High Court Punjab-Haryana High Court

Smt. Bimla And Others vs State Of Haryana And Others on 13 October, 2009

Punjab-Haryana High Court
Smt. Bimla And Others vs State Of Haryana And Others on 13 October, 2009
Regular First Appeal No. 5198 of 2008 (O&M)                             [1]

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                     Regular First Appeal No. 5198 of 2008 (O&M)
                     Date of Decision: 13.10.2009



Smt. Bimla and others                                   ......... Appellants

                              versus

State of Haryana and others                             .......... Respondents

PRESENT:- Shri Shailendra Jain, Advocate for the appellants.

Shri Lokesh Sinhal, Additional AG, Haryana.

HEMANT GUPTA, J (Oral).

The present appeal is directed against the award dated

5.3.2003 passed by the learned Additional District Judge, Gurgaon, on a

reference under section 18 of the Land Acquisition Act, 1894 (hereinafter to

be referred as “the Act”).

Vide notification dated 15.11.1994 under section 4 of the Act,

the State Government notified that land measuring 1490 acres 3 Kanals and

17 Marlas (correct area found to be 1490 acres 2 Kanals 6 Marlas) was

likely to be needed for a public purpose. A notification under section 6 of

the Act was issued on 10.11.1995 and the Land Acquisition Collector vide

his award dated 3.4.1997 determined compensation at the rate of

Rs.4,13,600/- per acre.

Aggrieved against the said determination of award by the

learned Land Acquisition Collector, the appellants sought reference under

Section 18 of the Act. Apart from the reference by the appellants, there were
Regular First Appeal No. 5198 of 2008 (O&M) [2]

163 other references which came to be decided by the learned Additional

District Judge together on 5.3.2003 and the compensation awarded by the

Land Acquisition Collector was maintained.

387 appeals arising out of the said award were decided by this

Court on May 19, 2006. The amount of compensation has been determined

as Rs. 15 lacs per acre.

The present appeal has been presented on 29.4.2008 along with

CM No. 10979-CI of 2008 for condonation of delay of 1798 days in filing

of the appeal. It has been pleaded that Shri S.K. Gupta, Advocate, was

counsel for the appellants before the learned trial Court but the appellants

was not informed about the decision of the reference filed by him. The

appellants being rustic and illiterate villagers did not contact their counsel

on every date of hearing as reference was consolidated with other

references. The information about the decision of the appeal was received

by the appellants only in the first week of June, 2006 from their co-villagers

whose land was acquired and, thus, the present appeal was filed after

obtaining certified copy of the short order of Reference Court.

Learned counsel for the appellants has vehemently argued that

the appellants had no knowledge of the decision of the Reference Court

inasmuch as the appellants were not informed by the counsel representing

the appellants before the Reference Court. The appellants were not

appearing before the Reference Court as their references were part of large

group of reference. It was also pointed out that since there was no

enhancement by the Reference Court, the counsel for the appellants before

the Reference Court did not inform the appellants. The learned counsel for

the appellants has referred to a Division Bench judgment of this Court
Regular First Appeal No. 5198 of 2008 (O&M) [3]

reported as Dilbagh Singh vs. Collector Land Acquisition, Industries

Department Punjab, Chandigarh and others, 2002(2) All India Land

Acquisition & Compensation Cases, and a Division Bench decision of

Orissa High Court reported as N. Budhiama (through L.Rs.) vs. Land

Acquisition Officer Ganjam and another, 2003(2) All India Acquisition

& Compensation Cases, 208 to contend that the Court should condone the

delay as there exists a sufficient cause.

The judgment in Dilbagh Singh’s case (supra) was considered

by me in CM No. 4900-CI of 2000 in RFA No. 2143 of 2000 titled

Bhushan Kumar & others vs. State of Haryana and others, decided

on 4.09.2003 when condonation of delay of about 858 days in filing of

Regular First Appeal No. 2143 of 2000 was being considered. After

considering the said and other judgments, it was concluded as under:-

” The proposition of law laid down in the judgments

referred to by the learned counsel for the appellants is

not in dispute. It is also not in dispute that the provisions

of limitation has to be construed liberally and in favour

of the suitor, but where the principles laid down in the

judgments referred to above are applicable. One of the

principles which has been laid emphasis that ordinarily a

litigant does not stand the benefit on account of delay.

Herein the appellants have sought condonation of delay

after the appeal was allowed in another case. The

appellants were satisfied with the amount of

compensation and have thought of filing appeal only

when compensation was enhanced in the other cases.

Regular First Appeal No. 5198 of 2008 (O&M) [4]

Still further the substantial justice is not qua the

appellants alone but justice to the parties. It appears that

the appellants have taken a conscious decision of not

filing appeal being satisfied with the award enhanced by

the learned Additional District Judge. The appellant

could not be compelled to file an appeal and to claim

compensation. A right vested with the appellants to seek

enhanced compensation in appeal. However, no such

right was exercised, therefore, after the decision of the

appeal invocation of jurisdiction is mala fide.

In Balakrishanan case one of the guidelines is that

when the courts condone the delay due to laches the

court shall compensate the opposite party for its loss.

How the opposite party can be compensated with the

loss in Land Acquisition Cases. The claim of

compensation is claim for money. If delay is condoned

the appeal is bound to be allowed and the opposite party

is liable to pay enhanced compensation with interest,

even though the appellants have failed to invoke the

jurisdiction of this court for a long period. The opposite

party cannot be compensated for the loss if the

application for condonation of delay is to be allowed. If

the amount of compensation is to be enhanced the

liability of the State is to pay interest on the enhanced

amount of compensation from the date of taking over of

the possession. By inaction or the conscious decision if
Regular First Appeal No. 5198 of 2008 (O&M) [5]

the appellants have decided not to file appeal, the State

cannot be burdened with the financial liability whereby

the State is made to pay even interest for the delay of the

appellant”.

The principles laid down in the aforesaid judgment are

applicable with full force in the present case. The appellant has sought to

condone the delay in filing of appeal after the appeals in respect of same

acquisitions were decided and the amount of compensation was increased

substantially. For all these years, the appellant was satisfied with the amount

of compensation awarded. The appellant has sought to dispute the amount

of compensation only after the appeals of other land-owners was allowed by

this Court. Thus, I am of the opinion that filing of appeal at this stage lacks

bona fides. The appellant has not filed any affidavit of Shri S.K. Gupta,

Advocate, to the effect that he has not communicated the decision of the

Reference Court to the appellant. It is difficult to believe that 163 land

references were decided by the Reference Court but the appellant came to

know of the said decision only after the amount of compensation was

enhanced by this Court.

The judgment of Orissa High Court in N. Budhiama’s case

(supra) pertains to a case of a minor widow. It was the said fact which

weighed with the Division Bench while condoning the delay in filing of

appeal. I do not find that the said judgment is applicable to the facts of the

present case.

Similar application to seek condonation of delay was dismissed

by this Court earlier on November 3, 2006 (RFA No. 3970 of 2006 – Jangli

v. State of Haryana and others).

Regular First Appeal No. 5198 of 2008 (O&M) [6]

In view of the above discussion, I am satisfied that the

appellants have not made out any sufficient cause to seek condonation of

delay of 1798 days in filing of appeal.

Dismissed.

13.10.2009                                     ( HEMANT GUPTA )
 ds                                                 JUDGE