High Court Punjab-Haryana High Court

Brig. Sassi Inder Singh (Retd.) … vs State Of Punjab And Others on 26 November, 2008

Punjab-Haryana High Court
Brig. Sassi Inder Singh (Retd.) … vs State Of Punjab And Others on 26 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH
                     C.W.P. No. 19446 of 2002
                Date of Decision: November 26, 2008
Brig. Sassi Inder Singh (Retd.) and others
                                                        ...Petitioners

                               Versus

State of Punjab and others

                                                      ...Respondents

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

            HON'BLE MRS. JUSTICE SABINA

Present:    Mr. M.L. Sarin, Senior Advocate, with
            Mr. Hemant Sarin, Advocate,
            for the petitioners.

            Ms. Charu Tuli, Sr. DAG, Punjab,
            for respondent No. 1.

            Mr. A.R. Takkar, Advocate,
            for respondent Nos. 2 to 4.

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


M.M. KUMAR, J.

1. This petition filed under Article 226 of the Constitution

prays for quashing notice dated 10.12.1999 (P-1), notification dated

22.11.2001 (P-4), award dated 20.11.2002 (P-7), amended award

dated 22.11.2002 (P-8) and all the subsequent proceedings thereto.

2. Brief facts of the case are that Smt. Devinder Kaur,

mother of petitioner Nos. 1 to 4 was owner of land measuring
C.W.P. No. 19446 of 2002 2

approximately 70 Kanals, comprised in Khasra Nos. 25//5(8-0), 6(8-

0), 7(8-0), 8(7-12), 9(8-0), 12(4-18), 13(4-4), 14/1(3-18), 15(3-0),

26//1/1(0-12), 9/3(1-12), 10(8-0), 11/1(3-9) and 12/1(0-15), in the

revenue estate of village Jawaddi, Tehsil and District Ludhiana. The

said land was bequeathed by her in favour of petitioner Nos. 1 to 4 in

equal shares and after her death petitioner Nos. 1 to 4 inherited the

land in question. The land in dispute falls within the municipal limits

of Ludhiana and various amenities viz. water, electricity, sewerage,

telephone and other civic amenities are available in the area. On

18.11.2001, petitioner No. 3 gifted her share in the land in dispute in

favour of petitioner Nos. 8 and 9. On 12.4.2002, petitioner No. 1 sold

his share in favour of petitioner Nos. 5, 6 and 7, vide two registered

sale deeds. On 12.4.2002 itself, petitioner No. 4 also sold half of her

1/4 share in favour of petitioner No. 5. On 3.5.2002, petitioner No. 4

further gifted her remaining share in favour of petitioner No. 7. It is

claimed that the change of ownership in respect of land in dispute has

been duly recorded in the revenue record and mutation has been

sanctioned in favour of petitioner Nos. 5 to 9.

3. On 16.11.1999, the Improvement Trust Ludhiana (for

brevity, ‘the Trust’) passed Resolution No. 165 and decided to frame

a development-cum-housing scheme under the provisions of the

Punjab Town Improvement Act, 1922 (for brevity, ‘the Act’) and

notice under Section 36 of the Act to acquire an area measuring 8.8

acres for the said development scheme was issued, which was

published in the official gazette on 10.12.1999, 17.12.1999 and
C.W.P. No. 19446 of 2002 3

24.12.1999 (P-1). Objections from the interested persons were

invited, which were to be filed within 30 days. Since the land of the

petitioners was also included in the proposed development scheme,

petitioner Nos. 1 to 3 filed objections with the Trust on 24.2.2000 (P-

2 & P-3). On 27.5.2000, objectors were called for hearing by the

Trust.

4. On 17.11.2000, the State Government sanctioned the

development scheme under Section 41 of the Act and notification in

this regard was published in the official gazette on 22.11.2000, under

Section 42 of the Act (P-4). On 18.7.2001, the State Level Land

Acquisition Board issued a No Objection Certificate for acquisition

of land for the development scheme framed by the Trust.

5. On 4.4.2002, the State Government exercising powers

under Section 103(1) of the Act, issued a notification and dissolved

the Trust (P-5) and vide a separate notification of even date appointed

an Administrator for the Trust.

6. It is significant to notice that on 6.5.2002, the Land

Acquisition Collector-respondent No. 4 issued notices under Section

9 of the Land Acquisition Act, 1894 (for brevity, ‘the 1894 Act’)

calling upon petitioner Nos. 1 to 4 to file their claims for

compensation and to appear before him on 27.5.2002. The petitioners

have claimed that no such notice was issued to petitioner Nos. 5 to 9

despite the fact that they stepped into the shoes of petitioner Nos. 1, 3

and 4.

C.W.P. No. 19446 of 2002 4

7. On 13.5.2000, the Land Acquisition Collector, Ludhiana

Improvement Trust, Ludhiana was transferred and when petitioner

Nos. 1 to 4 reached the office of the Collector on 27.5.2002 to lodge

their claims for compensation, no officer was present there to hear

them.

8. On 2.8.2002, the Administrator of the Trust-respondent

No. 3 wrote a letter to the State Government that the development

scheme would lapse in case the award was not announced and

possession taken before 20.11.2002 (P-6). On 12.11.2002, a new

incumbent was posted as Land Acquisition Collector, however, no

fresh notices under Section 9 of the Act were issued to the petitioners

for affording them hearing by the Collector.

9. It is claimed by the petitioners that on 17.11.2002, the

acquisition proceedings lapsed because no award was announced by

the Collector-respondent No. 4 within two years of sanction of the

development Scheme under Section 41 of the Act, which was

sanctioned by the State Government on 17.11.2000. On 18.11.2002,

the Collector-respondent No. 4 sent a draft award for approval to the

State Government, which was approved on 20.11.2002 and the

Collector-respondent No. 4 announced the award on the same day

(P-7). On 22.11.2002, an amended award was announced by the

Collector-respondent No. 4 because there were some arithmetical

mistakes in the original award (P-8).

10. On 27.11.2002, notices under Section 12 of the 1894 Act

were issued to petitioner Nos. 1 to 4 by the Collector-respondent No.
C.W.P. No. 19446 of 2002 5

4 informing them that possession of the land in dispute would be

taken on 10.12.2002 (P-9). However, no such notice was issued to

petitioner Nos. 5 to 9.

11. On 7.12.2002, the petitioner filed the instant petition and

vide order dated 9.12.2002, a Division Bench of this Court while

issuing notice of motion and notice regarding stay ordered that

dispossession of the petitioners was to remain stayed in the meantime.

On 23.4.2007, the instant petition was admitted and ordered to be

heard along with CWP No. 6252 of 2002. It was further ordered that

interim directions were to continue. It is apposite to mention here

that notification dated 4.4.2002, issued by the State Government

dissolving the Trust under the provisions of Section 103(1) of the Act

(P-5) and appointment of an Administrator of the Trust, was

challenged by Shri Madan Mohan Vyas, the then Chairman of the

Trust, in this Court by filing CWP No. 6252 of 2002, which has

already been dismissed on 25.4.2008 by a Division Bench of this

Court of which one of us (M.M. Kumar, J.) is a member and the

judgment is now reported as Bakshi Ram Arora v. State of Punjab,

2008(3) PLJ 167.

12. In the written statement filed on behalf of the Trust-

respondent Nos. 2 to 4 while admitting the factual position it has been

denied that the Trust was dissolved by the State Government

permanently. It has been claimed that it is common practice to

appoint an Administrator to run the affairs of an Improvement Trust

as and when such Trust is superseded, suspended or reconstituted. It
C.W.P. No. 19446 of 2002 6

has also been denied that the award by the Collector was passed after

two years. It has been asserted that the time period of two years starts

from the date of publication of notification under Section 42 of the

Act in the official gazette. Thus, it has been justified that the award

has been passed within the stipulated period of two years i.e. on

20.11.2002 as the notification under Section 42 of the Act was

published on 22.11.2000 although it was sanctioned on 17.11.2000.

It has been further asserted that the acquisition proceedings have been

validly and legally carried out and the same are sustainable in the

eyes of law. With regard to taking over possession of the land in

dispute it has been asserted that the same could not be taken because

the stay order passed by this Court in favour of the petitioners has

remained in operation. It is further pertinent to notice that in para 3

of the petition a reference has been made to the execution of gift

deed, dated 18.11.2001, transfer deed dated 12.4.2002 and gift deed

dated 3.5.2002. In the written statement the stand taken by the

respondents is that after issuance of notification dated 22.11.2000

under Section 42 of the Act, these transfer proceedings by way of gift

deed or execution of transfer deed stand vitiated. In para 18 of the

written statement further stand has been taken that no notice could

have been issued to petitioner Nos. 5 to 9 because they are transferee

after the notification under Section 42 of the Act was issued and,

therefore, their names would not appear in the revenue record. It has

also been submitted that compensation to the tune of Rs.
C.W.P. No. 19446 of 2002 7

3,59,00,000/- was duly deposited by the Trust with the Collector in

the Punjab National Bank, Ludhiana.

13. It is pertinent to notice that on 20.4.2004, the learned

State counsel on instructions made a statement before the Division

Bench and adopted the written statement filed on behalf of the Trust-

respondent Nos. 2 to 4. However, the Division Bench, vide order

dated 24.5.2004, directed the respondent State to file a separate

written statement. A short affidavit of Shri G.R. Bansal, IAS,

Additional Secretary to Government of Punjab, dated 29.7.2004, was

filed on behalf of respondent No. 1 stating that all the paras of the

writ petition have been replied by respondent No. 2. Then, on

31.8.2004, a short written statement on behalf of respondent No. 1

was filed admitting factual position mentioned in the writ petition.

However, it has been pointed out that appointment of Administrator

was necessitated to run the day-to-day affairs of the Trust. It has been

denied that the Trust stands dissolved permanently because the State

Government has appointed an Administrator to run the Trust.

14. Controverting the averments made in the written

statement filed on behalf of respondent Nos. 2 to 4 and reiterating the

averments of the writ petition, the petitioners filed their replication.

It has been specifically denied that the Trust was

superseded/suspended vide notification dated 4.4.2002 (P-5). In

order to fortify their claim, the petitioners also placed on record a

copy of the written statement filed by the Additional Secretary, Local

Government, Punjab, in CWP No. 6252 of 2002 (P-10), wherein the
C.W.P. No. 19446 of 2002 8

Government of Punjab has taken the stand that the Trust stood

dissolved and not superseded/suspended. The petitioners also placed

on record the reference application filed under Section 18 of the 1894

Act claiming that the same was filed without prejudice to their rights

in the instant petition (P-11).

15. Mr. M.L. Sarin, learned senior counsel for the petitioners

has argued that execution of any scheme framed under Section 28 of

the Act cannot commence once the Trust stands dissolved in

pursuance to the provisions of Section 103 of the Act. He has placed

reliance on Section 103 of the Act, which deals with ultimate

dissolution of Trust and transfer of its assets/liabilities to the

Municipal Committee. According to the learned counsel in case of

dissolution, the Trust cease to exist as compared to suspension of

Trust under Section 72-F of the Act. He has emphasised that, in fact,

the dissolution takes place when all Schemes sanctioned under

Section 42 of the Act have either been executed or executed to such

an extent that continued existence of the Trust has not been

considered necessary in the opinion of the Government. He has also

referred to sub-clause (c) of sub-section (2) of Section 103 of the Act

by submitting that it is only in a case where a sanctioned scheme is in

the midst of execution that it could be continued but no new scheme

could be executed if it has not yet commenced. Learned counsel has

placed reliance on the expression used in clause (c) of sub-section (2)

of Section 103 of the Act ‘completing the execution of any scheme

sanctioned under this Act’ to argue that it is only those schemes
C.W.P. No. 19446 of 2002 9

which have not been completely executed which could be continued

to be handled by the Administrator after the dissolution and that no

new scheme could be taken up by him as there is complete bar.

16. He has also placed reliance on Section 42 of the Act and

has argued that after the scheme has been sanctioned, the execution

would not commence till the award is announced and possession of

the land is handed over to the Trust. Learned counsel has also

pointed out that the respondents cannot take a shifting stand by

arguing in this case that the Trust, in fact, has been suspended under

Section 72-F of the Act and not dissolved under Section 103 of the

Act because when such a stand was taken in C.W.P. No. 6252 of 2002

by the erstwhile Chairman/Members of the Trust then the State has

placed reliance on Section 103 of the Act by asserting that the Trust,

in fact, was dissolved. Referring to the facts of the present case,

learned counsel has argued that sanction to the scheme was accorded

on 22.11.2000 (P-4) and the Trust was dissolved on 4.4.2002 (P-5).

Notice for possession was issued on 2.8.2002 and award was

announced on 10.11.2002. On the basis of the aforementioned facts,

he has submitted that on the date of dissolution, possession was still

with the petitioners because no award was announced nor possession

was taken. After issuance of notice for taking possession on

2.8.2002, the petitioners have approached this Court and the

dispossession of the petitioners was stayed on 9.12.2002. Learned

counsel has also argued that the petitioners have not been given any
C.W.P. No. 19446 of 2002 10

opportunity of hearing by issuing notice under Section 9 to petitioner

Nos. 5 to 9. Therefore, announcement of award is vitiated.

17. Mr. Sarin has further submitted that Section 5A of the

1894 Act confer an important right on the land owner. An equivalent

provisions has been made under Section 38 of the Act, which

postulate service of notice on a land owner inviting objections to the

scheme and the acquisition. Learned counsel has argued that no

notice was issued to petitioner Nos. 5 to 9 and, therefore, the

acquisition proceedings are liable to be quashed because it is a

mandatory provision, as has been laid down by this Court in the case

of Gurdev Singh v. State of Punjab, 1979 PLR 85 and a Full Bench

judgment in the case of Prof. Jodh Singh v. Jullundur

Improvement Trust, 1984 PLJ 413. He has also submitted that

objection taken by the respondents that the petitioners have lost locus

standi to transfer the land after declaration made under Section 42 of

the Act, is not conceivable.

18. Ms. Charu Tuli and Mr. A.R. Takkar, learned counsel for

the respondents have argued that the development scheme framed by

the Trust has to be regarded as part of the execution once the

proceedings have been undertaken for its sanction under Section 42

of the Act. According to the learned counsel, Section 42 of the Act

contemplates a distinct stage whereafter the Trust is under an

obligation to forthwith execute the scheme irrespective of passing of

award and taking of possession of the land. It has been stated on the

basis of the record that the Trust has deposited a sum of Rs.
C.W.P. No. 19446 of 2002 11

3,59,51,952/- in the Punjab National Bank on 20.11.2002. As per the

assessment made by the Collector, the aforementioned amount was

deposited by the Trust from its own funds. It has been emphasised

that the Administrator is competent to continue with the execution of

the scheme and the State Government has regarded the existence of

the Trust unnecessary to complete the execution of the disputed

scheme. Both the counsel have placed reliance on Section 103(2)(c)

of the Act and argued that the Administrator is fully within its power

to continue with the execution of the scheme after the Trust has been

dissolved.

19. The factual position which emerges from the pleadings is

that a development scheme was framed and notifications dated

10.12.1999, 17.12.1999 and 24.12.1999 were issued, under Section

36 of the Act. Thereafter objections under Section 38 were filed

which were heard. Then sanction to the Scheme was accorded under

Section 41 of the Act on 17.11.2000 and a notification was published

in the official gazette on 22.11.2000. The trusts in the State of Punjab

were dissolved on 4.2.2002 (P-5) by invoking Section 103 (1) of the

Act. However, the acquisition proceedings continued and on

6.5.2002 notices under Section 9 of the Act were issued to petitioner

Nos. 1 to 4. A draft award was prepared on 18.11.2002 and the same

was approved and announced on 20.11.2002. According to Section

11A of the 1894 Act, the award is required to be announced within a

period of two years from the date of publication of the declaration and

if no award is made within that period then the entire proceedings for
C.W.P. No. 19446 of 2002 12

acquisition of the land would lapse. Section 59(b) of the Act

contemplates modification of the 1894 Act as per the Schedule

attached to the Town Improvement Act. According to the provisions

of clause 2 a notification issued under Section 4 of the 1894 Act is

considered equivalent to Section 36 of the Act and a declaration made

under Section 6 of the 1894 Act is considered equivalent to Section

42 of the Act. Accordingly, it has to be held that declaration under

Section 42 of the Act, which is equivalent to Section 6 of the 1894

Act, was made on 22.11.2000 and the award has been announced on

20.11.2002, which is within two years. Likewise, the development

scheme was notified under Section 36 of the Act, which is equivalent

to Section 4 of the 1894 Act, on 24.12.1999 and declaration under

Section 42 of the Act was made within a period of one year on

22.11.2000, after decision on the objections. Therefore, in so far as

acquisition proceedings are concerned, no fault can be found. In

respect of hearing of objections, the petitioners have stated in paras 5

and 6 of the petition that petitioner Nos. 1 to 3 had filed objections

and they were heard on 27.5.2000 when they were assured that their

land would be released from acquisition. The mandate of Section 38

of the Act, which is like Section 5A of the 1894 Act, stand complied

with. A Full Bench of this Court in Prof. Jodh Singh’s case (supra)

has laid down that when notification under Section 42 is issued then

all irregularities from the framing of Scheme to its sanctioning stand

condoned. Therefore, we do not find any such irregularity warranting

quashing of Scheme.

C.W.P. No. 19446 of 2002 13

20. However, a significant question raised by Mr. Sarin

concerning the effect of dissolution of Trust under Section 103 of the

Act remains to be considered. The controversy can be conveniently

answered by framing the following two questions:-

1. Whether the acquisition proceedings could be

continued after dissolution of the Ludhiana

Improvement Trust under Section 103 of the Act?

2. Whether the acquisition proceedings are vitiated

on account of non-issuance of notices to petitioner

Nos. 5 to 9?

Re: Question 1:

21. In order to answer the first question, it would be

necessary to read Section 103 of the Act, which is as under:-

“103. Ultimate dissolution of trust, and transfer of its

assets and liabilities to the committee. – (1) When all

schemes sanctioned under this Act have been executed or

have been so far executed as to render the continued

existence of the trust, in the opinion of the State

Government, unnecessary, or when in the opinion of the

State Government it is expedient that the Trust shall

cease to exist, the State Government may by notification

declare that the trust shall be dissolved from such date as

may be specified in this behalf in such notification; and

the trust shall be deemed to be dissolved accordingly.
C.W.P. No. 19446 of 2002 14

(2) From the date specified in the notification

referred to in sub-section (1), –

(a) all properties, funds and dues vested in or

realisable by the trust and the chairman

respectively shall vest in and be realisable by

the State Government till they stand

transferred to the municipal committee under

sub-section (3);

(b) all liabilities which are enforceable against

the trust shall be enforceable only against the

State Government to the extent of the

properties, funds and dues vested in and

realised by the State Government; and

(c) for the purpose of completing the execution

of any scheme sanctioned under this Act

which has not been fully executed by the

trust and of realising properties, funds and

dues referred to in clause (a), the functions

of the trust and the chairman under this Act

shall be discharged by such class I officer of

the State Government as may be appointed

by it in this behalf.

(3) After all functions referred to in clause (c)

of sub-section (2) are duly discharged, –
C.W.P. No. 19446 of 2002 15

(a) the properties, funds and dues vested in or

realizable by the State Government under

clause (a) of sub-section (2) shall stand

transferred to, vested in and be realisable by

the municipal committee; and

(b) all liabilities enforceable against the State

Government under clause (b) of that sub-


                         section or incurred by it under this Act, shall

                         be     enforceable   against   the    municipal

                         committee."

22. According to opening words of Section 103(1) of the

Act, ‘Trust’ could be dissolved in two eventualities:

(a) When the existence of the ‘trust’ in the opinion of

the Government is considered unnecessary

because all schemes sanctioned under the Act have

been executed or have been executed to an extent

so as to render the continued existence of trust un-

necessary.

(b) When the Government forms an opinion that it is

advantageous and expedient then it could dissolve

the Trust.

23. The formation of opinion does not require any elaborate

procedure of issuance of notice, reply and hearing to the objector.

Such an act has been considered to be legislative in character. That
C.W.P. No. 19446 of 2002 16

controversy we have dealt with in some details in the case of Bakshi

Ram Arora (supra).

24. In the first eventuality the sanctioned schemes are

required to be either executed completely or partially. The power of

the State Government to dissolve the ‘Trust’ is far wider in the second

eventuality. The power is in no way controlled by the first

eventuality which is clearly signified by use of word ‘or’. When the

notification dated 4.4.2002 is examined it becomes patent that it has

been issued under Section 103(1) part second. A perusal of the

notification would further clarify the aforesaid legal position and the

same reads thus:-

“No. 4/29/2002-4LGII/3482 – Whereas in the opinion of

the State Government it is expedient that the Ludhiana

Improvement Trust shall cease to exist.

Now, therefore, in exercise of the power conferred

by sub-section (1) of Section 103 of the Punjab Town

Improvement Act, 1922 (Punjab Act 4 of 1922) and all

other powers enabling him in this behalf, the Governor

of Punjab is pleased to declare that the Ludhiana

Improvement Trust shall stand dissolved on and with

effect from the date of publication of this notification in

the official gazette.”

25. It is, thus, evident that Government on formation of an

opinion that it was expedient to dissolve the trust, has taken the

decision to dissolve it. The decision to dissolve has not been taken
C.W.P. No. 19446 of 2002 17

on account of execution of all the sanctioned schemes or by forming

an opinion that the schemes so far executed have rendered the

continued existence of the trust unnecessary. In any case, Section

103 of the Act does not deal with the execution of the scheme but it

deals with dissolution of trust.

26. We are further of the view that Section 103(2) of the Act

puts it beyond any reasonable doubt that dissolution of trust would

not put an end to a scheme framed and sanctioned for the welfare of

the residents of local area. It provides that from the specified date all

properties, funds and dues vested in the ‘Trust’ and realisable by it

and the Chairman would start vesting in and realisable by the State

Government till their transfer to Municipal Committee. Clause (a) of

sub-section (3) of Section 103 of the Act also clarify further that after

all functions are duly discharged as envisaged by clause (c) sub-

section (2) then the properties, funds and dues vested in or realisable

by the State Government under clause (a) of sub-section (2) would

transfer to, vested in and be realisable by the Municipal Committee.

27. On the basis of the expression ‘completing the execution

of any scheme sanctioned under this Act’, the argument raised is that

the Administrator could have only completed the execution of any

scheme but it would not include the acquisition proceedings which

are not complete because the word ‘execution’ would necessarily

postulate that the land was in possession of the trust free from all

encumbrances as contemplated by Section 17 of the 1894 Act and the

scheme has commenced which remain incomplete. However, the sub-
C.W.P. No. 19446 of 2002 18

section further postulate that the Administrator (Class-I Officer of the

State Government) could also, for the purposes of realising the

properties, funds and dues referred to in clause (a), act on behalf of

the Government. Once the properties, funds and dues vested in or

realisable by the trust/Chairman have been vested and be realisable by

the State Government on the dissolution of the trust then the question

is whether the proceedings, after the issuance of notification under

Section 42 could be dis-continued merely because the trust has been

dissolved. In other words, could it be said that after notification

under Section 42 of the Act, the land had vested or became realisable

by the trust, which function could be discharged by the State

Government through the Administrator. The trust in the present case,

after issuance of notification under Section 42 of the Act on

22.11.2000, obtained no objection certificate from the State Level

Land Acquisition Board on 18.7.2001 although the Trust was later on

dissolved on 4.4.2002. According to Section 3 of the Act, the trust is

a body corporate having perpetual succession and common seal

which can sue and be sued in its own name. It is an independent

entity as would be evident from the perusal of Sections 3 to 11 of the

Act.

28. It would also be relevant to refer to Section 3A of the

Act, which reads thus:-

“3-A. New trusts.- Notwithstanding anything contained

in this Act, if and when a new trust is created for a local

area where a trust was dissolved under section 103 and
C.W.P. No. 19446 of 2002 19

the functions referred to in clause (c) of sub-section (2)

of that section have not been duly discharged,-

(a) all properties, funds and dues vested in or

realisable by the State Government under

section 103 shall stand transferred to, vested

in and realisable by the new trust;

(b) all liabilities enforceable against the State

Government under section 103 or incurred

by it under this Act shall be enforceable

against the new trust; and

(c) the new trust shall deal with any scheme

sanctioned under this Act, which has not

been fully executed by the officer appointed

by the State Government under section 103,

in accordance with the provisions of this

Act as fully as if it had been sanctioned at

the instance of the new trust.”

29. Section 3A of the Act further clarify that on the creation

of a new trust all properties, funds and dues vested in or realisable by

the State Government under Section 103 of the Act would stand

transferred to, vested in and realisable by the new trust. Sub-section

(c) of Section 3A provides for same role for the new trust which is to

be played by the State Government on the dissolution of the trust

under Section 103 of the Act. Therefore, it is not possible to

conclude that merely because the trust has been dissolved under
C.W.P. No. 19446 of 2002 20

Section 103 of the Act, the acquisition proceedings would come to an

end because the Administrator appointed by the State Government

would take over the functions of the trust and the Chairman under the

Act and would discharge the same. The expression ‘completing the

execution of any scheme sanctioned under this Act’ has to be

interpreted by keeping in view the word ‘scheme sanctioned’ which is

the expression used in Section 41 of the Act. In the present case, the

scheme was sanctioned under Section 41 of the Act on 17.11.2000

and notification under Section 42 of the Act was issued much before

dissolution on 22.11.2000. Therefore, on the dissolution of the trust

on 4.4.2002, under Section 103 of the Act, a sanctioned scheme

cannot come to an end because it cannot be regarded as incomplete

execution of a sanctioned scheme and argument to that effect would

lack merit because it ignores the provisions of clauses (a) and (b) of

sub-section (2) of Section 103 of the Act, which postulate that all

properties, funds and dues vested in or realisable by the trust and the

Chairman respectively are to vest in and be realisable by the State

Government through an Administrator and that all liabilities

enforceable against the trust would become enforceable against the

State Government. Therefore, we hold that steps taken after issuance

of notification under Section 42 of the Act, sanctioning the scheme,

which include announcement of award on 20.11.2002, are the steps in

the direction of execution of the scheme. The record further shows

that the possession was to be taken after depositing the amount of

compensation. According to the written statement filed by
C.W.P. No. 19446 of 2002 21

respondent Nos. 2 to 4, an amount of Rs. 3,59,00,000/- was duly

deposited with the Land Acquisition Collector. Thereafter on

27.11.2002, the Land Acquisition Collector of the trust issued a

notice dated 27.11.2002 to the Superintending Engineer of the trust

that announcement on the loudspeaker as well as by beat of drum be

made that the possession of the land would be taken on 10.12.2002.

However, before the possession could be taken on 10.12.2002,

dispossession was stayed by this Court, vide order dated 9.12.2002.

Accordingly, we find that all steps necessary for acquiring the land

and vesting the same in the trust were taken. On the dissolution of

the trust, the Administrator has worked on behalf of the Government

and all properties, funds and dues vested in or realisable by the trust

and the Chairman start vesting in and also could be realisable by the

State Government. Therefore, we are of the view that the question

No. 1 must be answered against the petitioners and the land

acquisition proceedings could continue after dissolution of the trust.

There is no legal bar to the continuation of the acquisition

proceedings either under the provisions of the Act or any other law.

Re: Question 2:

30. The facts emanating from the pleadings of the parties

shows that transaction of gifting the land in dispute took place on

12.4.2002 or 18.11.2002. Some sale deeds were also executed on

12.4.2002 and other gift deed was registered on 3.5.2002. All these

transactions are after 22.11.2002 when notification under Section 42

of the Act had already been issued. To a specific averment by the
C.W.P. No. 19446 of 2002 22

petitioners that mutation has been sanctioned in their favour,

respondent Nos. 2 to 4 in their written statement has controverted the

aforementioned fact by asserting that petitioner Nos. 5 to 9 were not

entitled to any notice because their names did not figure in the

revenue record. It is well settled that no notice is required to be

issued to a person whose name does not appear in the land revenue

register. In that regard reliance may be placed on the judgment of

Hon’ble the Supreme Court in the case of Commissioner, Bangalore

Development Authority v. K.S. Narayan, (2006) 8 SCC 336.

Likewise, it is also equally well settled that if the land has been

purchased after issuance of notification under Section 4 and

declaration under Section 6 of the 1894 Act then such a purchaser

does so at his own perils. Such an alienation would not bind the

Government or the beneficiary under the acquisition. Therefore, we

find that there is no substance in the argument that the acquisition is

vitiated on account of non-issuance of notice under Section 38 of the

Act or under Section 9 of the 1894 Act, to petitioner Nos. 5 to 9.

They did not have any right as they are transferee after issuance of

notification under Sections 36 and 42 of the Act, which are equivalent

to Sections 4 and 6 of the 1894 Act.

31. It is well settled that notice could be issued under

Section 9 of the 1894 Act to the recorded owner. In that regard

reliance may be placed on the judgment of Hon’ble the Supreme

Court in the case of Union of India v. Pramod Gupta, (2005) 12

SCC 1. It has been observed that ‘service of notice upon the recorded
C.W.P. No. 19446 of 2002 23

persons whose names appear in the revenue records only would sub-

serve the purpose for which notice is required to be served. In the

present case notices on petitioner Nos. 1 to 4 have been issued who

were recorded as owners. The others acquired rights after sanction of

the scheme on 22.11.2000. Even otherwise non-issuance of notice

under Section 9 of the Act does not vitiate the acquisition

proceedings as has been held by Hon’ble the Supreme Court in the

case of Nasik Municipal Corporation v. Harbanslal Laikwant

Rajpal, (1997) 4 SCC 199.

32. The judgments cited by the learned counsel for the

petitioners in the case of Gurdev Singh (supra) and Jodh Singh

(supra) have no application to the facts of the present case because in

those cases transfer of the acquired land did not take place after

issuance of notification under Section 42 of the Act or declaration

under Section 6 of the 1894 Act. Therefore, no detailed examination

of the aforementioned judgments would be necessary. Accordingly,

the second question is also answered against the petitioners.

33. For the reasons aforementioned, this petition fails and

the same is dismissed.




                                                    (M.M. KUMAR)
                                                       JUDGE




                                                       (SABINA)
November 26, 2008                                        JUDGE
Pkapoor