High Court Madras High Court

M. Nallathambi vs The State Of Tamil Nadu on 26 March, 2003

Madras High Court
M. Nallathambi vs The State Of Tamil Nadu on 26 March, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 26/03/2003

CORAM

THE HON'BLE MR.JUSTICE P.D. DINAKARAN

Writ Petition No.6077 of 1998


1. M. Nallathambi
2. M. Ramaswamy
3. M. Dheenadayalan                     ..      Petitioners

-Vs-

1. The State of Tamil Nadu
   rep. by the District Collector
   of Dharmapuri
   Collectorate, Dharmapuri.

2. The District Revenue Officer
   Collectorate, Dharmapuri.

3. The Revenue Divisional Officer
   Divisional Office
   Krishnagiri.

4. The Tahsildar
   Uthangarai, Dharmapuri District.

5. Sarojammal                                   ..      Respondents

        Petition under Article 226 of the Constitution of India praying for  a
writ of Certiorari as stated therein.

For Petitioners        :       Mr.N.E.A.  Dinesh

For Respondents 1-4    :       Mrs.  Rani Selvam, G.A.

For Respondent - 5      :       Mr.C.R.  Muralidahran

:O R D E R

The petitioners seek a writ of Certiorari calling for the records
relating to the notification of the District Collector of Dharmapuri, the 1st
respondent herein under Section 4(1) of the Tamil Nadu Acquisition of Land for
Harijan Welfare Schemes Act 1978 (Tamil Nadu Act 31 of 1978 in
Na.Ka.No.103037/97 (KO-8) dated 20.10.1997 and published in the Dharmapuri
District Gazette, Extra ordinary dated 25.10.1997 in respect of the land of an
extent of 1.21.0 hectare in S.No.21/2B, Narasampatti Village, Uthangarai
Taluk, Dharmapuri District.

2. The substantial issue that arise for my consideration in the above
writ petition is whether the dispute between the petitioners and the fifth
respondent herein as to the ownership and possession of an extent of 1.21.0
hectares of land located in Survey No.21/2B, Narasampatti Village, Uthangarai
Taluk, Dharmapuri District, would vitiate the acquisition proceedings for the
purpose of providing house sites to 52 Adi Dravidars in Narasampatti Village?

3. While the petitioners are the sons of one Munusami Chettiar, the
fifth respondent claims that she is the second wife of Munusami Chettiar. On
the strength of a registered Will vide document No.57 dated 15.7.1992, the
land in question was transferred in the name of the fifth respondent and her

name was also entered in the revenue records as the owner and possessor of the
impugned lands as early as 30.11.19 96, which was objected to by the
petitioners herein before the revenue authorities.

4. The acquisition proceedings were initiated under the provisions of
the Act in the year 1997, objections were called for from Saroja, the fifth
respondent herein against the proposed acquisition of the impugned lands for
the purpose of Harijan Welfare Scheme, viz. to provide house sites to 52 Adi
Dravidars at Narasampatti Village, based on the entries in the revenue
records. Concededly, the fifth respondent did not object to the
acquisition proceedings and hence, the notification was issued under Section
4(1) of the Act, lands were thus acquired, award was passed and the possession
was taken over on 3.1.1998. However, the petitioners contend that the entire
acquisition proceedings is illegal and contrary to law, as the petitioners
were not given any notice under Section 4(2) of the Act, even though they are
the interested parties.

5. The learned Government Advocate appearing for respondents 1 to 4
contends that there is no need to give notice to the petitioners herein under
Section 4(2) of the Act, as they were neither considered as the owners of the
land nor found to be in possession of the same as per the revenue records,
while notification under Section 4(1) of the Act was issued.

6. I have given careful consideration to the submissions of all the
parties.

7. It is true that the relationship between Munusami Chettiar and the
fifth respondent is strongly disputed by the petitioners. However, such
dispute is totally outside the scope of this writ petition.

8. In this regard, I am obliged to refer Section 4 of the Act, which
reads as under.

“Section 4:

Power to acquire land. – (1) Where the District Collector is satisfied that
for the purpose of any Harijan Welfare Scheme, it is necessary to acquire any
land, he may acquire the land by publishing in the District Gazette a notice
to the effect that he has decided to acquire the land in pursuance of this
section.

(2) Before publishing a notice under sub-section (1), the District
Collector or any officer authorised by the District Collector in this behalf,
shall call upon the owner or any other person, who, in the opinion of the
District Collector or the officer so authorised may be interested in such
land, to show cause why it should not be acquired.

(3)(a) The District Collector may, where he has himself called upon
the owner or other person to show cause under sub-section (2), pass such
orders as he may deem fit on the cause so shown;

(b) Where any officer authorised by the District Collector has called
upon the owner or other person to show cause under sub-section (2), the
officer so authorised shall make a report to the District Collector containing
his recommendations on the cause so shown for the decision of the District
Collector. After considering such report the District Collector may pass such
orders as he may deem fit.”

9. A bare reading of Section 4(2) the Act makes it clear that before
issuing notification under Section 4 (1) of the Act, the Collector is obliged
to call upon the owner or any other persons, who, in the opinion of the
District Collector or officer so authorised may be interested in such land, to
show cause why it should not be acquired. Therefore, what is contemplated
under Section 4(1) & (2) of the Act is that if, in the opinion of the
Collector, the fifth respondent is the owner or an interested party with
respect to the impugned land sought to be acquired, it is sufficient for the
Collector to issue notification to the fifth respondent. But, the Collector
is not vested with any power under Section 4(2) of the Act, to resort the
dispute between the petitioners and the fifth respondent, as to their
respective rights in the impugned lands, which is totally outside the scope of
the very Act.

10. In the instant case, the Collector got satisfied that the fifth
respondent is the owner with respect to the impugned land as her name was
recorded in the revenue records by the competent authority based on a
registered Will vide Document No.57 dated 15.7.1992 executed by Munusami
Chettiar, viz. the father of the petitioners. Moreover, the petitioners are,
even though said to have made representation to the revenue authorities
against the name of the fifth respondent entered in the revenue records as the
owner and possessor of the impugned land, the learned counsel for the
petitioners is not in a position to satisfy this Court that the petitioners
have made objection to the impugned acquisition proceedings to the Collector.
Therefore, when the fifth respondent, whose name is found in the revenue
records as the owner and the possessor of the impugned land, the Collector is
right in his opinion to hold that she was the owner with respect to the
impugned land and in issuing notice to her as contemplated under Section 4(1)
of the Act. Since the fifth respondent failed to object to the impugned
acquisition proceedings, I do not see any illegality or irregularity in the
impugned acquisition proceedings.

11. That apart, it is trite law that when the award was passed and
possession was taken, the Court should not exercise its power to quash the
award, which is a material factor to be taken into consideration before
exercising the power under Article 226 of the Constitution of India, vide
Municipal Corporation, Ahmed Nagar v. Shah Hyder Beig reported in AIR 2000 SC

671.

12. Finding no merit, the writ petition is dismissed. However, the
disposal of the writ petition will not stand in the way of the petitioners to
work out their rights against the award paid to the fifth respondent with
respect to the impugned acquisition proceedings in appropriate proceedings
before the competent civil Court.

In the result, the writ petition is dismissed. No costs.


Index   :  Yes

Internet        :  Yes

kpl


To

1.  The District Collector of Dharmapuri
Collectorate, Dharmapuri.

2.  The District Revenue Officer
Collectorate, Dharmapuri.

3.  The Revenue Divisional Officer
Divisional Office, Krishnagiri.

4.  The Tahsildar
Uthangarai, Dharmapuri District.