not petitioners No. 1 to 4 fulfill the eligibility conditions laid down

under the policy dated 10th September, 1987, thus, requires to be re-

considered and effectively addressed by the respondents.

Consequently, this writ petition is allowed to the extent

that the Chief Administrator, HUDA, Panchkula is directed to

reconsider the claim of petitioners No. 1 to 4 in terms of the policy

dated 10th September, 1987 and if found eligible, to allot them plots

as per their entitlement. The needful shall be done within a period of

three months from the date a certified copy of this order is produced

before him.

No costs.



November 10, 2008.                         ( SURYA KANT )
dinesh                                         JUDGE