Supreme Court of India

State Of Gujarat And Anr. vs Punjabhai Nathubhai And Ors on 12 February, 1988

Supreme Court of India
State Of Gujarat And Anr. vs Punjabhai Nathubhai And Ors on 12 February, 1988
Equivalent citations: (1988) 2 GLR 1241, JT 1988 (1) SC 471, 1988 (1) SCALE 335, (1988) 2 SCC 478, 1988 (1) UJ 473 SC
Author: M Venkatachaliah
Bench: M Kania, M Venkatachaliah, S Natarajan


JUDGMENT

M.N. Venkatachaliah, J.

1. This appeal, by certificate, by the State of Gujarat arises out of and is directed against the judgment, dated, 4.8.1972 of the High Court of Gujarat in Special Civil Application No. 798 of 1970, quashing at the instance of the land-owners, the final notification, dated, 18.1.1969 issued under Section 6 of the Land Acquisition Act 1894 (Act) in the matter of acquisition of S. No. 349/1, 349/2 and 349/3 of Karamsad Village in Anand Taluk for the purpose of the establishment of the “Industrial township for heavy and light industries” by the Gujarat Industrial Development Corporation.

2. The impugned notification was quashed by the Division Bench principally on the ground that there was an unreasonable delay in the publication of the final notification which was separated by 5| years from the Preliminary Notification under Section 4(1) of the Act which had been published on 26.7.1963.

3. It would appear that earlier, on 16.1.1965, a final notification including therein these and certain other lands belonging to certain other land-owners had come to be published; but the same having been challenged by the land-owners of the other lands covered by the notification, the High Court on 30.1.1968 struck down the final notification. A fresh final notification, in so far as the lands concerned in the present case was issued on 18.1.1969. The land-owners – respondents Nos. 1 and 1A in this appeal- assailed the said notification on the ground that it was published after an undue and unreasonable delay which vitiated the exercise of power under Section 6.

4. Supporting the validity of the impugned notification the acquiring authority relied on the provisions of Section 4(2) of the Land Acquisition (Amendment and Validation) Ordinance 1967 – later replaced by an appropriate legislative enactment- which provided that no declaration under Section 6 of the Act in respect of any land which had been notified under Section 4(1) of the Act before the commencement of the said ordinance shall be made after the expiry of two years from the date of commencement of the Ordinance. The ordinance came into force on 20.1.1967. The impugned final notification was issued on 18. 1. 1969 within the stipulated period of 2 years. The ordinance by its Section 4(1) also introduced a proviso to Section 6 of theAct’ which imposed a time limit of 3 years from the date of Notification under Section 4(1) for the issue of the final notification under Section 6. As noticed earlier, Sub-section (2) of Section 4 of the ordinance made a special provision in respect of Preliminary Notifications which had been issued prior to 20.1. 1967 arid enabled a final notification to be issued within 2 years from 20.1.1967 in this class of cases.

5. The contention of the land-owners before the High Court was that, notwithstanding Sub-Section (2) of Section 4 of the ordinance, their claim that the acquiring-authority had not acted bona fide and within a reasonable time and had desired to bring about a pegging-down of the prices of land, survived and could yet be examined.

6. The High Court accepted this contention of the land-owners and struck down the impugned final notification on the ground that there was an unreasonable delay. In reaching this conclusion the Division Bench relied principally on an earlier decision of the same High Court in Valji Mulji Soneji v. State of Gujarat and Ors. 1970 G.L.R. Vol. 11 p, 95. That case, on which reliance was placed by the High Court, came-up in appeal before this Court and the view of the High Court that notwithstanding Section 4(2) of the Land Acquisition (Amendment and Validation) Act 1967, the Court could yet enquire whether a notification under Section 6 published within the time envisaged by the Section 4(2) of Amendment Act was rendered infirm on grounds of unreasonable delay was not accepted by this Court. In its judgement which is reported at Court held :

… Therefore, while appreciating the anxiety of the High Court we are of the opinion that once the legislature stepped in and prescribed a sort of period of limitation within which power to issue notification under Section 6 could be exercised it was not necessary to go in search for a further fetter on the power of the Government by raising the implication.

It thus appears to be satisfactorily established that the impugned s. 6 notification was issued within the prescribed period introduced by the 1967 Amendment Act and, therefore, could not be struck down on the only ground that the power to issue second s. 6 notification was exercised after an unreasonable and unexplained delay….

7. The point raised in the present appeal is, therefore, fully covered by the pronouncement of this Court in G.S.T. Corporation’s case. For the reasons set-out in and following the said pronouncement, this appeal requires to be and is hereby allowed; the judgment dated, 4.8.1972 of the High Court under appeal set-aside and Special Civil Application No. 798 of 1970 before the High Court dismissed. However in the circumstances of the case, the parties are left to bear and pay their own costs, both here and below.