Gujarat High Court Case Information System
Print
FA/225120/2006 1/ 4 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2251 of 2006
To
FIRST
APPEAL No. 2255 of 2006
For
Approval and Signature:
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
GENERAL
MANAGER - Appellant(s)
Versus
THAKOR
HIRAJI AMTHAJI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Appellant(s) : 1,
RULE SERVED for Defendant(s) : 1 - 2.
GOVERNMENT
PLEADER for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2008
ORAL
JUDGMENT
1. These
appeals are directed against the judgment and award dated 31.08.2005
passed by the learned Principal Sr. Civil Judge, Mehsana in Land
Reference Cases No. 3637/2003 to 3641/2003 whereby, the said cases
were partly allowed.
2. The
land of the respondents claimants were proposed to be acquired
for a temporary period by the appellant under the provisions of
Section 35 of the Land Acquisition Act, 1894. After completion of all
the legal formalities, the appellant passed the order dated
02.03.1984 in Compensation Case No. 127 of 1983 granting compensation
of Rs.0.40 per sq. metre. Against the said award, the claimants
preferred applications, which, came to be referred to the Court below
by way of references. The reference Court, after appreciating the
evidence on record, partly allowed the references by enhancing the
amount of compensation. Being aggrieved by the said award, the
appellant has preferred these appeals.
3. Learned
Advocate for the appellant submitted that the issue involved in these
appeals is squarely covered by the ratio laid down in the case of Oil
& Natural Gas Corporation Ltd. Vs. Sankarji Hemaji & Anr.
reported in [2008] 17 GHJ (523). The operative part of the said
judgment reads as under:
41. Similarly,
event he conduct and the action of the then Special Land Acquisition
Officer, who has referred the references applications in more than
100 cases to the reference court, though the applications for
reference were filed after a period of more than 20 years, is also
required to be considered seriously at the hands of Government. Under
the circumstances, Chief Secretary, Revenue Department is directed to
hold necessary inquiry against the concerned Special Land Acquisition
Officer with regard to his conduct and actions. Registry is directed
to communicate this order to the Chief Secretary, Revenue Department,
State of Gujarat for compliance.
42. For
the reasons stated herein above, all the appeals succeed and are
allowed with costs which is quantified at Rs.5000/- (Rupees Five
Thousand only) per each appeal. The impugned common judgment and
award dated 15.10.2005 passed by the learned Principal Senior Civil
Judge, Mehsana (Mr. J.R. Shah) inland Reference Case Nos.3780 to 3784
of 2003 is hereby quashed and set aside and it is held that:
[i] The
reference applications submitted by the original claimants were not
maintainable.
[ii] The
reference applications were required to be dismissed on the ground of
limitation considering Article 137 of the Limitation Act. In the
alternate, the same were required to be dismissed on the ground of
delay and latches.
[iii] The
reference court has no jurisdiction to decide any other question
except the difference as to sufficiency of compensation in a
reference under sec.35(3) of the Act.
[iv] The
reference court has no jurisdiction to decide any other question
except the difference as to sufficiency of compensation in a
reference under section 35(3) of the Act.
[v] The
reference court has no jurisdiction to declare acquisition
proceedings and the award declared by the Special Land Acquisition
Officer under sec.35(3) of the Act as illegal and/or non-est in a
reference under section 35(3) of the Act.
[vi] The
reference court has no jurisdiction to declare possession of the
acquiring body as illegal and/or unauthorized and consequently the
reference court has no jurisdiction to declare the ONGC-acquiring
body as trespasser that too without framing any issue.
[vii] The
reference court has no jurisdiction toward compensation by way of
mesne profit declaring compensation of the acquiring body as illegal
and unauthorized.
[viii] The
reference court has also no jurisdiction to award statutory benefits
and or interest, as awarded by the reference court, as if the
acquisition proceedings is a permanent acquisition.
[ix] The
reference court has no jurisdiction to determine the dispute with
regard to sufficiency of the compensation beyond the period of three
years from the date of taking the possession.
[x] The
Reference Court has no jurisdiction to restore the possession of the
land to the original owners while deciding the reference under
sec.35(3) of the Act.
4. Admittedly,
the reference Court has not considered the aspects of jurisdiction as
also limitation and other questions as set out in the aforesaid
judgment. In that view of the matter, the impugned award of the
reference Court cannot be sustained. This proposition is not disputed
by the learned Advocate for the respondents.
5. In
the premises aforesaid, these appeals are allowed. The judgment and
award impugned in these appeals is quashed and set aside. The appeals
stand disposed of accordingly. No order as to costs.
[K.S.
JHAVERI, J.]
Pravin/*
Top