High Court Punjab-Haryana High Court

Charan Singh And Others vs State Of Haryana And Another on 11 August, 2009

Punjab-Haryana High Court
Charan Singh And Others vs State Of Haryana And Another on 11 August, 2009
Civil Writ Petition No.1823 of 2009                           -1-

                                      ***


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                         Civil Writ Petition No.1823 of 2009
                         Date of decision: 11.08.2009

                                      ***

Charan Singh and others                                        ...Petitioners

                                   Versus


State of Haryana and another                               ...Respondents

CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
       HON'BLE MR. JUSTICE S.D.ANAND.

Present:    Mr. P.N.Arora, Advocate for the petitioners.

            Ms. Palika Monga, Deputy Advocate General, Haryana
            for respondents.

                                      *****

S.D.ANAND, J.

The land, particulars whereof are indicated in detail in the

course of the petition, was acquired by respondent no.1 in pursuance of

notifications under Sections 4 and 6 of the Land Acquisition Act, 1894

(hereinafter referred to as “the Act”) which were issued on 26.9.2007

(Annexure P-9) and 25.9.2008 (Annexure P-10) respectively.

It is beyond the pale of controversy that the petitioners did not

file objections under Section 5-A of the Act.

Faced with the predicament of having to explain the

maintainability of the petition (for want of objections under Section 5-A of

the Act) in light of the view obtained by the Apex Court in Talson Real
Civil Writ Petition No.1823 of 2009 -2-

***

Estate Pvt. Ltd. Vs. State of Maharashtra and others 2007 (3) RCR

Civil page 499, learned counsel vehemently contends that the

predecessors-in-interest of the petitioners did file objections under Section

5-A of the Act. In that context, the learned counsel invites our attention

paragraph 7 of the petition wherein there is an averment that objections

under Section 5-A of the Act were filed by Ujagar Singh son of Isher Singh

i.e. the vendor from whom the petitioners had purchased the land acquired

by the respondents. The averment falls short of indicating the timing of

purchase which (timing) would, obviously, have relevance to find out

whether the transactions aforementioned were prior to the date on which the

notification under Section 4 of the Act came to be issued.

In light of the apparent deficiency in the pleadings with regard

to the timing of the purchase, learned counsel canvasses before us that the

petitioners have made a precise averment that they are in occupation of

acquired area since the year 1974 and are, thus, persons interested in the

land.

In that very context, our attention has also been invited to

certain documentation Annexure P-5 to Annexure P-8 which indicate that

the petitioners are residents of indicated house numbers in the area of

village Islam Nagar, Tehsil Kalka, District Ambala. It may be noticed here

that Annexures P-5, P-6, P-7 and P-8 are the copies of the voter identity

cards issued by the Election Commission of India in the name of the

petitioners Charan Singh, Dayal Singh, Nirmal Singh and Lambu Ram

respectively.

Even that averment, and also the documentation relied in support
Civil Writ Petition No.1823 of 2009 -3-

***

thereof, does not advance the petitioners’ plea. In the first instance, it may

be pertinent to notice that these voter identity cards are purported to have

been issued in the year 1994-95. The contents thereof cannot, thus,

buttress the petitioners’ case with regard to their being in occupation of

residential houses built upon the acquired land since the year 1974.

Assuming, for the sake of arguments, that the averment made by the

petitioners is correct, the only inference deducible therefrom would be that

petitioners acquired title of the land in the year 1974. If that were so, there

was no occasion for their predecessor-in-interest/vendor to file objections

under Section 5-A of the Act. The advocated points of view, examine from

any angle, do not help the petitioners sustain their claim for invalidation of

the impugned acquisition for want of objections under Section 5-A of the

Act.

Dismissed.



                                                       (S.D.ANAND)
                                                          JUDGE



August 11, 2009                                       (J.S.KHEHAR)
Pka                                                       JUDGE