Supreme Court of India

Sita Ram Bhandar Society, New … vs Lt.Governor,Govt.Of Nct Delhi & … on 15 September, 2009

Supreme Court of India
Sita Ram Bhandar Society, New … vs Lt.Governor,Govt.Of Nct Delhi & … on 15 September, 2009
Author: H S Bedi
Bench: Dalveer Bhandari, Harjit Singh Bedi
                         IN THE SUPREME COURT OF INDIA
              CIVIL APPELLATE JURISDICTION

           CIVIL APPEAL Nos. 4849-4850 of 2000

Sita Ram Bhandar Society,
New Delhi                                      ....Appellant


               Vs.

Lt. Governor, Govt. of N.C.T.
Delhi & Ors.                               ......Respondents


                     JUDGMENT

HARJIT SINGH BEDI,J.

1. These appeals are directed against the judgment of the

Division Bench of the Delhi High Court dated 2nd September

1998 dismissing the writ petitions. The facts are as under:

2. On 13th November 1959, a Notification was issued by the

Chief Commissioner of Delhi under 4 of the Land Acquisition

Act (hereinafter called the “Act”) notifying the Government’s

intention to acquire 34070 acres of land for the “Planned

…2/…

2

CA Nos.4849-4850/2000

Development of Delhi”. This notification had, within its ambit,

agricultural land belonging to the appellant society, bearing

Khasra No. 157 in Village Lado Sarai, Tehsil Mehrauli, Delhi

measuring 8 Bighas and 11 Biswas or 8620 sq. yards

equivalent to 1.8 acres. The appellant filed objections under

Section 5A of the Act on the 10th December 1959 submitting

that the land be exempted from the proposed acquisition. It

pointed out that the appellant body was a registered trust and

a religious body managing three temples in Pilani, Rajasthan

and several gardens, water tanks etc. having religious

significance. The objections raised were apparently found

without merit whereafter the Chief Commissioner issued a

declaration under Section 6 of the Act which was published on

16th May 1966 pertaining to 2153 Bighas 2 Biswas

corresponding to about 448 acres. The Collector, Land

Acquisition also rendered his award on 19th June 1980

clarifying that it pertained only to 1996 Bighas 18 Biswas

leaving out an area of 156 Bighas 4 Biswas for the time being
3
CA Nos.4849-4850/2000

as it was built up and that the award for this area would be

given later. The appellant’s property Khasra No.157 was,

however, included in the award of 19th June, 1980. It appears

that pursuant to the award possession of 1933 Bighas and 2

Biswas was taken by the Collector, Land Acquisition on the

20th June 1980 and further handed over to the beneficiary

department. It was, however, observed in the proceedings of

20th June 1980 that the possession of the balance area of

about 61 Bighas would be taken after the removal of the

structures with the help of the demolition squad. On the 29 th

July 1980 a Notification under Section 22 (1) of the Delhi

Development Act, 1957 was issued by the Central

Government, placing the acquired land at the disposal of the

Delhi Development Authority for the planned development of

Delhi. At this stage, the appellant filed CWP No.1068 of 1980

in the Delhi High Court challenging the validity of the

Notification under Section 4 and Declaration under Section 6

of the Act. This petition was dismissed in limine on the 18 th

August 1980. The appellant thereupon preferred Special
4
CA Nos.4849-4850/2000

Leave Petition in this Court and after leave was granted the

appeal was registered as C.A. No. 1738 of 1981. While the

appeal was still pending, the appellant filed Writ Petition

No.2220/1981 under Article 32 of the Constitution of India in

the Supreme Court. It appears that an interim order was

made by the Supreme Court in these proceedings on 15th of

July 1981 staying dispossession of the appellant from the

property in dispute and the said order was confirmed on 16th

September 1982. Both the Civil Appeal and the Writ Petition

aforementioned were, however, dismissed by this Court on the

20th July 1993. It also appears from the record that while the

aforementioned two matters were pending in this Court, the

appellant filed Suit No. 1226 of 1992 on the Original Side of

the Delhi High Court praying for an injunction against the

respondents, including the Delhi Development Authority, that

no structure be demolished and that no interference be made

with the plaintiff’s possession and management of the Suit

land. An interim injunction was also sought and obtained in

these proceedings. It is the appellant’s case that though the
5
CA Nos.4849-4850/2000

aforesaid Suit was transferred to the District Court in Delhi on

account of the revision of the pecuniary jurisdiction of the

Delhi High Court, the said interim injunction still continued to

operate, but despite the interim orders the Delhi Development

Authority continued to impinge on the appellant’s property on

which a Contempt Petition was filed in the High Court, which

in its order dated 19th May 1992, directed the respondent

authorities to ensure compliance with the High Court’s order

dated 2nd April 1992 made in the civil suit. It is further the

case of the appellant that some time later the Delhi

Development Authority again tried to interfere with the

appellant’s property on which yet another Contempt Petition

No.36 of 1993 was filed and the same is said to be pending.

The appellant, however, continued to be persist in its efforts to

save the acquired land and at this stage filed C.W.P.No.700 of

1994 in the Delhi High Court on 28th January 1994

challenging, inter-alia, the constitutional validity of Section 22

of the Delhi Development Act, whereunder the acquired land

had been handed over to the DDA, and also praying for the
6
CA Nos.4849-4850/2000

allotment of an alternative site in lieu of the acquired land.

This writ petition was dismissed as withdrawn on September

8, 1995 the prayer of the counsel for the petitioner (the

present appellant) in the following terms:

“Mr. Anand says, in view of the
order dated 29.11.94, he would not press
this petition at this stage and would
apply for allotment of alternative land in
the institutional area.

Dismissed as withdrawn. However,
we will make it clear that allotment of the
alternative land be made to the petitioner
as per policy.”

3. Still dissatisfied, the appellant filed W.P. No. 623 of 1995

in the Delhi High Court challenging some facets of the alleged

violation of the Master Plan of 2001 which had statedly made

the entire proceedings for the planned development of Delhi

incohate and which had rendered the acquisition without any

authority of law . This matter came up before the Delhi High

Court after notice on 20th February 1995 on which the High

Court observed that the petitioner was seeking two distinct

prayers in the Writ Petition, (1) that the land which had been
7
CA Nos.4849-4850/2000

acquired under the Land Acquisition Act should be released

from acquisition and (2) that the DDA should not be permitted

to use the aforesaid land for a purpose other than that

postulated in the Master Plan and the Zonal Development Plan

and as the two prayers were mutually distinct and pertained

to different causes of action, one writ petition was not

maintainable. On this, the learned senior counsel for the

appellant, Mr. R.K. Anand stated that he would file two

separate writ petitions for which liberty was granted and the

papers of CWP No. 623 of 1995 were accordingly returned to

the counsel. The appellant thereupon moved two writ

petitions i.e. W. P. Nos. 1628/1995 praying that the

respondent DDA be restrained from taking over possession of

the land and Writ Petition No. 1629/1995 seeking to challenge

the land acquisition proceedings which had been initiated by

the Notification under Section 4 and Declaration under

Section 6 of the Act in the year 1959 and 1966 respectively

and also pleading that as the possession had not been taken,

the land be released under Section 48 of the Act. The Division
8
CA Nos.4849-4850/2000

Bench while dealing with the question of possession held that

the writ petitioner had only relied on two stray entries in two

Khasra Girdawaris for the period 13th October 1980 to 11th

March 1981 which had recorded the land to be “Gair Mumkin

Kotha Pukhta and Char Diwari” and that this entry was

meaningless in the light of the fact that the land had been

described as “Rosli” (agricultural) and not a built up property

in the award No.36/80-81 dated 19.6.1980 and that in any

case the plea appeared to be an after thought as it had not

been taken by the petitioner though it was available at the

time when Writ Petition No. 1068/1980 (in the Delhi High

Court) and Writ Petition No.2220/1981 had been directly filed

in this Court. The Court further held that it was clear from

the proceedings recorded by Shri Lal Singh Naib Tehsildar,

Land Acquisition, on 20th June 1980 in the presence of a large

number of Revenue Officials that possession had indeed been

taken over on that day after demarcation had been made with

respect to 1933 bighas 2 biswas, including the land belonging

to the appellant, and that boundary pillars had been affixed
9
CA Nos.4849-4850/2000

round the demarcated land and that the possession had

further been handed over to Shri N.N. Seth, Tehsildar on 20th,

21st, 23rd and 24th of June 1980. The Court also noted that the

proceedings aforementioned were witnessed as to their

authenticity by Shri N.N.Seth, and the two DDA Officials, Shri

Raj Bahadur and Shri Gulab Singh. The Division Bench in

this background observed that possession had, in fact, been

taken over after appropriate proceedings. The two writ

petitions were accordingly dismissed by the Division Bench of

the Delhi High Court vide the impugned judgment leading to

the present appeals as a consequence.

4. At the very outset, Mr. Sunil Gupta, the learned senior

counsel for the appellant has candidly stated at the Bar that

the appellant was no longer challenging the acquisition and

the relief claimed in W.P. 1629/1995 was, therefore, not being

pursued in this appeal. He has, however, prayed with the

greatest emphasis, that in so far as the claim arising out of

W.P. No.1628/1995 was concerned it was clear from the

record that possession of the appellant’s land i.e. 1 acre 8
10
CA Nos.4849-4850/2000

Biswas continued to remain with the appellant despite the

findings to the contrary recorded by the High Court, and as

such it was open to the Government to withdraw from the

acquisition if it so desired, under Section 48 of the Act.

5. In this background, Mr. Gupta, has raised three

arguments before us during the course of hearing. He has

first pointed out that it was the positive case of the appellant

that the land in dispute was encircled by a boundary wall and

as such possession thereof could be taken only after entering

the land and not by any symbolic or paper possession. As a

corollary, it has been submitted, that there was no material on

record to show that the actual physical possession had been

taken as would preclude the withdrawal of the acquisition

under Section 48 of the Act. In this connection, the learned

counsel has placed reliance on Balwant Narayan Bhagde vs.

M.D. Bhagat & Ors. (1976) 1 SCC 700 and Om Prakash &

Anr. Vs. State of U.P. & Ors. (1998) 6 SCC 1 which had

been subsequently followed in P.K.Kalburqi vs. State of

Karnataka & Ors. (2005) 12 SCC 489. It has finally been
11
CA Nos.4849-4850/2000

submitted that there was ample evidence on record to show

that the property in dispute was, in fact, surrounded by a wall

and had some other structures as well, and in view of the

positive stand taken by the Land Acquisition Collector in his

award dated 19th June 1980 that the possession of the area

covered by structures would be the subject matter of a

supplementary award, the very basis of the judgment of the

High Court that the possession had been taken on the

20th June 1980 was erroneous.

6. Mr. Saharya and Mr. Wasim Quadri, the learned counsel

appearing for the DDA and the Delhi Government respectively

have controverted the submissions and have pointed out that

the appellant had, for almost 30 years, been able to scuttle the

development of the area by taking piecemeal stands in the writ

petitions and civil suits from the year 1980 onwards and

though the aforesaid matters had been rejected with positive

findings that possession had been taken, and that there was no

wall or structure on the land in question. It has also been

submitted that the proper procedure had been adopted by the
12
CA Nos.4849-4850/2000

Naib Tehsildar and that the possession had been taken over as

per law on the 20th June 1980 and there was ample evidence to

this effect which had been considered by the Division Bench.

7. We have heard the learned counsel for the parties very

carefully. The Act provides a machinery for the acquisition of

the land. An acquisition is set in motion by a Notification

under Section 4 when it is proposed to acquire any land for

public purpose and Section 5A envisages the filing of

objections with regard to the proposed acquisition. After the

objections under Section 5A have been considered and been

found without merit, a declaration under Section 6 of the Act

is published that the land is indeed required for a public

purpose. Section 9 of the Act provides that after all the

proceedings and certain other formalities have been completed

the Collector shall give public notice that the Government

intends to take possession of the land and calling upon the

persons interested to file their claims for compensation. The

matter is then enquired into by the Collector who renders his

award under Section 11 of the Act and possession is taken by
13
CA Nos.4849-4850/2000

the Collector under Section 16 on which the land vests

absolutely in the Government free from all encumbrances. It

is the case of the respondent that all the procedures had been

followed and that possession had been taken under Section 16

on the 20th June 1980, and as such, the question of its release

under Section 48 of the Act did not arise, as this provision

gives “liberty to withdraw from the acquisition of any land of

which possession has not been taken”. The question raised by

Mr. Gupta is that as the area in question was very extensive

i.e. about 1933 bigas and the land belonging to the appellant

was surrounded by a boundary wall, symbolic possession was

meaningless and some more positive action was called for. To

support this view he has relied on the three judgments cited

earlier. We find, however, that the aforesaid judgments, in

fact, help the case of the respondent rather than the other way

around. In Narayan Bhagde’s case, which was heard by

three Hon’ble Judges of this Court one of the Hon’ble Judges

(Untwalia,J.) held that the principles underlying Order 21,

Rules 35, 36, 95 and 96 of the CPC prescribing the modes of
14
CA Nos.4849-4850/2000

delivery of possession including symbolic and actual could be

applied to proceedings under the Act but the other two Hon’ble

Judges (Bhagwati and Gupta,JJ.) held that the said provisions

could not be applied to proceedings under the Act and that

actual possession thereof was required to be taken. In this

background, the two Hon’ble Judges observed as under:-

“We think it is enough to state that
when the Government proceeds to take
possession of the land acquired by it under the
Land Acquisition Act, 1894, it must take
actual possession of the land, since all
interests in the land are sought to acquired by
it. There can be no question of taking
`symbolical’ possession in the sense
understood by judicial decision under the
Code of Civil Procedure. Nor would possession
merely on paper be enough. What the Act
contemplates as a necessary condition of
vesting of the land in the Government is the
taking of actual possession of the land. How
such possession may be taken would depend
on the nature of the land. Such possession
would have to be taken as the nature of the
land admits of. There can be no hard and fast
rule laying down what act would be sufficient
to constitute taking of possession of land.
There cannot be an absolute and inviolable
rule that merely going on the spot and making
a declaration by beat of drum or otherwise
would be sufficient to constitute taking of
possession of land in every case. But here, in
15
CA Nos.4849-4850/2000

our opinion, since the land was lying fallow
and there was no crop on it at the material
time, the act of the Tehsildar in going on the
spot and inspecting the land for the purpose of
determining what part was waste and arable
and should, therefore, be taken possession of
and determining its extent, was sufficient to
constitute taking on possession. ”

8. In Om Prakash’s case (supra) the basic issue was as to

whether the land which was the subject matter of acquisition

could be acquired in view of the State policy that Abadi land

was not to be acquired. It is in this connection, the Court

observed that there appeared to be no conclusive evidence that

possession had been taken from the land owner, and the

matter was left open for the land owner to approach the State

Government under Section 48 of the Act to have land released.

In P.K.Kalburqi’s case (supra), a reference was made to the

judgment in Narayan Bhagde’s case (supra) and it was once

again reiterated that the procedure for taking possession

would depend upon the nature of the land and the extent

thereof. A cumulative reading of the aforesaid judgments

would reveal that while taking symbolic and notional
16
CA Nos.4849-4850/2000

possession is perhaps not envisaged under the Act but the

manner in which possession is taken must of necessity

depend upon the facts of each case. Keeping this broad

principal in mind, this Court in Tamil Nadu Housing Board

vs. Viswam (D) by Lrs. AIR 1996 SC 3377 after considering

the judgment in Narayan Bhagde’s case, observed that while

taking possession of a large area of land (in this case 339

acres) a pragmatic and realistic approach had to be taken.

This Court then examined the context under which the

judgment in Narayan Bhagde’s case had been rendered and

held as under:

“It is settled law by series of
judgments of this Court that one of the
accepted modes of taking possession of
the acquired land is recording of a
memorandum or Panchanama by the
LAO in the presence of witnesses signed
by him/them and that would constitute
taking possession of the land as it would
be impossible to take physical possession
of the acquired land. It is common
knowledge that in some cases the
owner/interested person may not
cooperative in taking possession of the
land.”

17

CA Nos.4849-4850/2000

In Balmokand Khatri Educational and Industrial Trust,

Amritsar vs. State of Punjab & Ors. AIR 1996 SC 1239 yet

again the question was as to the taking over of the possession

of agricultural land and it was observed thus:

“It is seen that the entire gamut of the
acquisition proceedings stood completed by
April 17, 1976 by which date possession of the
land had been taken. No doubt, Shri Parekh
has contended that the appellant still retained
their possession. It is now well-settled legal
position that it is difficult to take physical
possession of the land under compulsory
acquisition. The normal mode of taking
possession is drafting the Panchnama in the
presence of Panchas and taking possession
and giving delivery to the beneficiaries is the
accepted mode of taking possession of the
land. Subsequent thereto, the retention of
possession would tantamount only to illegal or
un lawful possession.”

9. It would, thus, be seen from a cumulative reading of the

aforesaid judgments, that while taking possession of a large

area of land with a large number of owners, it would be

impossible for the Collector or the Revenue Official to enter

each bigha or biswas and to take possession thereof and that

a pragmatic approach has to be adopted by the Court. It is
18
CA Nos.4849-4850/2000

also clear that one of the methods of taking possession and

handing it over to the beneficiary department is the recording

of a Panchnama which can in itself constitute evidence of the

fact that possession had been taken and the land had vested

absolutely in the Government.

10. The question arises as to whether in the face of the

above observations, the procedure adopted by the Naib

Tehsildar, Land Acquisition Shri Lal Singh was the correct

one. The Award was rendered in the present matter on the

19th June 1980. As per the possession proceedings

(Panchnama) recorded by Shri Lal Singh dated the 20th June

1980, possession of 1933 bighas 2 biswas of land had been

taken over and handed over to the Revenue Department on the

21st June 1980, 23rd June 1980 and 24th June 1980. In the

Panchnama it was also observed that the land had been

demarcated and pillars had been affixed and that the physical

possession had further been handed over to Shri N.N. Seth,

Tehsildar, the representative of the beneficiary department.

Admittedly, Khasra No.157 was covered by this document. It is
19
CA Nos.4849-4850/2000

recorded that the possession of the land under the built up

area of 160 bighas 6 biswas could not be handed over and the

details of this land have also been provided in the aforesaid

document. Khasra No.157 does not come in this category.

Mr.Gupta has, however, emphasized that some material

documents which show the possession had not been taken on

20th June, as alleged, had been ignored by the Division Bench

which he has referred us to the Khasra Girdwaris for the years

1980-81 and 1981-82 showing the existence of a Char Diwari.

He has, accordingly, submitted that the observations in the

award that the appellant’s land was “Rosli” was incorrect in

the light of this record. We find absolutely no merit in this

plea. A Khasra Girdwari which is a mere crop inspection

report entered twice a year (Kharif and Rabi crops) has no

presumption of truth attached to it. Even otherwise the state

of the land as on the date of the Notification under Section 4 of

the Act (which is 13th November 1959) would be the relevant

date as to the nature of the land and a crop inspection report

20 years later cannot be taken as proof of some facts said to
20
CA Nos.4849-4850/2000

exist in the year 1959. Mr. Gupta has also stressed that from

the Award itself it was clear that the wall standing on Khasra

No.157 had been assessed to a compensation of Rs.420/- and

as such the observations in the award that land was

agricultural was erroneous. Mr. Saharya has, however,

pointed out that the part of the Award to which reference has

been made by Mr. Gupta is captioned as “Wells and

Structures’ and that a reference to a wall in the body is

typographical error. We reproduce the relevant portion of the

award herein under:

Wells and Structures

“The land under acquisition has number of
wells, water channel and structures. The Assistant
Engineer (Valuation) has made the rate assessment
of each of these items to which I agree and award
accordingly subject to the verification at the time of
possession as per details given as under: –

Value
Kh.No. Item Assessed
Well, Drain, Water
555/2/2 tank Rs.6920/-

            254         Well Structure        Rs.2490/-
            577/430     -do-                  Rs.2130/-
            217         Well Structure        Rs.2730/-
            100         Structure             Rs.260/-
            670/27      -do-                  Rs.3320/-
            15          Well                  Rs.4030/-
                           21
                                       CA Nos.4849-4850/2000


                Structure/Room
                Well, Water tank,
29              Room & Structures       Rs.3490/-
                Well, Structures,
                Water tank, rooms &
139             drains                  4600/-
                Well Structures,
160             room & drain            Rs.2750/-
394             Well Structures         Rs.4690/-
399             -do-                    Rs.2380/-
242             Structure               Rs.540/-
149             -do-                    Rs.260/-
580/148         Wall                    Rs.1264/-
157             -do-                    Rs.420
                Well, Water Tank,
172             drain Structure         Rs.7960/-
298             -do-                    Rs.4890/-
333             wells, Structure        Rs.5350/-
                Structure &
20              Compound wall           Rs.3300/-
                Well, Water drains,
195/2           Water tank & room       Rs.7530/-
321             -do-                    Rs.7250/-
                Well, Water tank
478             drains & rooms          Rs.6665/-
                Room, water tank,
321             drain                   Rs.1125/-
478             Drain                   Rs.360/-
                Well, water tank,
92              drain, Khurli, rooms    Rs.7260/-
                Well, water tank,
                drain khurli, rooms,
155             verandah                Rs.6720/-
                Well, Water tank,
597/202/264     Room                    Rs.2700/-
                Well, Water tank,
                Water Channel
455             room                    Rs.2790/-
                Well, Water tank,
86              drains, rooms           Rs.3320/-
                                            Value
     No.                 Item             assessed
514             Well                    Rs.1720/-
464             -do-                    Rs.2850/-
688/518/119/2   -do-                    Rs.2290/-
189             -do-                    Rs.1820/-
436             Well, structures        Rs.1020/-
210             Well                    Rs.2060/-
453             -do-                    Rs.5650/-
                                 22
                                        CA Nos.4849-4850/2000


                        Total:               Rs.1,21,189-00


                There are water channels running

through Kh. Nos. 228, 635/251, 254, 253,
255, 250, 263, 597/262, 261, 269, 434, 435,
440, 442, 443, 444, 445 & 446. The Naib-

Tehsildar has made a detailed valuation to
which I agree and award Rs.2870/- as
compensation as these channels.”

11. A reading of the above extract reveals that wells, and

structures connected with wells, and irrigation

facilities have been referred to therein and an

independent wall is not even remotely the subject

matter. Mr. Gupta has, however, seriously objected

to this explanation by submitting that no plea

doubting the accuracy of the document having been

raised in the counter affidavit, the respondents were

now precluded from making this submission. We,

however, feel that in the light of the context in which

the entire matter has been dealt with in the Award,

there can be no doubt that the entry `wall’ should be

read as `well’ vis-`-vis Khasra No.157. There is yet
23
CA Nos.4849-4850/2000

another circumstance, perhaps even more relevant.

We find that no question had ever been raised by the

appellant with regard to the presence of a wall in the

objections filed under Section 5A or even in the

responses filed to the notices under Section 9 of the

Act and the only prayer was that the land be

exempted from acquisition (Item no.36). These

omissions become more significant as several other

landowners had claimed compensation for the

superstructures that were existing on the acquired

land. It is also equally significant, as pointed out by

Mr. Saharya, that no question had ever been raised

by the appellant with regard to the existence of a wall

or superstructure in any of the litigations prior to the

present set of Writ Petitions. Mr. Gupta has,

however, referred us to the objections dated 15th

November 1966 showing the existence of a wall.

These objections are, to our mind, meaningless as

they had not been filed in response to the notification
24
CA Nos.4849-4850/2000

under Section 4 which had been published in the

year 1959 and were filed after the declaration under

Section 6 had been made and are, therefore, an

obvious after thought. It also bears notice that

despite the claim under this document, no plea with

regard to the existence of a wall had been raised at

any stage till the filing of the present petitions in the

year 1995.

12. Mr. Gupta has, with great emphasis, pointed out that

from the affidavit dated 30th July 1996 sworn by Mr.

G.S.Meena, Under Secretary, Land and Building Department,

it was clear that the appellant continued to remain in

possession on account of the stay of dispossession granted by

the High Court on 15th July 1981 in WP No. 2220/1981 and

the confirmation of the said order on 16th September 1982 and

as such the stand of the appellants that possession had been

taken was not correct. We have, however, already observed

that possession had been taken between 20th and 24th June

1980, and the acquired land thus stood vested in the State
25
CA Nos.4849-4850/2000

free from all encumbrances under Section 16 of the Act. It is

also relevant that the afore-referred writ petition was

dismissed meaning thereby that the said order should

automatically be vacated as well. Even assuming for a

moment that the petitioner had re-possessed the acquired

land at some stage would be of no consequence in view of the

provisions of section 16 ibidem. In Narayan Bhagde’s case

(supra) one of the arguments raised by the land owner was

that as per the communication of the Commissioner the land

was still with the land owner and possession thereof had not

been taken. The Bench observed that the letter was based on

a misconception as the land owner had re-entered the

acquired land immediately after its possession had been taken

by the government ignoring the scenario that he stood divested

of the possession, under Section 16 of the Act. This Court

observed as under:

“This was plainly erroneous view, for
the legal position is clear that even if the
appellant entered upon the land and resumed
possession of it the very next moment after the
land was actually taken possession of and
26
CA Nos.4849-4850/2000

became vested in the Government, such act on
the part of the appellant did not have the effect of
obliterating the consequences of vesting.”

To our mind, therefore, even assuming that the appellant had

re-entered the land on account of the various interim orders

granted by the courts, or even otherwise, it would have no

effect for two reasons, (1) that the suits/petitions were

ultimately dismissed and (2) that the land once having vested

in the Government by virtue of Section 16 of the Act, re-entry

by the land owner would not obliterate the consequences of

vesting.

12. We must also observe that the petitioner has been able

to frustrate the acquisition and development of the land

right from the 1980 onwards by taking recourse to one

litigation after the other. The record reveals that all the

suits/writ petitions etc. that had been filed had failed.

Undoubtedly, every citizen has a right to utilize all legal

means which are open to him in a bid to vindicate and

protect his rights, but if the court comes to the
27
CA Nos.4849-4850/2000

conclusion that the pleas raised are frivolous and meant

to frustrate and delay an acquisition which is in public

interest, deterrent action is called for. This is precisely

the situation in the present matter. The appeals are,

accordingly, dismissed with costs which are determined

at Rupees two lacs. The respondents, shall, without

further loss of time proceed against the appellant.

…………………………….J.
(Dalveer Bhandari)

……………………………J.

(Harjit Singh Bedi)
New Delhi,
Dated: September 15, 2009