High Court Punjab-Haryana High Court

Ch. Surat Singh & Ors vs State Of Haryana & Ors on 3 December, 2008

Punjab-Haryana High Court
Ch. Surat Singh & Ors vs State Of Haryana & Ors on 3 December, 2008
CWP No.184 of 1984                                         -: 1 :-


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


                                      CWP No.184 of 1984 (O&M)
                                      Date of decision: December 03, 2008.


Ch. Surat Singh & Ors.
                                                           ...Petitioner(s)

            v.

State of Haryana & Ors.

                                                           ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE SURYA KANT


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

Present:    Shri Avnish Mittal, Advocate for the petitioners.

            Shri R.D. Sharma, Deputy Advocate General, Haryana.



                                 ORDER

Surya Kant, J. –

This writ petition seeks quashing of the notifications dated

10.1.1983 (Annexure P-1) and 7.12.1983 (Annexure P-4), issued under

Sections 4 & 6 of the Land Acquisition Act, 1894 (in short the Act)

respectively, whereby land measuring 242.73 acres of village Jharsa,

District Gurgaon, including that of the petitioners, has been acquired for the

development of institutional area in Sector 32, Gurgaon.

[2]. As per the petitioners’ case, they are the owners of land

measuring 123 kanal 4 marla situated within the revenue estate of village
CWP No.184 of 1984 -: 2 :-

Jharsa, Tehsil and District Gurgaon. They are stated to have constructed a

Mandir (temple), besides a Samadh of their ancestors, surrounded by a

garden having a Dharamshala and Piao (drinking water facility for the

general public and cattle). The petitioners have averred that they have also

constructed a residential house, farm-house and quarters for their servants

and sheds etc. over the above mentioned land.

[3]. The State of Haryana issued two notifications under section 4

of the Act on 10.1.1983 (Annexure P-1 & P-2) whereby it decided to

acquire land measuring 288.31 acres of village Jharsa for utilization by the

Haryana Urban Development Authority (HUDA) for development as

residential and commercial area in Sector 31 and 32-A of Gurgaon as well

as another chunk of land measuring 300.32 acres for development of

institutional areas in Sector 32-A Gurgaon by HUDA. The aforesaid

notifications included the land owned by the petitioners.

[4]. The petitioners submitted their objections under Section 5-A of

the Act, inter-alia, alleging that more than 4 acres of their land was being

utilized for religious purpose; there are fruit trees in another portion of the

land and another part thereof was being utilized for their residential

purposes or servant quarters. The State of Haryana, however, issued the

notifications dated 7.12.1983 (Annexures P-3 and P-4) whereby land

measuring 67.31 acres was acquired to develop residential and commercial

areas in Sector 32-A, Gurgaon and land measuring 242.73 acres was

acquired for development of institutional area in Sector 32 Gurgaon.

[5]. The acquisition for development of institutional area included

the petitioners’ land also. The petitioner were thereafter served with the

notices under section 9 of the Act prompting them to approach this Court.
CWP No.184 of 1984 -: 3 :-

[6]. Counter affidavit has been filed on behalf of the respondents.

In para 2 of the written statement, a categoric stand to the following effect

has been taken:-

“… There is no Mandir, Dharamshalla or Samadhi in the

land as mentioned by the petitioner. There is no kothi,

farm house or residential quarters etc. on the land. These

averments of the petitions in this para are wrong,

misconceived and hence denied.”

[7]. Similarly, in para 5 of the written statement, the respondents

have averred as follows:-

“That in reply to para 4 of the writ petition, it is submitted

that the position explained in para 2 of the written

statement is reiterated and the same may be read as part of

this para. The petitioners filed objection under Section 5-

A and the same were considered. The petitioners were

given full opportunity of being heard and they were heard

at length on 9.3.1983. In token of having been heard Shri

Surat Singh appended the signatures on his behalf and on

the behalf of the other objectors. Hence the averments of

the petitioners that they were given formal hearing is

wrong, misconceived and hence denied. It has already

been submitted in para 2 of the written statement that there

is no Mandir, Dharamshalla or Samadh on the land as per

revenue record. The petitioners have tried to mislead the

Hon’ble Court by giving the wrong statement of facts.”

(emphasis applied)
CWP No.184 of 1984 -: 4 :-

[8]. It may be mentioned at this stage that the petitioners have now

moved a Civil Miscellaneous application bearing No.2173 of 2008 seeking

amendment of the writ petition in order to bring on record the “subsequent

events”. In the application seeking amendment as well as in the proposed

amended writ petition appended thereto, the petitioners have taken the plea

that during the pendency of the writ petition:- (i) they have entered into a

‘collaboration agreement’ with M/s Premier Infra-Con Pvt. Ltd. On

12.2.2007 and in terms thereof they have executed a special power of

attorney/general power of attorney in favour of the developer; (ii) the said

developer, namely, M/s Premier Infra-Con Pvt. Ltd. has applied for the

grant of licence to set up a commercial complex and has paid sum of

Rs.10.53 crores by way of demand draft along with the application; (iii) the

aforesaid application is claimed to have been entertained by the Director,

Town & Country Planning, Haryana and some correspondence between the

builder/developer and the State Govt. is going on. It is, thus, averred that

the petitioners along with their collaborators are likely to get the change of

land use which would imply exemption of the petitioners’ land from

acquisition; and (iv) the photographs (Annexure P1-A) would indicate that

there is a temple and Samadh on the land and some construction is still

going on; (v) adjoining lands have already been exempted and/or developed

by the private developers, therefore, no public purpose shall be served by

the impugned acquisition; (vi) the Govt. itself has now framed a policy

dated 26.10.2007 regarding release of land from acquisition in terms

whereof the subject land can be released even if acquisition proceedings

have been finalized and they have sought release of their land under the said

policy.

CWP No.184 of 1984 -: 5 :-

[9]. I have heard Learned Counsel for the parties at some length and

perused the record. In my considered view, there is no merit in this writ

petition. It needs to be mentioned here that I have heard Learned Counsel

for the Petitioners on the premise as if the amendment in the writ petition

has been allowed and the so-called ‘subsequent events’ have also been taken

into consideration.

[10]. The extra-ordinary writ jurisdiction under Article 226/227 of

the Constitution is of discretionary nature. Whosoever invokes this

jurisdiction must necessarily come to the Court within clean hands. In the

original writ petition filed in the year 1984, the petitioners knowingly took a

false plea that there existed a temple, Dharamshala, Samadh, kothi and

servant quarters etc. over their land. Their false plea prompted this Court to

grant interim injunction in their favour. The respondents, however, took a

categoric plea as early as in their counter affidavit dated 27.5.1984 that no

Mandir, Dharamshala or Samadh or Kothi or farm house etc. has been

constructed over the land. No rejoinder or additional affidavit to controvert

the said stand was placed on record nor any material like the photographs

were placed on record. The photographs now appended with the proposed

amended writ petition clearly indicate that the constructions depicted

therein (except one photograph) are not as old as could be in existence prior

to 1984. The construction appears to have been raised by the petitioners

taking undue advantage of the interim protection granted by this Court

against their dispossession. The photographs further reveal that at present

also, some construction activities are going on, may be at the instance of the

developer with whom the petitioners are stated to have collaborated. The

fact that the petitioners deliberately took a false plea and have thereafter
CWP No.184 of 1984 -: 6 :-

misused the interim relief granted by this Court, is suffice to dislodge their

claim.

[11]. Learned Counsel for the Petitioners contends that the

petitioners have been subjected to hostile discrimination, inasmuch, as the

lands of similarly situated persons have been released for no rhyme or

reason. He relied upon certain instances referred to in para 12 of the writ

petition. Learned State Counsel, on the other hand, pointed out the stand

taken in para 12 of the counter affidavit wherein the following plea has been

taken:-

“That the averments of the petitioner in this para are not

correct. The petitioners have not been discriminated with

the similarly situated persons. No similarly situated land of

any person has been left out from the acquisition. The

particularly of the land, belonging to other persons

mentioned in this para, have not been given by the

petitioners. However, some area belonging to these

persons have not been notified under Section 6 as the area

is situated near the abadhi of village Jharsa and is required

for the extension of abadhi and has been left out as a matter

of policy, i.e., for extension of abadhi. Thus, no

discrimination has been made with the petitioners.

So far as the land of Bar Malt Factory is concerned, the

land of this big factory has been left out with proportionate

area. The factory is very big one and the construction is

very high structure. Moreover, the factory was adjustable

in the plan development and the same has been adjusted
CWP No.184 of 1984 -: 7 :-

accordingly. If this fact had been acquired the State

Excheque would have also been burdened with heavy

compensation.”

[12]. It would, thus, been seen that no pick and choose policy has

been adopted by the respondents while not including certain lands in the

notification under Section 6 of the Act. Similarly, the respondents have

given a plausible explanation for not acquiring the land of Bar Malt Factory.

Neither the land of the petitioners is situated near abadi-deh nor there

existed any running factory like Bar Malt Factory. The petitioners,

therefore, being not the similarly situated persons can have no grievance

against those whose lands have not been included in the notification under

Section 6 of the Act.

[13]. As regards the petitioners’ allegation that they have entered into

some agreement with a developer who in turn has deposited crores of rupees

with the State Govt. to obtain the change of land use, in my considered

view, the contention has no bearing on the validity of the notifications under

challenge. No agreement to sell entered during the period when the

petitioners did not possess a valid title qua the subject-land, can give rise to

any equity nor legitimize the release of the petitioners’ land. The developer

has entered into collaboration with open eyes, might be to take a calculated

risk. The correspondence, if any, between him and the governmental

authorities is wholly irrelevant for determining the legality of the

acquisition proceedings. Suffice it to say, if the State Govt. decides to

release a land which has been acquired for a ‘public purpose’, it would,

prima-facie, amount to colourable and mala fide exercise of power actuated

by extraneous considerations.

CWP No.184 of 1984 -: 8 :-

[14]. The petitioners do not dispute the categoric stand taken in the

counter affidavit that the objections under Section 5-A of the Act were duly

considered before issuance of the notifications under Section 6 of the Act.

The impugned acquisition, thus, suffers with no illegality, procedural or

otherwise, warranting interference by this Court.

[15]. For the reasons afore-stated, I do not find any merit in this writ

petition which is accordingly dismissed. No costs.




December 03, 2008.                                   [ Surya Kant ]
kadyan                                                     Judge