High Court Punjab-Haryana High Court

M.S.Kang vs State Of Punjab & Another on 5 May, 2009

Punjab-Haryana High Court
M.S.Kang vs State Of Punjab & Another on 5 May, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.


                                            C.W.P. No.5403 of 2009
                                           Date of decision: 5.5.2009

M.S.Kang
                                                        -----Petitioner
                                  Vs.
State of Punjab & another.
                                                    -----Respondents

CORAM:- HON’BLE MR JUSTICE ADARSH KUMAR GOEL
HON’BLE MR JUSTICE JITENDRA CHAUHAN

Present:- Mr. M.S.Kang, Advocate
for the petitioner.

Mr. Manohar Lall, Addl.A.G.Punjab for the State.

Adarsh Kumar Goel,J.:

1. This petition seeks quashing of award dated

18.11.2008, Annexure P.5, determining compensation of land of

the petitioner under the provisions of the Land Acquisition Act,

1894 (in short, ‘the Act’).

2. Case of the petitioner is that his land has been

acquired in pursuance of notifications dated 31.12.2004 under

section 4 and dated 30.5.2005 under section 6 of the Act. In

some connected writ petitions, stay of dispossession was granted

and the same was vacated after about six months. However,

award was made on 18.11.2008 which was beyond three years

from the last date of publication and even if the period of stay is

excluded, award was hit by Section 11-A of the Act.
CWP No.5403 of 2009 2

3. Learned counsel for the petitioner relies upon

judgment of the Hon’ble Supreme Court in M. Ramalinga Thevar

v. State of Tamilnadu 2000(4) SCC 322, wherein the question

for consideration was whether stay of dispossession was to be

taken into account for purposes of explanation to Section 11-A of

the Act. While holding that period of stay of dispossession was

also to be taken into account, reference was made to earlier

judgment of Bench of three Hon’ble Judges of the Hon’ble

Supreme Court in Yusufbhai Noormohmad Nendoliya v.

State of Gujarat 1991(4) SCC 531, taking the view that for

interpretation of explanation, invocation of urgency clause did not

make any difference.

4. We do not find any relevance of the said judgment for

deciding the question of application of Section 11-A of the Act, in

view of observations of three Hon’ble Judges Bench of the

Hon’ble Supreme Court in Satendra Prasad Jain and others v.

State of UP and others AIR 1993 SC 2517 holding that where

urgency provisions are invoked, Section 11-A of the Act could not

apply, as possession could be taken before the award and land

vested in the State on payment of compensation. It was also

observed that mere fact that compensation was not actually paid

to the land owners, did not make any difference.

5. Reliance has also been placed on judgment of the

Hon’ble Supreme Court in Kunwar Pal Singh (Dead) by LRs. v.

State of U.P. & others AIR 2007 SC 1675, wherein after expiry
CWP No.5403 of 2009 3

of period of two years, it was held that award could not be made

in view of provisions of Section 11-A of the Act. Learned counsel

submitted that reference to facts of that case noted in para 1,

shows that urgency provision was invoked. There is, however,

nothing to show that compensation had been paid or deposited

and land had been vested in the State. There is also no

discussion in the said judgment that even if urgency provision

was invoked, the proceedings for acquisition will lapse on expiry

of period stipulated under Section 11-A of the Act. The said

judgment is, thus, distinguishable.

6. Shri Kang also submitted that in view of language of

Section 11-A of the Act, the proceedings should be treated to

have lapsed. This is the precise submission which was raised

before the Hon’ble Supreme Court and was rejected, having

regard to the scheme providing for vesting of the land in the State

on payment of 80% compensation under Section 17(3-A) of the

Act, in Satender Prasad Jain (supra). This submission cannot,

thus, be accepted.

7. Learned counsel for the State points out that this was

a case of urgency as mentioned in the impugned notifications

Annexures P.1 and P.2 and in such a case, provisions of Section

11-A of the Act were not applicable, as compensation had been

duly paid even before making the award on which the land

vested in the State. He points out that 80% of compensation had
CWP No.5403 of 2009 4

already been paid prior to 29.5.2006 which was noticed in the

judgment of this Court, Annexure P.4.

8. In Satendra Prasad Jain (supra), wherein it was held

as under:-

“Ordinarily, the Government can take possession of
the land proposed to be acquired only after an award
of compensation in respect thereof has been made
under section 11. Upon the taking of possession, the
land vested in the Government, that is to say, the
owner of the land loses to the Government the title to
it. This is what section 16 states. The provision of
section 11-A are intended to benefit the land owner
and ensure that the award is made within a period of
two years from the date of the section 6 declaration.
In the ordinary case, therefore, when Government
fails to make an award within two years of the
declaration under section 6, the land ahs still not
vested in the Government and its title remains with
the owner, the acquisition proceedings are still
pending, and by virtue of the provisions of section 11-
A, lapse. When Section 17(1) is applied by reason of
urgency, Government takes possession of the land
prior to the making of the award under section 11 and
thereupon the owner is divested of the title to the land
which is vested in the Government. Section 17(1)
states so in unmistakable terms. Clearly, Section 11-
A call have no application to cases acquisition under
section 17, because the lands have already vested in
the Government and there is no provision in the said
Act by which land statutorily vested in the
Government can revert to the woner.” (emphasis
supplied).

CWP No.5403 of 2009 5

The said view has been reiterated, inter-alia, in Awadh Bihari

Yadav and others v. The State of Bihar and others, AIR 1996

SC 122.

9. In view of above, we do not find any ground to quash

the impugned notifications and the award.

10. Mr. Kang says that even though compensation may

have been deposited, payment was not made, inspite of efforts of

the petitioner.

11. We find merit in this submission. Accordingly, while

rejecting challenge to acquisition proceedings, we direct that

compensation due be paid to the petitioner within one month from

the date of receipt of copy of this order. .

12. The petition is disposed of.


                                           (ADARSH KUMAR GOEL)
                                                   JUDGE


May 5, 2009                                 (JITENDRA CHAUHAN)
'gs/ashwani                                        JUDGE