JUDGMENT
M. Katju, J.
1. This bunch of writ petitions listed today is being disposed of by a common judgment.
2. Heard learned counsel for the parties.
3. The petitioner is challenging the impugned notification under Section 4 read with Section 17 of the Land Acquisition Act, a copy of which is Annexure-1 to the writ petition. That notification states that the land in question is being acquired for Planned Industrial Development for Greater NOIDA.
4. In a series of the decisions of the Supreme Court and this Court it has been held that acquisition for planned industrial development is for a public purpose vide Ajay Krishna Singhal and Ors. v. Union of India, (1996) 10 SCC 721. In the notification it is mentioned that as there is urgency, hence Section 5A is being dispensed with. In view of this recital this Court cannot interfere vide Bal Krishan Gulati v. State of U.P. and Ors.. 1991 AWC 1210 ; Garg Farms and Ors. v. State of U.P. and Ors., 1989 AWC 1137. In Kunwar Lal and Ors. v. State of U.P. and Ors., 1989 (1) UPLBEC 772 and in Ram Narain Rai v. State of U.P., 1991 AWC 341, it has been held that dispensation of inquiry under Section 5A depends on the subjective satisfaction of the State Government and hence the Court cannot interfere. It has also been held therein that where the declaration has been made by the State Government under Section 6(3) that a particular land is needed for a public purpose, the said declaration shall be conclusive evidence of the fact that it is so needed.
5. In Baijnath Yadav v. State of U.P. and Ors., Writ Petition No. 12663 of 2002, decided on 19.10.2002 these decisions have been followed.
6. In Amar Singh and Ors. v. State, Writ Petition No. 29031 of 2003. decided on 11.7.2003, the Court has held that even abadi land can be acquired. The same view was taken in Manvir Singh v. State of U. P., 2003 (1) AWC 116 and Horam Singh v. State of U. P., in Writ Petition No. 24670 of 2003. decided on 2.7.2003.
7. In Kashi Nath v. State of U. P., 1993 ALJ 154, a Division Bench of this Court following the decision of the Supreme Court in Bai Malimabu v. State of Gujarat. AIR 1978 SC 515, held that the word ‘land’ in Section 3(a) includes the superstructures on the land. Hence abadi land can be acquired, even if there are structures thereon, though, of course compensation has to be paid for the same.
8. In Amar Singh’s case (supra), it has also been held after a detailed discussion that whether to grant exemption from acquisition or not is a purely administrative matter and this Court could not interfere. It was also held therein that directions directing disposal of petitioner’s application for exemption should not be issued by the Court as this only results in further delay of the acquisition proceedings for years and years.
9. In Ram Charittar and Ors. v. State of U. P., W. P. No. 15586 of 2001. decided on 4.10.2002. a similar view was taken.
10. In Raghubans Mishra v. State of U. P. and Ors.. 1998 (3) AWC 1830, it was held that where inquiry under Section 5A has been dispensed with the requirement of local publication does not apply in view of U.P. Amendment No. 8 of 1974.
11. In Ghaziabad Development Authority v. Jan Kalyan Samiti, (1996) 2 SCC 365, it has been held that where Section 17(4) is invoked publication of the notification in local newspapers ts not necessary, in view of the U. P. Amendment to the Land Acquisition Act.
12. In some of these petitions it has been alleged that the acquisition proceedings have lapsed in view of Section 11A. However, in our opinion, since Section 17 has been invoked and it has been stated in the counter-affidavit that possession has been taken, there is no merit in the submission in view of the Division Bench decision in Mahendra Singh and Ors. v. State of U. P. and Ors.. 2002 (2) AWC 1629. After execution of the possession memo possession of the tenure holder or anyone else is that of unauthorised occupants, vide Awadh Behari Yadav v. State of Bihar, AIR 1996 SC 122 ; Bal Mukund Khatri Educational and Industrial Trust v. State of Punjab, JT 1996 (3) SC 60, etc. The” acquisition proceedings will not lapse under Section 11A in this situation, vide Patharoo v. U. P. Avas Evam Vikas Parishad, 2002 (5) AWC 3665.
13. In Daya Shanker and Ors. v. State of U. P. and Ors., 1999 (1) AWC 494, it was held that notification under Section 6(3) is conclusive evidence that the land was needed for public purposes.
14. In First Land Acquisition Collector and Ors. v. Nirodhi Prakash Gangoli and Anr., (2002) 4 SCC 160, the Supreme Court held that existence of urgency is a matter of subjective satisfaction of the Government. Mere delay on the part of the Government subsequent to its decision to dispense with inquiry under Section 5A by exercising power under Section 17 would not invalidate the decision itself.
15. In Awadh Bihari Yadav and Ors. v. State of Bihar and Ors. (supra) and Sita Ram Gope and Ors. v. State of Bihar and Ors., AIR 1996 SC 122, the Supreme Court held that in case the Government has taken possession of the land in question under Section 17 of the Act it is not open to the Government to withdraw from the acquisition by issuing notification under Section 48. In such a case Section 11A of the Act is not attracted and the acquisition proceeding would not lapse even if no award was made within the period prescribed by Section 11A.
16. In Satendra Prasad Jain and Ors. v. State of U. P., AIR 1993 SC 2517, the Supreme Court observed that when Section 17(1) is applied by invoking the urgency clause, the Government takes possession of the land prior to the making of the award under Section 11, and thereupon the owner is divested of the land, which is vested in the Government. Hence Section 11A has no application to cases of acquisition under Section 17 because the land has already vested in the Government and there is no provision in the Act by which the land vested in the Government can be reverted to the owner, vide Ram Gopal Varshney v. State of U. P., 2004 (1) AWC 206.
17. In view of the above, we find no merit in these petitions.
18. The writ petitions are dismissed and the interim orders, if any, stand vacated.