Supreme Court of India

Jnanedaya Yogam And Anr vs K.K. Pankajakshy And Ors on 28 October, 1999

Supreme Court of India
Jnanedaya Yogam And Anr vs K.K. Pankajakshy And Ors on 28 October, 1999
Bench: S.B. Majmudar, U.C. Banerjee
           CASE NO.:
Appeal (civil)  6126-27 of 1999

PETITIONER:
JNANEDAYA YOGAM AND ANR.

RESPONDENT:
K.K. PANKAJAKSHY AND ORS.

DATE OF JUDGMENT: 28/10/1999

BENCH:
S.B. MAJMUDAR &  U.C. BANERJEE

JUDGMENT:

JUDGMENT

1999 Supp(4) SCR 216

The Judgment of the Court was delivered by

S.B. MAJMUDAR, J. Leave granted.

By consent of learned counsel for the parties, we have heard these appeals
finally and the same are being disposed of by this common judgment.

A writ petition was filed in the Kerala High Court by common Respondent no,
1 herein. She challenged the notification issued by the State of Kerala
under Section 4 of the Land Acquisition Act, 1894 (hereinafter referred to
as `the Act’). The said notification dated 22nd March, 1988 issued under
Section 4 of the Act provided that land admeasuring 0.028 cents situated in
Kodiyeri village in Tellicherry Taluk of Cannanore District was needed or
likely to be needed for a public purpose for providing passage to
Pallivetta procession of Sree Jagannath Temple, Tellicherry. The said
notification was issued under Sub-section (1) of Section 4 read with
Section 17(4) of the Act. It is this notification which was successfully
challenged by Respondent no.l before the High Court in her writ petition
wherein the present appellants were joined as Respondent nos. 4 and 5 while
the State Authorities were joined as Respondent nos. I, 2, 3 and 6. The
case of Respondent no.l before the High Court in the writ petition was to
the effect that she is the owner and is in possession of the land in
dispute being R.S.No. 38/1. That she had purchased the property by a
registered assignment deed No. 1899 of 1978. At a distance of about 1km
from Respondent no. 1’s property is situated Sree Jagannath Temple, which
was established by Shri Narayana Guru in 1906. The said temple was managed
by the present Appellant no.l- Original Respondent no. 4, while present
common Appellant no. 2- Original Respondent no. 5 is the President of the
said Sree Jnanedaya Yogam. As part of the festival in the Jagannath Temple,
a Pallivetta (Royal Hunt) is performed on the penultimate day of the
festival every year. The said festival is being held in the month
of March every year. It is performed at a place situated to the south of
first respondent-writ petitioner’s property. On that occasion, the deity is
taken out on an elephant in procession to the place where the Pallivetta is
performed. This religious function lasts for an hour. In the said function,
the deity is taken down from the back of the elephant and placed at the
appointed site and the devotees and the priests perform religious ceremony
for propitiating the deity and a pumpkin is being cut at the said place to
ward off evil spirits and for earning religious merit. According to
Respondent no, I- writ petitioner, there is no fixed route through which
the elephant carrying the idol and the procession of devotees, passes every
year on the aforesaid occasion. At the instance of the present appellants,
a part of Respondent no. 1’s land, wherein stands a pucca built shop, was
sought to be acquired under the aforesaid impugned notification for having
a passage for the elephant carrying the idol on the occasion of the
aforesaid religious function and the said requirement for the passage of
the elephant was for one hour every year in the month of March.

The said notification was challenged on diverse grounds before the learned
Single Judge of the Kerala High Court. The learned Single Judge, after
hearing the parties, allowed the original petition and held that when
acquisition was not for `public purpose’, but for a `company’ or for a
society like Appellant no.l, the acquisition was governed by Part VII of
the Act and consequently, Section 17(4) dispensing with Section 5-A enquiry
could not get attracted.

Being aggrieved by the decision of the learned Single Judge, present
Appellant no.1 – Original Respondent no, 4, filed Writ Appeal No. 377/1990
before the Division Bench of the High Court, while original Respondent nos,
.1, 2, 3 and 6 filed Writ Appeal No. 400 of 1990 challenging the very same
judgment of the learned Single Judge. Both these appeals were heard
together by the Division Bench of the High Court and by a common Order
dated 27.1.1995, the Division Bench of the High Court dismissed both the
appeals. That is how original Respondent nos. 4 and S in the writ petition
have filed these appeals on leave granted by us.

Learned senior counsel for the appellants vehemently contended that the
Division Bench of the High Court was in error when it took the view that
the impugned acquisition proceedings were not governed by Section 40 (1)(b)
of the Act. It was submitted, placing reliance on the two decisions of this
Court, in the case of R.L. Arora v. The State of Uttar Pradesh and Others,
[AIR (1962) SC 764 and in the case of State of West Bengal and Others etc.
v. PN. Talukdar and other etc., AIR (1965) SC 646, that even if acquisition
was for a society, represented by the Appellants-Original Respondent nos. 4
and 5, who were acting on behalf of the temple for providing a route for
the procession of the deity for approaching the place where the religious
ceremony was to be performed, it could squarely attract Section 40 (1) (b)
of the Act and as the appellants had complied with the provisions of
Section 41 of the Act in this connection, the impugned acquisition ought to
have been upheld by the High Court. That the Division Bench had erred in
taking the view that Sections 40 and 41 can apply if acquisition is for the
purpose of construction of works like hospital, public reading room,
library or any educational institution open to public or such other work as
the public may directly use and, therefore, providing an approach road for
going to the place of religious festival would not amount to construction
of any work directly useful to the public.

Learned counsel for Respondent no. 1, who is the main contesting party, on
the other hand, submitted that the learned Single Judge and the

Division Bench have rightly set aside the acquisition proceedings by
holding that providing for a passage for the religious procession could not
be covered by Section 40(1) of the Act.

In the light of the aforesaid rival contentions, it is necessary to have a
look at the relevant provisions of the Act. It is not in dispute between
the parties that the impugned acquisition is for a society which is
managing the temple in question. Therefore, acquisition for the purpose of
the said society would not fall within the definition of `public purpose’
as per Section 3 (f) of the Act, The said definition as amended by Act 68
of 1984, reads as follows:-

“(f) the expression “public purpose” includes-

(i) the provision of village sites, or the extension, planned development
or improvement of existing village sites;

(ii) the provision of land for town or rural planning;

(iii) the provision of land for planned development of land from public
funds in pursuance of any scheme or policy of Government and subsequent
disposal thereof in whole or in part by lease, assignment or outright sale
with the object of securing further development as planned;

(iv) the provision of land for a corporation owned or controlled by the
State;

(v) the provision of land for residential purposes to the poor or landless
or to persons residing in areas affected by natural calamities or to
persons displaced or affected by reason of the implementation of any scheme
under taken by Government, any local authority or a corporation owned or
controlled by the State;

(vi) the provision of land for carrying out any educational, housing;
health or slum clearance scheme sponsored by Government or by any authority
established by Government for carrying out any such scheme, or with the
prior approval of the appropriate Government, by a local authority, or a
society registered under the Societies Registration Act, 1860 (21 of 1860),
or under any corresponding law for the time being in force in a State, or
cooperative society within the meaning of any law relating to cooperative
societies for the time being in force in any State;

(vii) the provision of land for any other scheme of development sponsored
by Government, or, with the prior approval of the appropriate Government,
by a local authority;

(viii) the provision of any premises or building for locating a public
office, but does not include acquisition of land for companies;

Such acquisition, therefore, will be governed admittedly by Part VII of the
Act which deals with acquisition of lands for companies. Section 3 (e) of
the Act defines the expression “Company” to mean, amongst others, a society
registered under the Societies Registration Act, 1860, or under any
corresponding law for the time being in force in a State, other than a
society referred to in clause (cc). Appellant society is registered under
the Societies Registration Act, 1860. We have, therefore, to turn to the
procedure regarding acquisition of lands for a company. They are found in
Part VII of the Act.

Section 39 of Part VII reads as follows:-

“Previous consent of appropriate Government and execution of agreement
necessary.-The provisions of [sections 6 to 36 (both inclusive) and
sections 18 to 37 (both inclusive)] shall not be put in force in order to
acquire land for any Company, [under this Part] unless with the previous
consent of the appropriate Government nor unless the Company shall have
executed the agreement hereinafter mentioned,”

It must, therefore, be held that the High Court has rightly considered the
applicability of Part VII to the present acquisition proceedings. Once that
conclusion is reached, Section 40 of Part VII of the Act would directly get
attracted. The said section reads as follows:-

“40. Previous enquiry;- (1) Such consent shall not be given unless the
[appropriate government] be satisfied, [either on the report of the
Collector under section 5A, sub-section (2), or] by an enquiry held as
hereinafter provided,

(a) that the purpose of the acquisition is to obtain land for the erection
of dwelling houses for workmen employed by the Company or for the provision
of amenities directly connected therewith, or

(aa) that such acquisition is needed for the construction of some
building or work for a company which is engaged or is taking steps for
engaging itself in any industry or work which is for a public purpose; or

(b) that such acquisition is needed for the construction of some work and
that such work is likely to prove useful to the public,

(2) Such enquiry shall be held by such officer and at such time and
place as the [appropriate Government] shall appoint.

(3) Such officer may summon and enforce the attendance of witnesses and
compel the production of documents by the same means and, as far as
possible, in the same manner as is provided by the [Code of Civil
Procedure, 1908] in the case of a Civil Court.”

It, therefore, become obvious that before the appropriate Government i.e.,
the State of Kerala could have given consent for acquisition of land for
Appellant no.l, it had to be satisfied that such acquisition was needed for
construction of some work by Appellant no. 1 and that such work was likely
to prove useful to the public. Now, it becomes clear as laid down by
Section 40 (1) (b) of the Act that if acquisition is to be made for a
`company’ like Appellant no, 1 it has to be shown that the purpose of
acquisition is:-

(1) for construction of some work by Appellant no.l; and

(2) that such work is likely to prove useful to the public.

In this connection, Section 41 (5) becomes relevant. It reads as follows:-

“where the acquisition is for the construction of any other work, the time
within which and the conditions on which the work shall be executed and
maintained, and the terms on which the public shall be entitled to use the
work.”

When the acquisition is for the company for construction of some work as
laid down by Section 40 (l)(b), the company concerned has to enter into an
agreement with the appropriate Government. As required by Section 41 (5),
the company has to satisfy the appropriate Government about the time within
which and the conditions on which the work shall be executed and
maintained, and the terms on which the public shall be entitled to use the
work. A conjoint reading of Sections 40 (I) (b) and 41 (5), leaves no room
for doubt that the construction of such work for the company must be of
such nature that it should be perennially and directly useful to the public
and should not be of a sporadic or of a temporary nature. In other words,
it should be permanently useful to the public for all times to come and the
public can directly use that work constructed by the company as and when
occasion arises. Such work has to be finished within the time schedule laid
down by Section 41 (5) and conditions on which the work has to be executed
and maintained are also to be laid down. Maintenance of such work by the
company for supporting the acquisition in question necessarily means
maintenance on a permanent basis. Learned counsel for Respondent no. 1
contended that providing for a passage for a decorated elephant carrying
the idol of the deity followed by the procession for devotees only once in
a year at time of festival and for which purpose the land in question has
to be required for not more than an hour every year, cannot amount to any
need for construction of such work, which has to prove permanently useful
to the public for all the year round or even for an indefinite period in
future.

It is difficult to appreciate this extreme contention. On the other hand,
learned senior counsel for the appellants was right when he contended that
the reasoning adopted by the Division Bench of the High Court in the
impugned judgment for applicability of Section 40 (1) (b) of the Act, that
the work concerned should be like hospital, public reading room or library,
would result in unduly limiting the wide scope of Section 40 (1) (b). It
cannot be doubted that if premises of the temple are landlocked, and a
passage is to be carved out from the surrounding land so that devotees
representing a class of public can approach the place of religious worship
may be even once every year, acquisition of appropriate surrounding land
for that purpose can squarely be covered by Section 40 (1) (b) as such a
permanent carving out of passage by levelling the acquired land can
legitimately be treated to be construction of work directly useful to the
public. With respect, the Division Bench has too narrowly construed the
terminology employed by the legislature in Section 40 (1) (b). It must,
therefore, be held that if a approach road to the temple or the place where
religious ceremonies are to be performed is to be laid on a permanent basis
for perennial use of the members of the public, being devotees, even if to
be utilised every year on a single occasion for approaching the place of
religious worship, then acquisition of such land would be for construction
of some work which is likely to prove directly useful to the public, as the
members of the public, being devotees, can walk over the said constructed
approach road for all times to come for going to the religious place
concerned.

Learned counsel for Respondent no. 1 vehemently contended that acquisition
for having the passage for enabling the elephant and the procession to go
towards the southern side for reaching the destination, cannot be
considered to be for construction of any work for the company, including
the society, in the present case as laying of passage is not construction
of any work. It is not possible to agree with this contention.

Work of carving out a passage would certainly amount to construction of the
passage in question. Construction does not necessarily mean construction
over the land which must rise above the surface of the land in ail
contingencies. It cannot be held that for this type of need, the
acquisition proceedings could not have been resorted to at all,

In this connection, we may now refer to the two decisions of this Court on
which strong reliance was placed by learned counsel for the appellants. In
the case of R. L Arora v. The State of Uttar Pradesh and others (supra), a
Constitution Bench of this Court speaking through Wanchoo J. for the
majority, had to consider the question whether acquisition of land required
by a company for construction of textile machinery parts could be supported
under the relevant provisions of the Act. While deciding the said question,
Wanchoo J-, in para 12 of the report observed that the interpretation of
the material terms in Section 40 (1) (b) and the fifth term of the
agreement provided in Section 41 read together is and must always be within
the jurisdiction of the Court. Repelling the contention that the words of
Section 40 (1) (b) could permit acquisition for some work which could make
the ultimate product of the work useful to the public, it was held in para
14 of the report that the work should be directly useful to the public and
the product of the work, even though useful to the public, would not amount
to the work being directly useful to the public.

In the case of State of West Bengal and Ors. etc. v. P.N. Talukdar and
others etc. (supra), Wanchoo J., speaking for a three Judge Bench of this
Court, had once again to interpret Section 40 (1) (b) of the Act. In the
light of the said provision, it was held that construction of hostel
building and playground obviously meant for students of the institution,
being a section of the public ,was an activity which was directly useful to
that section of the public but acquisition for the construction of staff
quarters of the company cannot be said to be directly useful to the public
as they were meant for occupation of individual members of the staff.

The aforesaid decisions clearly indicate that permissible acquisitions for
the company under Part VII would be those type of acquisitions where the
land sought to be acquired on a permanent basis must be required to be
utilised for construction of work which are directly useful to the public.
According to learned counsel for the appellants on the facts of the present
case, it can be said that when devotees pass by the road or passage to be
carved out for permitting the religious procession to move towards the
place of festival, the said construction of road would amount to
construction of a work directly useful to the public. We find considerable
force in this contention. To this extent, the decision of the Division
Bench with respect is erroneous.

One aspect of the matter which stares in the face has to be kept in view.
The procession accompanying the elephant carrying the idol of the deity,
may require an appropriate passage for reaching the destination. That need
may not be a continuous need as such. A festival may take place once in a
year. However, for laying down such a passage if any construction
intervenes and has to be demolished it cannot be said that such a
requirement is of a sporadic nature or could be met by requisitioning the
premises from time to time every year. It is easy to visualise that once
the passage is cleared by demolishing the shop for allowing the procession
along with the elephant to pass over the said land in a given year, next
year when the occasion arises the same shop, if permitted to be re-
constructed in the meantime, will have again to be demolished. That would
create an impossible situation not beneficial to anyone. For such a
purpose, therefore, even though the requirement may be repeated every year
and may be even for one hour in the month of March each year, the need for
keeping such a passage open would be a perennial need and obviously will be
of a permanent nature. Such requirement cannot be met by merely
requisitioning the premises from time to time every year but the land over
which the passage has to be carved out has to be kept open throughout the
year and, therefore, must vest in the authorities by following the
procedure of acquisition, if legally permissible. It is not possible to
agree with the contention of learned counsel for the Respondent no, 1 that
such a need is a temporary need which would, if at all, call for
requisitioning the land from time to time instead of resorting to the
procedure of acquisition.

We may now proceed to consider the legality of the impugned acquisition. In
our view, on the peculiar facts of this case, basic requirements of Section
40 sub-section l(b) of the Act are not met at all. The reason is obvious.
The site plan placed before us by both sides, and on which there is no
dispute, shows that, the main road over which the procession has to proceed
on spot is on the northern side. The respondent no. l’s disputed land is
situated on the southern side of the main road. There is a fence put up by
the respondent over her land and leaving the compound land the respondent
has pat up a residential house in one corner of her land .and there is a
row of shops built up by her facing the main road towards the north just
touching the main road on the Northern side. The last shop touching the
main road is constructed on the disputed land which is sought to be
acquired. The destination of the procession is on further southern side of
the respondent land. For reaching that destination where the procession has
to end and the idol has to be taken down from the elephant’s back for
carrying out the religious ceremony, the procession has necessarily to go
through the open land adjoining the respondent’s compound land. The
respondent’s teamed counsel, on instruction, made it clear that the
respondent will have no objection in allowing the procession along with the
elephant to go through the open land in her compound for approaching the
southern side and for reaching the destination. For that purpose, instead
of cutting across her last shop in the row, the procession can divert its
route by five to ten feet on further right hand side while going towards
South and can go through her compound land for reaching the destination.
This little diversion of the road may save her shop without in any way
hindering the procession for reaching the destination. In our view, the
said stand of the respondent is quite fair. In fact, such an alternative
route could have been suggested before the acquiring authorities.
However, as procedure of Section 5A for the Act was dispensed with, the
acquiring authorities got no opportunity to consider the alternative route
suggested by her. It is obvious that such an alternative route would have
satisfied the requirements underlying the acquisition proceedings for
ensuring a convenient passage for the procession along with the elephant.
Such procession could have easily utilised such alternative route without
disturbing and cutting across the respondent’s existing shop on spot. When
we put this to the learned senior counsel for the appellants, he stated
that on principle there may not have been any objection on this aspect but
for the fact that astrofogers consulted by the appellant temple have
advised that the route of the procession cannot be changed and it is only
the old route which is a sanctified route. Now it is easy to visualise that
this stand of the appellant clearly shows that the so called need for
having the passage for the movement of the elephant and the procession only
through the acquired land after demolishing Respondent no. 1’s shop is
not a genuine need of the temple or for that matter of the members of the
public, who are the devotees and who would join in the procession every
year. It is merely the sentimental approach of the temple authorities,
solely depending upon the astrologers information which was made the sole
basis for supporting the acquisition in question. It is easy to visualise
that different astrologers opinions can be contradictory even on given
facts. That can certainly not be treated to be a genuine need for public
when the suitable passage for movement of elephant and the procession can
be easily obtained on spot without disturbing or demolishing the shop. A
little diversion of the route cannot, therefore, be held to be an
impermissible possibility nor can the insistence by the astrologers not to
divert the route can be taken to be a genuine need for construction of the
road only by cutting across the intervening shop of the respondent so as to
justify acquisition proceedings under Section 40(1)(b) of the Act. On the
facts of the present case, therefore, there is no escape from the
conclusion that the so-called need for having a passage only through the
land on which the respondent’s structure stands was not a genuine and felt
need for construction of the road for the use of the public.

The State Authorities could not have validly reached such a subjective
satisfaction on the relevant objective facts. It remained in substance
subjective satisfaction of astrologers consulted by the appellant-society.
No valid acquisition under the Act can be based on astrologers’
satisfaction only. Such type of satisfaction is dehors the scheme of
Section 40(1)(b) of the Act.

Once this conclusion is reached, it becomes obvious that the final decision
rendered by the Division Bench of the High Court would remain well
sustained, though on entirely a different line of reasoning indicated
herein-above, and not on the line of the reasoning which appealed to the
High Court and which, in our view, with respect, is not the correct
exposition of the basic requirement of Section 40(1)(b) of the Act.

In the result, the a-ppeals fail and are dismissed. In the facts and
circumstances of the case, there will be no order as to cost.