High Court Punjab-Haryana High Court

Kamaljit Kaur vs The State Of Punjab And Others on 20 July, 2009

Punjab-Haryana High Court
Kamaljit Kaur vs The State Of Punjab And Others on 20 July, 2009
Civil Writ Petition No. 1782 of 2008                   -1-

                                 ****


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH


                        Civil Writ Petition No. 1782 of 2008
                        Date of decision: 20.07.2009

Kamaljit Kaur                                           ...Petitioner

                                   Versus

The State of Punjab and others                        ...Respondents


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

Present:    Mr. Sandeep Jasuja, Advocate for the petitioner.

            Ms. Rita Kohli, Additional Advocate General,
            Punjab for respondents No.1 and 6.

            Mr. G.S.Sandhawalia, Advocate for respondents No.3 and 5.

            Mr. R.N.Raina, Advocate for respondent no.4.

                                 *****

S.D.ANAND, J.

1. The challenge herein, at the hands of the petitioner, is to the

impugned action of the official respondents in having demolished her

construction on the announced premise that the land thereunder had been

“acquired so as to give effect to the Revitalization Plan of the Jallianwala

Bagh of 2007” and also a similar announcement that “the petitioner and

others will be suitably compensated for the acquisition”. In fact, the

allegation proceeds, the announced acquisition was a facade and the

respondents No. 3 and 5 did not supply the copies of any of the notification

or award in spite of the repeated request of the petitioner. The year of

acquisition was given out to be 1968.

Civil Writ Petition No. 1782 of 2008 -2-

****

2. As per averments in the petition, the petitioner purchased the

impugned commercial building bearing Municipal No.1500/3 situated at

Bazar Bagh Jallianwala at Amritsar “adjoining to the main entrance of the

Jallianwala Bagh” on 21.6.2004. There is a Gali (about 3.4 feet wide)

intervening “the boundary wall of the petitioner’s building and the adjoining

building bearing No.1499/3, this is one of the historical Gali’s (besides

others), which leads to the Jallianwala Bagh.”

3. It was on the above allegations that the petitioner applied for a

declaration that the respondents had “illegally taken the possession of

demolished the commercial building of the petitioner without making any

acquisition as per law and without paying any compensation.”. The

petitioner also applied for “the possession of the building” and “suitable

damages qua construction, besides suitable compensation”. Also applied

for is a declaration that that the property aforementioned does not form a

part of the scheme, notified vide notification dated 17.7.1968, and that the

award dated 4.12.1979 does not relate to it.

4. The contesting respondents averred that the petition deserves to

be dismissed on account of delay and latches inasmuch as the impugned

acquisition had been notified vide notification dated 17.7.1968 (Annexure

P-6); whereas the challenge herein had been filed only in the year 2008.

The further averment is that this land belonged to one Vijay Kumar whose

father Rattan Chand had entered appearance before the authorized (Land

Acquisition) Collector at the time of award proceedings and further that the

assessed compensation (Rs.5920/-) had been deposited in terms of the

award dated 4.12.1979 (Annexure P-10). The further averment, in the
Civil Writ Petition No. 1782 of 2008 -3-

****

context, is that the land aforementioned having been acquired in the year

1968 and the relevant award having been granted on 4.12.1979, Vijay

Kumar ceased to have any title in that land thereafter which he could have

validly transferred to the petitioner herein on 21.6.2004.

5. In a short affidavit filed on behalf of respondent no.1, the

averments made by the petitioner were denied and the pleas raised by

respondents No. 3 to 5 were reiterated. It was, otherwise, averred that the

Government of Punjab (respondent No.1) “has no direct role with regard to

the claim of the petitioner.”

6. The grievances presently canvassed before us to obtain

invalidation of the impugned act of official respondents, are as under:-

i) “The property of the petitioner is not a part of the plan

acquisition as set out vide notification dated 17.7.1968

(Annexure P-6)”.

ii) The impugned scheme had not been executed within the

period of three years envisioned under Sub Clause (2) of

Section 12 of the Punjab Development of Damaged Areas Act,

1951.

iii) An oral assurance for the allotment of alternative site has

not been honoured by the official respondents till date.

7. In the context of the grievance canvassed in the form of item

No. (i), the learned counsel for the petitioner was confronted with the

relevant site plan, a perusal where of convincingly proves that land

comprised in Municipal No.1500/3was indeed included in the impugned

acquisition notification (Annexure P-6). Faced with the predicament
Civil Writ Petition No. 1782 of 2008 -4-

****

aforementioned, the learned counsel concedes before us that the averment

with regard to subject of the aforesaid item of grievance has been found to

be factually incorrect.

8. Insofar as the grievance indicated at item No. (ii) is concerned,

there also the petitioner is not on a firmer footing. For appropriate

adjudication of the relevant controversy, we would quote hereunder the

provisions of Section 12 of the Punjab Development of Damaged Areas Act,

1951 (hereinafter referred to as “the Act”) :-

“12. Execution of scheme by the Trust :- (1) On possession

of the land comprised in any sanctioned scheme been delivered

to the Trust it shall proceed to execute the said scheme.

(2) The Trust shall, as soon after but not later than three

years from the date of sanction of the scheme, submit for the

scrutiny of the State Government an accurate statement which

shall contain the following particulars:

                    (a)    The actual cost of the scheme

                    (b)    The income derived from the scheme

( c) The particulars and the estimated value of the plots

and any material thereon that remain to be sold; and

(d) The estimated valued of the other sources of

incomes from the scheme which remain outstanding.

(3) The State Government shall after such scrutiny as it may

deem necessary, notify the details of the aforesaid statement.”

9. It would be evident from a perusal of the above quoted

provisions that there was no compulsive requirement for the Improvement
Civil Writ Petition No. 1782 of 2008 -5-

****

Trust/respondents to execute that scheme within three years from the date

of sanction thereof. We find that all that Sub Clause (2) of Section 12 of

the Act quoted above provides is that Improvement Trust has to

compulsively submit relevant particulars to the State for the scrutiny of the

State Government within three years “from the date of sanction of the

scheme”. It is thereafter the responsibility of the State Government to notify

the details of the statement aforementioned. The averred/argued delay on

the part of the State Government in the execution thereof does not affect the

validity of the impugned acquisition. We do not, thus, find any force in the

grievance.

10. Insofar as the last advocated grievance is concerned, it too is

denuded of merit. It was a case of pure and simple acquisition under a duly

notified scheme. For want of any documentation, we are not in a position to

persuade ourselves to find any force in the averment made by the petitioner

that there was any promise of allotment of an alternative site to her. Even

otherwise, the grievance does not merit cognizance in the absence of any

pleadings to that effect. It is to state the obvious that the official

respondents would have responded to only those averments, factual or

otherwise, which are pleaded in the petition. It is, thus, apparent that the

grievance merits to be discarded for want of pleadings to that effect too.

11. We would also like to notice here that the petitioner, in her own

discretion, opted to refrain from filing a rejoinder. It would be appropriate

to point out here that the contesting respondents had made fact based

averment in the counter to the effect that purported predecessor-in-interest

of the petitioner had ceased to have any title to the property under reference
Civil Writ Petition No. 1782 of 2008 -6-

****

with the acquisition thereof vide notification dated 17.7.1968 (Annexure P-

6) and grant of the award dated 4.12.1979 (Annexure P-10). Obviously, he

just was not in a position to pass on to the petitioner a title which himself

ceased to have on account of the acquisition of the property

aforementioned. There is also a precise averment by the contesting

respondents that father of Vijay Kumar aforementioned had participated in

the award proceedings and further that the compensation assessed by the

competent authority had been deposited in the Treasury. If the claimant/land

owner, at that point of time, did not opt to withdraw the deposited

compensation, he cannot be heard to draw any benefit therefrom. The same

would, obviously, apply with equal force to whosoever claims to have

acquired title from him. This is, ofcourse, subject to our finding that Vijay

Kumar ceased to have title in the property under reference and he was not

competent to transfer any title therein to the petitioner on 21.6.2004.

12. In the light of the foregoing observations, we dismiss the writ

petition. There will, however, be no order qua the costs of the cause.




                                                     (S.D.ANAND)
                                                         JUDGE



July 20, 2009                                          (J.S.KHEHAR)
Pka                                                        JUDGE