Supreme Court of India

Lt. Governor Of Himachal Pradesh vs Avinash Sharma on 28 April, 1970

Supreme Court of India
Lt. Governor Of Himachal Pradesh vs Avinash Sharma on 28 April, 1970
Equivalent citations: 1970 AIR 1576, 1971 SCR (1) 413
Author: S C.
Bench: Shah, J.C.
           PETITIONER:
LT. GOVERNOR OF HIMACHAL PRADESH

	Vs.

RESPONDENT:
AVINASH SHARMA

DATE OF JUDGMENT:
28/04/1970

BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
HEGDE, K.S.

CITATION:
 1970 AIR 1576		  1971 SCR  (1) 413
 1970 SCC  (2) 149
 CITATOR INFO :
 D	    1972 SC1363	 (13)
 R	    1975 SC1767	 (4)
 RF	    1989 SC  49	 (26,27)
 RF	    1991 SC1117	 (9,10)


ACT:
Land Acquisition Act, 1894 Ss. 4, 6, 17 (1) and (4) and	 48-
Land  vesting  in  Government after  notification  under  S.
17(1)-If  can  revert to original owner by  cancellation  of
notification  under S. 21 of the General Clauses Act,  1897-
Original  possession of acquired land taken  illegally--  If
land vests in Govt. free from encumbrances 15 days after  s.
17(1) notification.



HEADNOTE:
Possession of an area of land in Himachal Pradesh  including
some land belonging to the respondent was taken in  December
1963 by the Deputy Commissioner and the land was handed over
to  the Air Force Authorities.	Subsequently, on  March	 31,
1964, a notification under s. 4 of the Land Acquisition Act,
1894, was published., Thereafter by a composite notification
under s. 6 and s. 17(1) & (4) dated May 16, 1964, the  State
Government  declared that the land was needed for  a  public
purpose"  that since it was required urgently,	the  enquiry
under  s.  5-A	of  the Act was	 dispensed  with,  and	that
possession of the land would be taken under s. 17(1) of	 the
Act after the expiry of 15 days of the notice under s.	9(1)
of the Act.  The Collector then served notices under s. 9 in
June  1964.   On  October  5,  1965,  the  State  Government
published an order cancelling the notifications dated  March
31, 1964 and May 16, 1964, for acquisition of the land.	 The
respondent  filed  a  writ  petition  and  prayed  that	 the
notification  dated October 5, 1965, be quashed and  that  a
writ  of  mandamus be issued directing	the  authorities  to
discharge their duties in law to determine compensation	 for
compulsory and urgent acquisition.  The petition was allowed
by the Judicial Commissioner.
In  appeal to this Court it was contended on behalf  of	 the
appellant  that under s. 21 of the General Clauses Act,	 the
State had the power to cancel the notifications at any	time
and  that s. 48 of the Land Acquisition Act did	 not  trench
upon  that  power;  furthermore, where	the  Government	 had
obtained   possession  illegally  or  under  some   unlawful
transaction  and notification under sec. 17(1)	was  issued,
the  land  did	not vest in the Government  'free  from	 all
encumbrances; and that the notification issued by the  State
Government  under Sec. 17(1) and (4) was  without  authority
because it did not recite that the land notified was  "waste
or arable".
HELD : Dismissing the appeal,
When  possession of-the land is taken under s.17(1)  of	 the
Land  Acquisition  Act	the land vests	in  the	 Government.
There  is no provision by which land statutorily  vested  in
the  Government	 reverts  to the  original  ,owner  by	mere
cancellation  of the notification under s. 17(1).   Although
the  government	 may cancel or rescind	notifications  under
section	 4 and 6 of the Land Acquisition Act a	notification
under  s. 17(1) cannot be cancelled nor can it be  withdrawn
in  exercise  of  the  powers under  Sec.  48  of  the	Land
Acquisition  Act.   Any other view would  enable  the  State
Government  to circumvent the specific provision by  relying
upon a general power in the General clauses Act, [415 H, 417
C-E]
State  of Madhya Pradesh and Ors. v. Vishnu Prasad Sharma  &
Ors [1966] 3 S.C.R. 557, referred to.
414



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 514 of 1967.
Appeal by special leave from the judgment and order dated
September 27, 1966 of the Judicial Commissioner’s Court at
Simla and Civil Writ Petition No. 30 of 1965.
Jagadish Swarup, Solicitcr-General, V. C. Mahajan and R. N.
Sachthey for the appellants.

Bishan Narain and O. N. Mahindroo, for the respondent.
The Judgment of the Court was delivered by
Shah, J. The Deputy Commissioner, Mahasu, apparently acting
on the request of the Air Force authorities took possession
on December 23, 1963, of an area of land in village Galu
Chak. That area included 8-14-0 bighas belonging to the
respondent. The record does not disclose the authority
under which possession of the land was taken and delivered
over to the Air Force. There was correspondence between the
Air Force Authorities and the State of Himachal Pradesh in
regard to the land occupied by the Air Force and ultimately
on March 31, 1964, a notification under s. 4 of the Land
Acquisition Act, 1894, was published notifying that the area
of land (including the land of the respondent) was likely to
be needed by the State Government for a public purpose. By
a composite notification under s. 6 & s. 17(1) & (4) dated
May 16, 1964, the State of Himachal Pradesh declared that
the land was needed for a public purpose, that since it was
required urgent, the enquiry under s. 5-A of the Act was
dispensed with, and that possession of the land will be
taken under S. 17 (1 ) of the Act after the, expiry of
fifteen days from the publication of the notice under s.
9(1) of the Act. The Collector of Mahasu then served
notices under S. 9 of the Land Acquisition Act in June 1964.
On October 5, 1965, the Government of Himachal Pradesh
published an order cancelling the notification dated March
31, 1964, and May 16, 1964, for acquisition of land for a
public purpose.

The respondent then presented a petition before the Judicial
Commissioner, Himachal Pradesh, for a writ quashing the
notification dated October 5, 1965, withdrawing and
cancelling the previous notifications and for a writ of
mandamus directing the authorities of the State Government
to act according to law and discharge the duties cast by law
upon them in the’ matter of determination of compensation
for compulsory and urgent acquisition. The petition was
granted by the Judicial Commissioner. In the view of the
Judicial Commissioner when the notification
41 5
under s. 17(1) & (4) was issued, and possession was taken by
the State Government the land vested in the Government and
it was not competent to the State Government thereafter to
withdraw the notifications in exercise of the power under s.
48 of the Land Acquisition Act. Against the order of the
Judicial Commissioner, this appeal has been preferred with
special leave.

The Solicitor-General appearing on behalf of the State-
contended that under s. 21 of the General Clauses Act the
State has the power to cancel the notifications at any time,
and that s. 48 of the Land Acquisition Act did not trench
upon that power. Under the Land Acquisition Act a
notification under s. 4 of the Act may be issued by the
appropriate Government that any land is needed or is likely
to be needed for a public purpose. Unless the inquiry under
s. 5-A is dispensed with, any person interested in the land
notified may object to the acquisition of the land, or of
any land in the locality. On the objections made, the
Collector holds an inquiry after giving the objector an
opportunity of being heard, and makes a report. The
appropriate Government may, if satisfied, after considering
the report, if any, of the Collector under s. 5-A(2), make a
declaration that the land is needed for a public purpose.
The declaration is conclusive evidence that the land is
needed for a public purpose. Then follows an inquiry as to
the amount of compensation payable to the owner of the land,
and to the other claimants. If the land is waste or arable,
the Government may in case of urgency dispense with the
inquiry under s. 5-A and direct that possession may be taken
on the expiration of fifteen days after publication of the
notice under s. 9(1) of the Act even though no award of
compensation is made by the Collector. When possession is
taken the land vests exclusively in the Government free from
all encumbrances.

In the present case a notification under s. 17(1) and (4)
was issued by the State Government and possession which had
previously been taken must, from the date of expiry of
fifteen days from the publication of the notice under s.
9(1), be deemed to be the possession of the Government. We
are unable to agree that where the Government has obtained
possession illegally or under some unlawful transaction and
a notification under s. 17(1) is issued the land does not
vest in the Government free from all encumbrances. We are
of the view that when a notification under s. 17(1) is
issued, on the expiration of fifteen days from the
publication of the notice mentioned in s. 9 (1), the
possession previously obtained will be deemed to be the
possession of the Government under s. 17(1) of the Act and
the land will vest in the Government free from all encum-
branches.

4 1 6
It is true that the notification issued by the State of
Himachal Pradesh under s. 17( 1) & (4) does not recite that
the land notified was “waste or arable”. But it was not
contended before the Judicial Commissioner that the
Government issued the notification under s. 17(1) & (4)
without authority. Power under sub-ss. (1) & (4) of s. 17
may be only exercised when the land is waste or arable, and
the Government having issued the notification, it is not be
open to them to contend for the first time at this stage
that the land of the respondent was not waste or ,arable and
the notifications were unauthorised.

Section 48 of the Land Acquisition Act by the first sub-
section provides :

” Except in the case provided for in section
36, the Government shall be at liberty to
withdraw from the acquisition of any land of
which possession has not been taken. ”

Power to cancel a notification for compulsory acquisition
is, it is true, not affected by S. 48 of the Act: by a
notification under s. 21 of the General Clauses Act, the
Government may cancel ,or rescind the notifications issued
under ss. 4 & 6 of the Land Acquisition Act. But the power
under s. 21 of the General Clauses Act cannot be exercised
after the land statutorily vests in the State Government.
In State of Madhya Pradesh and Ors. v. Vishnu Prasad Sharma
& Ors
(1) on which reliance was placed, the only question
which fell to be considered by the Court was whether a
notification under s. 4(1) may be followed by successive
notifications under S. 6 for small parts of the land
comprised in one notification issued under s. 4. The Court
rejected the contention that the State was invested with
such a power. In considering the argument the Court
referred to the power to cancel the notification under S. 21
of the General Clauses Act, apart from the power conferred
by s. 48 of the Land Acquisition Act. The Court observed
“Section 48(1) is a special provision for
those cases where proceedings for acquisition
have gone beyond the stage of the issue of
notice under s. 9 (1) and it provides for
payment ‘of compensation under s. 48(2) read
with `. 48(3). We cannot . . . . accept the
argument that without an order under s.48(1)
the notification under s.4 must remain out-
standing. It can be cancelled at any time by
Government under s. 21 of the General Clauses
Act and what
(1) [1966]3 S.C.R 557.

417

	       s. 48(1).      If  no notice has been  issued
	      under possess-ion	   it  cannot withdraw	from

the acquisition. Before that it may cancel
the notification under ss. 4 and 6 or it may
withdraw from the acquisition under s. 48(1).
If no notice has been issued under S. 9 (1)
all that the government has to do is to pay,
for the damage caused as provided in s. 5; if
on the other hand a notice has been issued
under s. 9 (1), damage has also to be paid in
accordance with the provisions of s.

48 (2).

and (3).”

But these observations do not assist the case of the,
appellants.,. It is clearly implicit in the observations
that after possession has been taken pursuant to a
notification under s. 17 (1) the land is vested in the
Government, and the notification cannot be cancelled under
s. 21 of the General Clauses Act, nor can the notification
be withdrawn in exercise of the powers under s. 48 of the
Land., Acquisition Act. Any other view would enable the
State Government to circumvent the specific provision by
relying upon a general power. When possession of the land
is taken under s. 17 (1), the land vests in the Government.
There is no provision by which land statutorily vested in
the Government reverts to the original owner by mere
cancellation of the notification.

The appeal fails and is dismissed with costs.

R.K.P.S.					    Appeal
dismissed.
418