PETITIONER: PARSHOTTAM JADAVJI JANI Vs. RESPONDENT: STATE OF GUJARAT & ORS. DATE OF JUDGMENT01/04/1971 BENCH: SIKRI, S.M. (CJ) BENCH: SIKRI, S.M. (CJ) MITTER, G.K. HEGDE, K.S. GROVER, A.N. REDDY, P. JAGANMOHAN CITATION: 1971 AIR 1188 1971 SCR 294 1971 SCC (1) 843 ACT: Land Acquisition Act (1 of 1894), ss. 5A and 55-Rules framed regulating enquiry under s. 5A-Complied with-Acquisition for Corporation Right to cross examine officers of Corporation. HEADNOTE: By a notification issued under s. 4 of the Land Acquisition Act, 1894, the State Government declared that the appellant's lands were needed for the public purpose of construction of an Industrial Estate by the Gujarat Industrial Development Corporation. The officer on special duty informed the,appellant that if he had any objection to the acquisition he might file objections on or before a particular date and, that he or his counsel would be heard at the time of filing the objections. The appellant filed his objections and prayed that the officers of the Corporation may be summoned for the purpose of cross- examination to show that the proposed acquisition was not for a public purpose and that there was no need to acquire his land, and that a personal hearing may be granted to him. The hearing was fixed for a particular date and the date was extended from time to time but the appellant did not appear on those dates nor did he apply for any, further extension of time. His written objection were considered by the officer and included in his report to the Government under s. 5A. On the question whether the report was vitiated because the officer had not granted an opportunity to the appellant to cross-examine the officers of the Corporation, HELD:The question whether the inquiry was administrative or quasi-judicial did not arise. Rules had been framed under s. 55 of the Act for the guidance of officers dealing with objections under s. 5A, and the rules had been complied with in the present case. The appellant was given an opportunity to be heard personally but he did not choose to avail himself of that opportunity. He could not, under the rules, claim to cross-examine officers of the Corporation when they had not given any evidence before the officer on special duty and there was no principle which entitled the, appellant to claim such right. [297H; 298A-B] Gandalal v. State, (1963) Guj. L.R. 326, referred to. JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1990 of
1970.
Appeal	from the judgment and order dated July ’31, 1970 of
the Gujarat High Court in Special Civil Application No.	464
of 1970.
P. M. Raval and M. V. Goswami, for the appellant.
B. D. Sharma, for the respondents Nos. 1 and 2.
B. Sen and K. L. Hathi, for respondent No. 3.
295
5
The Judgment of the Court was delivered by
Sikri, C. J.-This appeal, by certificate granted by the High
Court of Gujarat under Art. 132 and Article 133 (1) (c) of
the Constitution of India, is directed against its judgment
and order dismissing the present appellant’s petition under
Article 226 of the Constitution.
The appellant	is the owner of Survey Nos. 219/1 and	121
situated on the outskirts of Mahuva in Bhavnagar District.
By notification dated April 25, 1969, issued under Section 4
of the	Land Acquisition Act, 1894, the State Government
declared that the above-mentioned lands were needed for	the
public	purpose of construction of an Industrial Estate by
the Gujarat Industrial Development Corporation or	were
likely	to be needed for that purpose.	On May	3, 1969 a
notice	was issued to the appellant by S. 0. Collector,
Officer	on Special Duty, Land Acquisition, informing	the
appellant that if he had any objection to the acquisition of
the lands, he might file objections on or before August	16,
1969.	He was further informed that the Officer will	hear
him or	his Counsel at the time of filing the	objections.
The appellant filed his objections. He took various points,
but we are only concerned with one. He pointed out that the
Gujarat Industrial Development Corporation has come out with
ambitious projects for the establishment of the Industrial
estate	though,	in fact, the land already acquired by	the
Corporation is in excess of the requirement of	the
Corporation.	I say	that the corporation	is not	in
possession of such material as would establish	genuineness
for the establishment of an industrial estate of Mahuva. 1,
therefore, claim that the responsible	officer should be
cross-examined	by me for the purpose of showing that	the
proposed acquisition is not for public purpose and	that
there is no need to acquire the present lands.	The other
suitable lands	are available and the Corporation has	not
availed	of the same and that the acquisition needs to be
dropped. I say that the contiguous lands to the lands under
the first notification are available and it would be	more
suitable than the present land. 1, therefore,	submit	that
the proposed acquisition is mala fide inasmuch as my lands
are preferred to the other land owners available immediately
near the lands required under the first notification.
	He accordingly prayed
“(a) That the officers of the said Corporation
which have sought the acquisition and/or	such
Officer	name hereafter be summoned for	the
purpose of cross-examination.
(b) That personal hearing be granted.”
296
It appears that hearing was fixed for September 18, 1969;
this date was extended from time to time, till November	18,
1969.	The appellant did not appear on these dates nor	did
he apply for any extension of time. His written objection
dated August 12/18, 1969 and dated September 18, 1969	were
considered and included in the report, under Section 5A to
the Government.
Three points were pressed by the appellant before the	High
Court.	The principal point that the	Gujarat Industrial
Development Corporation Act, 1962 was beyond the legislative
competence of the State legislature no longer	survives as
this Court has held this Act to be valid in the case of
Ramtanu	C. H. Society v. State of Maharashtra (1).	The
second	ground	pressed before the High Court was that	the
establishment of Industrial Area by the Corporation was	not
a public purpose but a private purpose. In our view	the
High was right in holding that this was a public purpose.
The third ground raised before the High Court was strongly
pressed	before	us. According to the learned	Counsel	the
report	under Section 5-A of the Land Acquisition Act	was
vitiated because the Collector had not	granted	an
opportunity to the appellant to cross-examine the officers
of the	Corporation for the purpose of showing that	the
purpose	for which the Corporation sought to	acquire	the
lands was not a public purpose and there was	no need to
acquire, the appellant’s land.	The High Court	relying on
its earlier decision in Gandalal v. State(2) held that	“the
inquiry under Section 5A(2) is an administrative inquiry and
objector is not entitled to cross-examine any	officers or
members of the acquiring body.”
Under Section 55 of the Land Acquisition Act certain rules
have been made for the guidance of officers in dealing	with
objections lodged under Section 5-A of the Act.	These rules
are as follows :
” Whenever any notification under Section 4
of the Act has been published but the
provisions of Section 17 have not been applied
and the Collector has under, the provision of
Section 4(1) issued notice to the parties,
interested ; and on or before the last day
fixed by the Collector in those notices in
this behalf any objection is lodged under
section 5-A(2), firstly, the Collector shall
record the objection in his proceedings,
secondly, the Collector shall consider whether
the objection is admissible according to these
rules.
(1) A. I. R. 1970 S. C. 1771. (2) (1963) 4
Gujarat Law Reporter 326
297
To be admissible (a) an objection must be
presented in writing by a party interested in
the notified land and must be presented within
thirty days after the date of publication of
the notification under Section 4 or within
such period as may be fixed by the Collector;
(b) it must allege some specific objections,
such as these ;
(i) the notified purpose is not genuinely or
properly a public purpose ;
(ii) the land notified is not suitable for
the purpose for which it is notified;
(iii)the land is not so well suited as other
land;
(iv) the area proposed is excessive;
(v) the objector’s land has been selected
maliciously or vexatiously;
(vi) the acquisition will destroy or impair
the amenity of historical or artistic
monuments and places of public resort; will
take away important public rights of way or
other conveniences or will desecrate religious
buildings, graveyard and the like.
3.After admitting an objection and after
having ,given the objector an opportunity of
being heard either in person or by pleader,
the Collector shall decide whether it is
desirable to hear oral or documentary
evidence, which under Section 14 or Section 40
of the Act, he has power to call for. If
evidence tendered by the objector is admitted,
the Collector shall also afford the other
party an opportunity of rebutting it by other
evidence or of cross examining the witnesses :
If he admits evidence, he will fix a time and
place of hearing it-, and will hear and record
it in, his proceedings.
4.Agents, other than pleaders, will not be
allowed to appear on behalf of persons
interested in any enquiry under Section 5-A of
the Act.
5.After completing the record of evidence,
the Collector shall submit his report and
recommendations as to each objection, whether
inadmissible or admissible for the orders of
Government under Section 5A(2) of the Act.”
It seems to us that the rules have been complied with.	The
appellant was given an opportunity to be heard	personally.
He ,chose not to avail himself of that opportunity.	The
appellant
298
cannot under these rules claim to cross-examine officers of
the Corporation, and in our opinion the prayer to cross-
examine	officers was rightly rejected. Indeed it was a
strange	request. The officers had not given any evidence
before	the Collector and were unable to see what principle
entitles the appellant to claim this right. When rules have
been framed regulating the enquiry under Section 5A of	the
Land Acquisition Act,	it is	not necessary	to consider
whether the enquiry is administrative or quasi-judicial	and
whether	rules of natural justice have been complied with,
and accordingly we say nothing on this point.
In the result the appeal fails and is dismissed with costs.
V.P.S.				Appeal dismissed-
299