Supreme Court of India

P. Parthasarathy vs State Of Karnataka & Ors on 24 August, 2011

Supreme Court of India
P. Parthasarathy vs State Of Karnataka & Ors on 24 August, 2011
Bench: Mukundakam Sharma, Anil R. Dave
                                                                             REPORTABLE


                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION




            Special Leave Petition (Civil) No(s).19510/2011





P. PARTHASARATHY                                                  Petitioner(s)




                                    VERSUS




STATE OF KARNATAKA & ORS.                              Respondent(s)





                                   O R D E R

1. This special leave petition is directed against the judgment and

order dated 15.6.2011 passed by the Division Bench of the

Karnataka High Court affirming the judgment and order passed

by the learned Single Judge of the same High Court.

2. By the aforesaid order, the High Court where the legality and

validity of the final notification dated 6.2.09 issued under sub-

section (4) of Section 28 of the Karnataka Industrial Areas

Development Act, 1966 (hereinafter referred to as the ‘Act’)

Page 1 of 15

was challenged upheld the validity and legality of the aforesaid

notification issued by the respondent/State exercising the

powers vested in it under sub-section (4) of Section 28 of the

Act.

3. The petitioner herein is the owner of survey no. 154/10

measuring about 2 acres at Kengeri village, Kengeri Hobli,

Bangalore South taluk. The land of the petitioner was the

subject matter of the notification issued by the State of

Karnataka. The notification was issued under Section 28(1) of

the Act. The petitioner, however, did not file any objection

whereupon a final notification under Section 28(4) of the Act

was issued, which, however, was challenged before the learned

Single Judge of the Karnataka High Court by filing a writ

petition, which was registered and numbered as W.P. No. 24867

of 2005.

4. The learned Single Judge by judgment and order dated

13.01.2009 allowed the said writ petition filed by the petitioner

herein and quashed the final notification issued and also the

consequential corrigendum. The learned Single Judge also gave

a liberty to the respondents to identify the land which they

Page 2 of 15

propose to acquire. It was also held therein by the learned

Single Judge that the petitioner as also the respondent no. 4

would take the proceeding before the High Court as the notice in

the matter of identification of the land in question and file their

objections within a period of four weeks. Subsequent thereto, a

notice was issued to the petitioner by the Board on 6.2.2009. In

the said notice, the Board informed the petitioner that the land

described in the notice is required for the development of the

Karnataka Industrial Development Board and that the

Government of Karnataka had issued a notification under sub-

section (1) of Section 28 of the Act by notification dated

19.12.1998. The petitioner was further informed that he may

show cause as to why the land should not be acquired and that

such a notice is being given to the petitioner pursuant to the

order passed by the High Court in the aforesaid writ petition. A

description of the land was also given in the said notice. The

petitioner as against the same submitted a reply contending,

inter alia, that the land of the petitioner could not and would

not come within the aforesaid acquisition and, therefore, his

name shown in the preliminary notification dated 19.12.1998 be

Page 3 of 15

deleted. He further stated in the said reply filed that the plan

prepared for road including the peripherial road junction,

approved by the competent authority clearly indicate that

the land in question is not at all required or proposed to be

acquired and that being the state of affairs, acquisition of any

portion of the said land bearing survey no. 154 cannot be

sustained either in facts or in law and the same is liable to be

dropped from acquisition.

5. After the receipt of the aforesaid objection filed by the petitioner,

an enquiry was conducted by the Special Land Acquisition

Officer. A report was also prepared, which is placed on record.

It appears the petitioner was represented by his counsel in the

said enquiry proceedings. The concerned officer considered the

records and then ordered that notices be issued to all concerned

persons including the petitioner notifying them that a survey

would be conducted to measure the land and that the petitioner

should be present in the aforesaid survey to be made to show

their respective lands.

6. It is also disclosed from the record that as per the date fixed i.e.

on 18.4.2009, the concerned officers visited the spot and on

Page 4 of 15

that day, the concerned persons including the petitioner and

others were present. In the said survey, the previous phoded

numbers were cancelled and thereafter the mahazar was drawn

in the presence of the parties and they were also given sketch

copies with available records in terms of their requests. The

officer, thereafter, heard the arguments and after referring to

the order of the Karnataka High Court dated 13.01.2009 it was

held that the land measuring 2.33 acres is required for the

project. Thereafter the said Land Acquisition Officer passed an

order that the land bearing survey no. 154/10 of Kengeri village,

Kengeri Hobli, Bangalore South taluk is required for the

proposed reasons of acquisition and that the same is suitable

and required as per the joint measurement and schedule and,

therefore, the said land measuring 2.33 acres was ordered to be

acquired. Consequent thereupon a notification under Section

28(4) was issued whereby the land of the petitioner was

acquired by putting the name of the petitioner in the schedule

annexed to the said notification.

7. The validity of the aforesaid notification was challenged by filing

a writ petition in the Karnataka High Court. The learned Single

Page 5 of 15

Judge who heard the writ petition, after hearing the counsel

appearing for the parties, dismissed the writ petition by his

order dated 11.9.2009 holding that the order of the learned

Single Judge in the earlier writ petition no. 24867/2005

directing the Land Acquisition Officer to provide opportunity to

the petitioner and also to identify the land and thereafter to

proceed with the matter having become final and binding and

since subsequent to the said order, the land having been

identified and his objections having been considered and the

actual portion of the land required for formation of the road

having been notified, there could be no further grievance of the

petitioner. Consequently, the writ petition filed by the petitioner

was dismissed.

8. Being aggrieved by the said order, a writ appeal was filed before

the High Court, which is the impugned judgment and order. By

the said judgment, the Division Bench of the High Court

dismissed the appeal holding that any defect in the preliminary

notification would not prove fatal to the acquisition proceedings.

It was also held that though survey number was not challenged,

a fresh inquiry was held to identify the land whereupon the land

Page 6 of 15

was identified and thereafter order was passed followed by final

declaration that the land of the petitioner is required for the

project. Consequently, the appeal was also dismissed and the

present petition was filed on which we have heard the learned

counsel appearing for the parties.

9. Mr. P.P. Rao, learned senior counsel appearing for the petitioner

has submitted that the land was not identifiable as although the

extent of land was mentioned in the notification but the

boundaries that were given were incorrect and erroneous and,

therefore, the notification issued by the respondent State under

sub-section (4) of Section 28 of the Act is liable to be quashed.

10. In support of the aforesaid contention, the learned counsel has

relied upon the decisions of this Court titled Narendrajit Singh

&
Anr.

               Vs.  The
                                 State   of   U.P.   and   Anr.    reported   in   (1970)   1 


   SCC  125,  Madhya
                                   Pradesh Housing Board  Vs.
                                                                            Mohd.
                                                                                      Shafi  


   and   Others  reported   in  (1992)   2     SCC   168   and  Om   Prakash  


   Sharma
                   and Others Vs.
                                           M.P
                                                 . Audyogik Kendra Vikas Nigam  


   and Others reported in (2005) 10 SCC 306. 




11.Mr. Dushyant Dave, learned senior counsel appearing for the

Page 7 of 15

respondent no. 5 and Ms. Shenoy, learned counsel appearing

for the State have refuted the aforesaid submissions of the

counsel appearing for the petitioner and submitted that the land

which was sought to be acquired by the respondent was

identifiable all along. It is also submitted that the petitioner was

given opportunity to file his objections, which were considered,

and even the land was re-surveyed in order to identify the exact

location and area of the land in terms of the order passed by the

learned Single Judge and thereafter upon proper identification

and verification of the land, the notification under sub-section

(4) of Section 28 of the Act having been validly issued, there

could be no interference in the present case.

12.In the light of the aforesaid submissions of the counsel

appearing for the respondents, we propose to dispose of this

special leave petition by giving our reasons thereof.

13. The project that we are concerned with was also the subject

matter of appeal filed in this Court in the case of State of

Karnataka
and Anr. Vs. All
India Manufacturers

Association and Anr. reported in (2006) 4 SCC 683. In

paragraph 77 of the said judgment, it was held by this Court

Page 8 of 15

that the concerned project is an integrated infrastructure

development project and is not merely a highway project. It was

also held that the project which is styled, conceived and

implemented is the Bangalore-Mysore Infrastructure Corridor

Project which conceived of the development of roads between

Bangalore and Mysore. There are several interchanges in and

around the periphery of the city of the Bangalore together with

numerous developmental infrastructure activities along with the

highway at several points. It is, therefore, needless to reiterate

that the project is a very important project and the land which

is sought to be acquired is proposed to be a part of the

peripheral road being a part of the aforesaid developmental

infrastructure.

14.The issue that arises for our consideration is whether there was

any inaccuracy with regard to the description of the boundaries

of the land which is sought to be acquired by the respondents.

In fact, in the earlier round of litigation wherein validity of sub-

section (1) of Section 28 was not challenged, what was done was

to quash the notification issued under sub-section (4) of Section

28, which was in fact under challenge. Even thereafter and

Page 9 of 15

pursuant to the orders of the High Court which had become

final and binding, a re-survey was done after going through the

objection filed by the petitioner. In the said re-survey where the

petitioner was also personally present, the land proposed to be

taken and acquired was identified, sketch map was prepared

and thereafter only the final notification under sub-section (4) of

Section 28 was issued.

15.That the petitioner could file his objection and he was fully

heard and was also given an opportunity regarding

identification of the land indicates that the petitioner had ample

opportunity to place his case, which was considered but

decided against him. In our considered opinion full opportunity

having been given to the petitioner to place his case and to

oppose the acquisition process, there could be no further

grievance of the petitioner in that regard.

16.We are also of the opinion that no prejudice is caused to the

petitioner in any manner for the land was re-surveyed and

thereafter the land sought to be acquired was identified, which

included the land of the petitioner and, therefore, the entire pre-

conditions and formalities as laid down under Section 28 of the

Page 10 of 15

Act were duly complied with and were adhered to and followed

and, therefore, there cannot be any further cause of grievance

for the petitioner.

17. In this connection, we may appropriately refer to a decision of

the Constitution Bench of this Court in Babu Barkya Thakur

Vs. State of Bombay and Others, reported in AIR 1960 SC

1203. In paragraph 12 of the said judgment, the Supreme

Court has held that the purpose of the notification under

Section 4 is to carry on a preliminary investigation with a view

to finding out after necessary survey and taking of levels and if

necessary digging or boring into the sub-soil whether the land

was adapted for the purpose for which it was sought to be

acquired. It was further held in that decision that it is only

under Section 6 that a firm declaration has to be made by the

Government that the land with proper description and area so

as to identifiable is needed for a public purpose or for a

company. The aforesaid observation was made after holding

that what was a mere proposal under Section 4 becomes a

subject matter of a definite proceeding for acquisition on

issuance of notification under Section 6 of the Act.

Page 11 of 15

18.We feel that the law laid down in the said decision applies in

full force to this case also. In the present case also there were

some errors and mistakes in the notification issued under sub-

section (1) of Section 28 of the Act but the same did not, in any

manner, prevent the petitioner from submitting an effective

objection and also from getting an opportunity of effective

hearing for him. A re-survey was done in his presence and,

therefore, the purpose for which the provision of sub-section

(1), (2) and (3) have been enacted, have been fully carried out in

the present case.

19.We are, therefore, of the considered opinion that although there

was some discrepancy in the description of the property

proposed to be acquired and the description given although

might not have been exactly accurate, but the same did not in

any manner misled the petitioner regarding the identity of the

land which is corroborated by the fact of the detailed enquiry

which was conducted in his presence. The petitioner was also

able to file a detailed and effective reply to the show cause

notice issued to him.

20. The decisions which are relied upon by the learned counsel

Page 12 of 15

appearing for the petitioner are clearly distinguishable on facts.

So far the decision in case of Narendrajit
Singh & Anr.

Vs.

The
State of U.P. and Anr. reported in (1970) 1 SCC 125

(supra) is concerned, in the said case we find that this Court

interfered with the declaration because there was no particulars

given in the notification. In the said case, there was no mention

of any locality at all and in that context, this Court interfered

with the proposed acquisition.

21. So far the next case, namely, Madhya Pradesh Housing Board

Vs.

Mohd.

Shafi and Others reported in (1992) 2 SCC 168

(supra) is concerned, in that case also details and particulars of

the land were not given and a wrong public purpose was

mentioned and in that view of the matter, this Court interfered

with the acquisition proceeding.

22. As regards the case of Om
Prakash Sharma and Others Vs.

M.P. Audyogik Kendra Vikas Nigam and Others reported in

(2005) 10 SCC 306 (supra) which was relied upon by the

counsel for the petitioner is concerned, in that case neither any

survey number was given nor any khasra number was given.

Even the name of the persons were not mentioned and in that

Page 13 of 15

context the declaration was quashed with a liberty by way of

giving a fresh opportunity for initiation of a fresh acquisition

proceeding.

23.The aforesaid cases are clearly distinguishable on facts and,

therefore, they have no application in the facts and

circumstances of the present case.

24.Considering the entire facts and circumstances of the case, we

are of the considered opinion that the learned Single Judge as

also the learned Division Bench of the Karnataka High Court

did not commit any mistake or error in dismissing the writ

petition.

25.We find no infirmity in the impugned judgment and order

passed by the Division Bench. The petition has no merit and is

dismissed, but leaving the parties to bear their own costs.

26.Since we have dismissed this petition, any interim order passed

by the High Court shall also stand vacated by this order.

………………………………………

J

(Dr. MUKUNDAKAM SHARMA)

Page 14 of 15

……………………………………..J

(ANIL R. DAVE)

NEW DELHI,

AUGUST 24, 2011.

Page 15 of 15