Bombay High Court High Court

Parmanand Shamrao Potdukhe vs Special Land Acquisition Officer on 17 October, 2011

Bombay High Court
Parmanand Shamrao Potdukhe vs Special Land Acquisition Officer on 17 October, 2011
Bench: S.A. Bobde, M.N. Gilani
                                                                                1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                 
                                   NAGPUR BENCH, NAGPUR.




                                                                         
                               WRIT PETITION  NO. 1010 OF 1992

     1] Parmanand Shamrao Potdukhe,




                                                                        
     2] Deleted,

     3] Abhay Shamrao Potdukhe,




                                                    
     4] Smt. Shantabai Shantaram Potdukhe,
                         
       All residents of Balaji Ward,
                        
       Chandrapur.                                                              .....        PETITIONERS

                 ....Versus....
      


     1] Special Land Acquisition Officer,
   



        Thermal Power Station-II,
        Chandrapur,





     2] Municipal Council, Chandrapur,
        through its Chief Officer,
        Chandrapur,





     3] State of Maharashtra, through Secretary,
        Revenue Department, Mantralaya,
        Bombay-32,                               ......       RESPONDENTS.

     Mr. H.V. Thakur, Advocate for petitioner,
     Mrs.   B.H.   Dangre,   Additional   Government   Pleader   for   respondent 
     nos. 1 & 3,
     Ms. K. Satpute, Advocate for respondent no. 2.




                                                                         ::: Downloaded on - 09/06/2013 17:51:34 :::
                                                                                    2

                                          CORAM :   S.A. BOBDE & M.N. GILANI, JJ.

DATED : OCTOBER 17, 2011.





                                                                            
     ORAL JUDGMENT (PER S.A. BOBDE, J.)




                                                                           
     1]              Heard the learned Counsel for the parties.  




                                                       
     2]              The petitioners are owners of Survey No. 34/3, area 0.41 
                            

ares situated at Mouza Chandrapur, Rayatwari, Patwari Halka No. 8,

Bandobust No. 29, Tq. & District Chandrapur. The land is situated in

the area called Ram Nagar. Acquisition proceedings were initiated

under Section 126 of the Maharashtra Regional & Town Planning Act,

1966 (hereinafter referred to as “the Act”) in respect of the said land

for the purpose of construction of a primary school. The adjoining

land, i.e. Survey No. 34/1 was also made the subject of the

acquisition for the same purpose. Apparently, on 4.9.1997 after the

award was passed, the Municipal Council, Chandrapur passed a

Resolution that it does not wish to proceed with the acquisition of

adjoining Survey No. 34/1 admeasuring 2387 sq. meters and

demanded a sum of Rs. 5.32 Lakhs back from the Land Acquisition

::: Downloaded on – 09/06/2013 17:51:34 :::
3

Officer who had been earlier given that amount for the acquisition of

land. Relying on this Resolution, Shri H.V. Thakur, the learned

Counsel for the petitioners, submitted that the Municipal Council has

abandoned the acquisition in respect of the petitioners’ land also, i.e.

Survey No. 34/3 and the respondents are, therefore, not entitled to

take over possession of the land, which according to the petitioners,

has not yet vested in them.

3] It is not possible to accept this contention. The Resolution

does not state anywhere that the respondents do not wish to acquire

the petitioners’ land which is Survey No. 34/3. The Resolution only

refers to Survey No. 34/1 in respect of which the Municipal Council

decided to abandon acquisition. Shri H.V. Thakur, the learned

Counsel for the petitioners, however, submitted that the Resolution

shows that the respondents have demanded back the entire amount

of Rs.5.32 Lakhs which was meant for acquisition of both the lands,

i.e. adjoining land Survey No. 34/1 and the petitioners’ land Survey

No. 34/3 and, therefore, the respondent Municipal Council must be

::: Downloaded on – 09/06/2013 17:51:34 :::
4

taken to have abandoned the acquisition in respect of the petitioners’

land also.

4] We find that merely because the Resolution demands the

entire sum back from the Land Acquisition Officer, it does not change

the main thrust of the Resolution and that is that the Municipal

Council has resolved to abandon the acquisition of Survey No. 34/1

only which is clearly mentioned therein. Indeed, it was contended on

behalf of the Municipal Council, Chandrapur by Ms. Satpute, the

learned Counsel that the amount of Rs.5.32 Lakhs is mentioned by

mistake. We, therefore, reject this contention on behalf of the

petitioners.

5] It was next contended on behalf of the petitioners that

though the stated purpose of acquiring the petitioners’ land was for

construction of a primary school, in the present Draft Development

Plan published in April, 2011, the reservation of the land is shown for

the purpose of dispensary which is not the same purpose for which it

::: Downloaded on – 09/06/2013 17:51:34 :::
5

was acquired, namely, for a primary school. According to the

petitioners, as a matter of law, the stated public purpose of the

acquisition must continue to exist till the award is passed and the

possession is taken and since the Municipal Council has evinced an

intention to reserve the land in question for another public purpose,

i.e. for dispensary, the acquisition is vitiated.

6] It is not possible to accept this contention since the public

purpose may undergo a change because of change in the need of the

town or city and yet the purpose for which the land is acquired may

remain a public purpose. In any case, such a contention has been

rejected by the Supreme Court in Municipal Corporation of Greater

Bombay .vs. Industrial Development Investment Co. Pvt. Ltd.

and others reported in (1996) 11 SCC 501 wherein in paragraph

no.22 the Supreme Court has observed as follows :-

“22. It is thus well-settled legal position that the land

acquired for a public purpose may be used for another

public purpose on account of change or surplus thereof.

The acquisition validly made does not become invalid by

::: Downloaded on – 09/06/2013 17:51:34 :::
6

change of the user or change of the user in the Scheme

as per the approved plan. It is seen that the land in Block

‘H’ which was intended to be acquired for original public

purpose, namely, the construction of Sewage Purification

Plant, though was shifted to Block ‘A’, the land was

earmarked for residential, commercial-cum-residential

purposes or partly for residential purpose etc. It is the

case of the appellant that the Corporation intends to use

the land acquired for construction of the staff quarters for

its employees. It is true that there was no specific plan

as such placed on the record, but so long as the land is

used by the Corporation for any designated public

purpose, namely, residential-cum-commercial purpose for

its employees, the later public purpose remains to be

valid public purpose in the light of the change of the user

of the land as per the revised approved plan. It is true

that in the original scheme the residential quarters for the

staff working in the Sewage Purification Plant were

intended to be constructed and the same purpose is

sought to be served by the acquisition of the land by

using the land in Block “A”. Nonetheless the acquired

land could be used by the Corporation for residential-

cum-commercial purpose for its employees other than

those working in the Sewage Purification Plant. It would

::: Downloaded on – 09/06/2013 17:51:34 :::
7

not, therefore, be necessary that the original public

purpose should continue to exist till the award was made

and possession taken. Nor is it the duty of the Land

Acquisition Officer to see whether the public purpose

continues to subsist. The award and possession taken

do not become invalid or ultra vires the power of the Land

Acquisition Officer. On taking possession, it became

vested in BMC free from all encumbrances including

tenancy rights alleged to be held by the respondents.

Possession and title validly vesting in the State, becomes

absolute under Section 10 of the Act and thereafter the

proceedings under the Act do not become illegal and the

land cannot be revested in the owner. Only before taking

possession, the Government can withdraw from inquiry

under Sections 45(1) of the Act or the High Court under

Article 226 of the Constitution may quash it on the legal

and valid grounds. If the award under Section 11-A was

not made within two years from the date of the

publication of the declaration under Section 6, as

enjoined under Section 11-A of the Land Acquisition Act,

whether the notification under Section 4(1) would lapse.

This Court in Satendra Prasad Jain v. State of U.P. had

held that after the land stood vested in the State, even if

the authorities failed to comply with the statutory

::: Downloaded on – 09/06/2013 17:51:34 :::
8

requirement, it does not have the effect on the vesting of

land in the State. Thereby the notification under Section

4(1) and the declaration under Section 6 do not stand

lapsed. The same view was reiterated by another Bench

in Awadh Bihari Yadav v. State of Bihar. The High Court,

therefore, was not right in exercise of power under Article

226 of the Constitution in granting declarations as

mentioned in the beginning or in making order of

injunction against the appellants pending writ petitions. It

is an equally settled law that a tenant cannot challenge

the notification under Section 4 and declaration under

Section 6 of the Act when the landlord himself had

accepted the award and received compensation.”

7] In the result, there is no merit in this petition which is

hereby dismissed. Rule stands discharged with no order as to costs.

                     JUDGE.                                                                JUDGE.
     J.




                                                                       ::: Downloaded on - 09/06/2013 17:51:34 :::