Bombay High Court High Court

Maharashtra Industrial … vs Shri Fakira Punja Mongare And The … on 14 September, 2006

Bombay High Court
Maharashtra Industrial … vs Shri Fakira Punja Mongare And The … on 14 September, 2006
Author: A Lavande
Bench: A Lavande


JUDGMENT

A.P. Lavande, J.

Page 3391

1. All these appeals are being disposed of by common judgment since common questions of fact and law are involved in all these appeals.

Page 3392

2. State of Maharashtra acquired lands belonging to several persons, including those of the respondents in the present appeals for the benefit of Maharashtra Industrial Development Corporation (hereinafter referred to as .The Corporation.) under the provisions of Maharashtra Industrial Development Act, 1961 (hereinafter referred to as ‘the Act’). Aggrieved by the compensation fixed by the Collector, the land owners filed the application under Section 34 of the Act claiming higher compensation. In all the references the State of Maharashtra was was made party. The Corporation was not joined as party in the references. The Court, after considering the evidence led by the claimants and State of Maharashtra enhanced the compensation. Aggrieved by the judgments and orders passed by Civil Judge, Senior Division, Chandrapur in several Land Acquisition References, the Corporation has filed above appeals. The details of the said References are as under:

  F.A. No.   LAC No.   Date of Judgment
256/2001   28/1995     15/11/2000 
230/2001   17/1995     15/11/2000 
584/2002   41/1995     30/04/2001 
204/2003   39/1995     30/04/2001 
205/2003   29/1995     30/04/2001 
236/2001   22/1995     09/10/2000 
237/2001   20/1995     15/11/2000 
249/2001   38/1995     21/10/2000 
271/2001   23/1995     21/11/2000 
272/2001   42/1995     21/10/2000 
307/2001   26/1995     15/11/2000 
323/2001   15/1995     15/11/2000 
334/2001   19/1995     15/11/2000 
354/2001   16/1995     15/11/2000 
514/2001   33/1995     30/04/2001 
534/2002   43/1995     30/04/2001 
545/2002   27/1995     20/04/2001
 

I have heard Mr. Agnihotri, learned Counsel on behalf of the appellant-Corporation, Mr. Deopujari, learned AGP for the respondent-State of Maharashtra, and Mr. and Ms. Patil, learned Counsel for the claimants/respondents.

4. Mr. Agnihotri, learned Counsel appearing for the Corporation submitted that impugned judgments and orders are liable to be set aside on the ground that although the acquisition of lands belonging to the respondents/claimants was made for the benefit of the Corporation and consequently, it is the responsibility of the Corporation to pay enhanced compensation, the Corporation was not made a party before the Reference Court. According to Mr. Agnihotri, the Corporation was necessary party before the Reference Court and therefore, the judgments and orders passed by the Reference Court are vitiated. According to Mr. Agnihotri, all the impugned judgments and orders are liable to be set aside and the matters remanded back to the Reference Court for dealing with the matters in the light of the directions given by the Apex Court in several judgments. In support of his submissions, the learned Counsel relied upon the following judgments:

(i) U.P. Awas Evam Vikas Parishad v. Gyan Devi (Dead) by L.Rs. and Anr.

(ii) Abdul Rasak and Ors. v. Kerala Water Authority and Ors.

(iii) (2004) 12 Supreme Court Cases 96 NTPC Ltd. v. State of Bihar and Ors.

Page 3393

5. Mr. Deopujari, learned AGP supported the submissions made by Mr. Agnihotri, learned Counsel for the appellant- Corporation in all the appeals. In view of the ratio laid down by the Apex court in various judgments, learned Counsel appearing for the respondents-claimants could not seriously support the impugned judgments and orders.

6. In U.P. Awas Evam Vikas Parishad’s case (supra) the Constitution Bench of the Apex Court held that when the land is acquired for local authority or company, the authority or local company as the case may be is a proper party in the proceedings before the Reference Court and is entitled to be impleaded as a party in those proceedings wherein it can defend the determination of the amount of compensation by the Collector and oppose enhancement of the said amount and also adduce evidence in this regard.

In Abdul Rasak’s case (supra) the Apex Court after referring to the above referred Constitution Bench judgment of the Apex Court gave certain directions.

In NTPC Ltd’s case (supra) the Apex Court held that body on whose behalf land is acquired is necessary and proper party and therefore entitled to be impleaded in proceedings before Reference Court and in case body on whose behalf land is acquired is not join ed before the Reference Court, award passed in its absence is liable to be set aside and the matter remanded back to the Reference Court.

In view of clear ratio laid down by the Constitution Bench of the Apex court and the other judgments of the Apex Court relied upon by the appellant to the effect that body for whose benefit the land is acquired is necessary party before the Reference Court, the impugned judgments and orders are liable to be set aside. Consequently, the judgments and orders passed by the Reference Court, the details of which are given in paragraph 2 above, are set aside with the following directions:

(1) The Corporation shall be deemed to have been brought on record in the reference cases as defendant-non-applicant as the case may be. The cause title of the reference cases shall be amended accordingly. The Corporation is at liberty to file its written statement.

(2) The statement of the witnesses already recorded on behalf of the claimants need not be recorded afresh.

(3) The Corporation shall be allowed an opportunity of cross-examining the witnesses which have already been examined. However, such of the witnesses as are not available, and, therefore, cannot be called before the Court, their statements shall not be excluded from consideration and shall be read in evidence.

(4) The claimants may adduce such other evidence as they may propose to do and State of Maharashtra and Corporation shall have the liberty to cross-examining such witnesses who are now examined by the claimants.

(5) The Corporation shall have the liberty of adducing such evidence as it may propose to do.

Page 3394

(6) The Corporation shall not be entitled to a separate notice of the proceedings since the parties are represented by counsel. They are directed to appear before the Reference Court on 1st November, 2006 at 11.00 a.m. either personally or through their advocates.

(7) Since the lands of the claimants were acquired more than a decade ago, the Civil Court shall decide the References expeditiously and preferably within a period of one year from the date of receipt of this order.

The next question which arises for consideration is what order should be passed in relation to the amounts deposited by the appellants in these appeals pursuant to the orders passed upon the applications for stay filed by the Corporation. Learned Counsel for the claimants submitted that in few matters the amounts were withdrawn by the claimants upon giving security but in most of the matters the same have been invested. In those cases in which the amounts have not been withdrawn by the claimants, needless to mention that the Corporation shall be entitled to get back the amounts deposited by them in the appeals with interest thereon if the amounts have been invested in bank. In those cases in which the claimants-respondents have withdrawn the amounts upon giving security, they shall deposit the amounts received by them in this Court within a period of eight weeks and the Corporation shall be entitled to withdraw the same.

9. The appeals are disposed of in the aforesaid terms.

Having regard to the facts and circumstances of the case, parties are directed to bear their own costs. Registry to send the records and proceedings in all the appeals to the Reference Court expeditiously.