High Court Punjab-Haryana High Court

Jagdish Singh vs State Of Haryana And Others on 3 December, 2008

Punjab-Haryana High Court
Jagdish Singh vs State Of Haryana And Others on 3 December, 2008
      THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH

                     C.W.P. No. 18560 of 2005

             DATE OF DECISION: December 3, 2008

Jagdish Singh

                                                         ...Petitioner

                               Versus

State of Haryana and others

                                                      ...Respondents

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

            HON'BLE MR. JUSTICE JORA SINGH

Present:    Mr. Shailendra Jain, Advocate,
            for the petitioner.

            Mr. Ashish Kapoor, Addl. AG, Haryana,
            for respondent Nos. 1 and 2.

            Mr. Arun Walia, Advocate,
            for respondent No. 3.

            None for respondent No. 4.

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?

M.M. KUMAR, J.

1. The instant petition prays for quashing notification dated

11.8.2004, issued under Section 4 and declaration dated 9.8.2005,

made under Section 6 of the Land Acquisition Act, 1894 (for brevity,

‘the Act’) [Annexures P-30 and P-34]. The petitioner has claimed

that the industrial land of the petitioner has been acquired by the
C.W.P. No. 18560 of 2005 2

aforementioned acquisition. He has also prayed for issuance of

directions to the respondents to release the land from the purview of

the instant acquisition proceedings in terms of the policy of the State

Government dated 4.2.2006 (P-40 & P-41).

2. The total area belonging to the petitioner sought to be

acquired is 24 Kanals 9 Marlas, which is claimed to be a compact

area abutting Palam-Gurgaon road, shown in orange colour in the

Sajra plan (P-1). The petitioner has disclosed the acquisition was

also sought to be made in the year 1973 and 1982. The notifications

issued under Sections 4 and 6 of the Act on 6.7.1981and 25.6.1982,

with regard to the petitioner’s land and his co-sharer were challenged

in C.W.P. Nos. 1917 and 1918 of 1984. The notifications were

quashed on 26.3.2003. A copy of the judgment has been placed on

record (P-12). The petitioner has claimed that the unit of the

petitioner is known as ‘Yadav Welding Works’. The petitioner is

aggrieved by the notifications issued under Sections 4 and 6 of the

Act on 11.8.2004 and 9.8.2005 (P-30 & P-34 respectively).

3. The main grievance of the petitioner is that he has not

been afforded any opportunity of hearing under Section 5-A of the

Act when objections were filed by him. The Division Bench noticed

the contention of the petitioner and observed that sweeping

statements were usually made alleging non-hearing without any

serious thought. Therefore, the Division Bench required the

petitioner to deposit Rs. 25,000/- with the Registrar of this Court and

in case the assertion was found to be incorrect then deposit was to be

forfeited in favour of the respondents. Accordingly, the petitioner

deposited a sum of Rs. 25,000/- on 23.12.2005. The other ground
C.W.P. No. 18560 of 2005 3

pleaded is that there is factory on the land and according to the policy

of the respondent State the same could not be acquired. In that

regard, reliance has been placed on the policy dated 4.2.2006.

4. In the written statement the respondents have claimed

that the land belonging to the petitioner is required for development

and utilisation of Industrial Sector 18, Electronic City at Gurgaon

under the Haryana Urban Development Authority Act, 1977. It has

also been pointed out that all necessary steps under Section 4 were

taken. A categorical stand has been taken that the petitioner filed

objection under Section 5-A of the Act and he personally appeared

before the Land Acquisition Collector for hearing of objections,

which were heard and considered in accordance with law. The

Collector after hearing objections filed by the petitioner as well as

other land owners sent his report to the Government for taking

decision in the matter. Beside, the Joint Site Inspection Committee

also sent its report to the Government and it was thereafter that the

Government decided to issue a declaration under Section 6 of the Act

on 9.8.2005, which has also been published in the newspapers on

13.8.2005. An entry of the declaration has also been made in the

Roznamcha Wakayati Halqa Patwari and Rapat No. 636 of 11.8.2005

and all further necessary steps have been taken. Even the award has

been announced on 8.12.2006 although possession could not be

handed over to the representative of the Estate Officer, HUDA,

because a stay order was operating since 8.12.2005. It has been

conceded that there was a Dharam Kanta (weighing machine) in the

area measuring 65’x 25′, on the land in dispute when notice under

Section 4 of the Act was issued on 11.8.2004 but the same could not
C.W.P. No. 18560 of 2005 4

be released by the Government. The rest of the land has been found

to be vacant and there was no factory on the land in dispute when

notification under Section 4 was issued.

5. Mr. Shailendra Jain, learned counsel for the petitioner

has vehemently argued that no personal hearing was granted to the

petitioner before issuance of declaration under Section 6 of the Act

on 9.8.2005. According to the learned counsel in the absence of any

opportunity of personal hearing no declaration could be made as the

provisions of Section 5-A of the Act are mandatory. He has also

submitted that the petitioner has factory over the land in dispute and

the same should have been released from acquisition, especially in the

light of the policies of the respondent State.

6. Mr. Ashish Kapoor and Mr. Arun Walia, learned counsel

for the respondents have, however, vehemently argued that in para 2

of the preliminary objections of the written statement filed by

respondent Nos. 1 and 2 as well as para 11 of the reply on merits, a

specific stand has been taken that the petitioner was given notice of

hearing of objections by the Land Acquisition Collector and the

petitioner personally appeared and the Collector after hearing

objections sent his report to the Government. The only construction

found on the land in dispute was a weighing machine in the area of

65′ x 25′ at the time of issuance of notification under Section 4 of the

Act on 11.8.2004. Therefore, no legal infirmity could be found in the

acquisition proceedings.

7. Having heard learned counsel for the parties at a

considerable length and perusing the record with their able assistance,

we are of the considered view that the instant petition is devoid of
C.W.P. No. 18560 of 2005 5

merit and is, thus, liable to be dismissed. The respondents have taken

minute care in issuing notifications under Section 4 and 6 of the Act.

It has been found that when notification under Section 4 of the Act

was issued on 11.8.2004, only a weighing machine in the area of

65′ x 25′ was in existence. There was no factory as is claimed by the

petitioner. The aforesaid factual position has not been controverted

by filing any replication. A visual examination of the photographs

Annexures P-19 and P-21 do not reveal the existence of building.

The area, particularly in photographs Annexure P-21 is vacant, which

appears to be under use for welding work. Even the photographs in

Annexure P-18 do not show any factory as such. There are certain

corrugated sheets on the walls. According to the assertion made by

the respondents, there was no factory or structure on the land when

notification under Section 4 was issued. Therefore, we find that on

that account no legal infirmity could be found in the acquisition

proceedings. The land has been found to be plain with only weighing

machine installed in the area of 65′ x 25′ and no interference on that

account is called for. The public purpose for the acquisition of land is

development and utilisation of the area for industrial purposes at

Gurgaon for development plan under the HUDA. The public purpose

is sought to be justified in the written statement by stating that

Electronic City in Industrial Sector 18, Gurgaon, is contemplated and

the land is likely to be utilised for that purpose. Even otherwise, we

find that all steps for acquisition with regard to publication of

notification in the official gazette, newspapers, issuance of notices

under Section 5A and grant of hearing to the objectors with a report

to the Government have been meticulously followed. Likewise,
C.W.P. No. 18560 of 2005 6

declaration under Section 6 has been made by publication in the

official gazette beside in various newspapers. The entries have also

been made in the revenue record and publicity has been given to the

notification by beat of drum in the vicinity. No infirmity noticing any

lapse could be found in acquisition of the land in question.

8. The argument of the learned counsel for the petitioner

that hearing of objections filed under Section 5-A has not been

granted and on that account the acquisition is liable to be set aside, is

wholly misconceived because the argument is falsified on perusal of

para 2 of the preliminary objection and para 11 of the reply on merit

of the written statement filed by respondent Nos. 1 and 2 which are

extracted below for facility of reference:-

“2. That the petitioner filed the objections u/s-5A of

the L.A.Act. The petitioner was given notice of hearing

of objections u/s-5A by the Land Acquisition Collector.

In response to the said notice the petitioner personally

appeared before the Land Acquisition (Collector?) for

hearing of objections u/s-5A of the L.A. Act. He was

given full opportunity of personal hearing of objection as

per the provisions of the Act. His statement was

recorded. He signed the same before the Land

Acquisition Collector. After hearing and considering the

objections as per the L.A. Act, the Land Acquisition

Collector sent its report to the Govt. The Joint Site

Inspection Committee also sent its reports to the Govt.

After perusal of the entire record and the reports of Land

Acquisition Collector and Joint Site Inspection, the
C.W.P. No. 18560 of 2005 7

Govt. decided to issue the declaration u/s-6 of the Act

well in accordance with the provisions of the L.A. Act.”

“11. That in reply to para No. 11 of the Amended Civil

Writ Petition, it is submitted that the petitioner filed the

objections u/s-5A of the Act. The petitioner was given

the notice of hearing of objections u/s-5A by the Land

Acquisition Collector. In pursuance of the said notice,

the petitioner personally appeared before the Land

Acquisition Collector for hearing of the objections. The

detail of construction on the land in dispute has already

been given in forgoing paras. The said construction

(Dharam Kanta) has not been released from acquisition

by the Govt. The land in dispute has already been

acquired for public purpose as per the demarcation plan

submitted by the Distt. Town Planner, Gurgaon. It is

denied that the land in dispute is being acquired at the

behest of the colonizer.”

9. A perusal of the aforementioned paras shows that the

petitioner was granted opportunity of personal hearing of objections.

His statement was recorded and he signed the same before the Land

Acquisition Collector. The Collector sent his report to the

Government. The aforementioned assertion made by the respondents

has not been controverted by filing any replication. That being the

factual position, no fault can be found in the acquisition proceedings.

Accordingly, the argument raised is wholly misconceived and is

liable to be rejected.

C.W.P. No. 18560 of 2005 8

10. The other argument of Mr. Jain that the petitioner has

been subjected to hostile discrimination as land of some other land

owners/industries has been released does not call for any detailed

examination because firstly the land of the petitioner was found to be

vacant at the time of issuance of notification under Section 4 and

secondly the Courts cannot act as expert to record a finding as to

which part of the land would be required for developing industry. In

that regard reliance may be placed on the observations made in the

case of M/s Anand Buttons v. State of Haryana, AIR 2005 SC 565

(See paras 11 & 13).

11. In view of the above, the writ petition fails and the same

is dismissed in limine. The amount of Rs. 25,000/- deposited by the

petitioner in pursuance to order dated 15.12.2005, with the Registrar

of this Court would also stand forfeited. The Registrar is directed to

release a sum of Rs. 25,000/- to the respondents.




                                             (M.M. KUMAR)
                                                JUDGE




                                              (JORA SINGH)
December 3, 2008                                      JUDGE
Pkapoor