High Court Punjab-Haryana High Court

Smt. Phusan Devi vs State Of Haryana And Anr. on 13 January, 1998

Punjab-Haryana High Court
Smt. Phusan Devi vs State Of Haryana And Anr. on 13 January, 1998
Equivalent citations: (1998) 118 PLR 780
Author: J L Gupta
Bench: J L Gupta, N Khichi


JUDGMENT

Jawahar Lal Gupta, J.

1. These five appeals raise a common issue and can thus, be decided by one order.

The State Government acquired land for the Haryana Diary Development Corporation. The Land Acquisition Collector gave the award on December 3,1974. The land owners sought reference Under Section 18 which was decided by the District Judge vide order dated December 19, 1980. This award was not challenged by the land owners. However, the State filed appeals which were dismissed on May 30, 1983. After more than four years. The claimants filed applications Under Sections 151, 152 and 153 of the Code of Civil Procedure read with Section 30 of the Act No. 68 of 1984. They also filed separate applications Under Sections 5 and 14 of the Limitation Act, 1963. It was claimed that vide Central Act No. 68 of 1984, certain provisions of the 1894 Act had been amended. The District Judge had awarded solatium and interest @ 15% and 6% respectively. It was prayed that the judgment be modified and solatium as well as interest be awarded at the enhanced rates in accordance with the provisions of the amending Act. Vide order dated February 12, 1988, the original order dated May 30, 1983 was modified. It Was ordered that solatium be paid @ 30% and interest @ 9% per annum for the first year from the date of taking of possession and thereafter @ 15% per annum till the actual payment is made. After the passing of this order, the Haryana Dairy Development Corporation filed an application under Order 1 Rule 10 for being impleaded as a party and another application for restoring the original order passed on May 30, 1983. Notice of these applications was issued to the claimants. After hearing the parties, the learned Single Judge, vide order dated February 8, 1991 held that the order increasing solatium and interest could not be sustained in view of the decision of their Lordships of the Supreme Court in Union of India v. Raghbir Singh AIR 1989 SC 1933. Accordingly, the order dated February 12, 1988 was recalled and it was held that the claimants shall be entitled to solatium and interest at the rate awarded by the District Judge vide his award dated December 19,1980. Aggrieved by this order, the land-owners have filed these appeals.

2. Mr. Arun Jain, counsel for the appellants has contended that the learned Single Judge had erred in invoking the suo motu jurisdiction to recall the order passed on February 12, 1988. On the other hand, it has been pointed out by Mr. Dalai that the Corporation was a necessary party. It had a right to be impleaded and heard. Still further, the applications filed by the applicants Under Sections 151, 152 and 153 of the Code of Civil Procedure were highly belated and could not have been entertained. Counsel has placed reliance on the decision of their Lordships of the Supreme Court in Union of India v. Swaran Singh, AIR 1997 SC 462. ‘ 3. After hearing counsel for the parties, we are of the view that the Corporation, had a valid and justifiable reason to be impleaded, as a party. Still further, in view of the decision in Swaran Singh’s case (supra) it is clear that the High Court does not have the power or jurisdiction to entertain application Under Sections 151 and 152 to correct any decree which has become final or to independently pass an award enhancing the solatium and interest….” This rule has been settled by their Lordships in the following word:-

“The question then is: whether the High Court has power to entertain independent applications Under Section 151 and 152 and enhance solatium and interest as amended under Act 68 of 1984. This controversy is no longer res integra. In State of Punjab v. Jagir Singh (1955 Supp (4) SCC 626 (1995 AIR SCW 4426) and also in catena of decisions following thereafter in Union of India v. Partap Kaur (dead) through LRs., (1995)3 SCC 263; State of Maharashtra v. Maharau Srawan Hatkar, (1995)2 JT (SC) 583 : (1995 AIR SCW 1794); State of Punjab v. Babu Singh, 1995 Supp(2) SCC 406: (1995 AIR SCW 1691); Union of India v. Raghubir Singh (dead) by Lrs., (1989)2 SCC 754: (AIR 1989 SC 1933) and K.S. Paripooran v. State of Kerala, (1994)5 SCC 593: (1995 AIR SCW 1004) this Court has held that reference Court or High Court has no power or jurisdiction to entertain any applications Under Section 151 and 152 to correct any decree which has become final or to independently pass an award enhancing the solatium and interest as amended by act 68 of 1984,Consjequently, the award by the High Court granting enhanced solatium at 30% Under Section 23(2) and interest at the rate of 9% for one year from the date of taking possession and thereafter at the rate of 15% till date of deposit Under Section 28 as amended under Act 68 of 1984 are clearly without jurisdiction and, therefore, a nullity. The order being a nullity, it can be challenged at any stage.”

Even otherwise, it may be mentioned that in view of the decision of their Lordships of the Supreme Court in K.S, Panpoornan v. State of Kerala, JT 1994(6) SC 182, the land owners were not entitled to the payment of solatium and interest at the enhanced rate in view of the fact that the the award in December 1974 and the matter had beendecided by the District Court on December 19,1980.

4. It view of the above, it is clear that there is no merit in these appeals. Resultantly, all the five appeals are dismissed. However, the parties are left to bear their own costs