Allahabad High Court High Court

The Upper India Couper Paper Mills … vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
The Upper India Couper Paper Mills … vs State Of U.P. & Others on 4 January, 2010
                                          1

                                                                        Court No.1

                     Writ Petition No. 2795 (M/B) OF 1995

Upper India Couper Paper Mills Co. Ltd.                     .................Petitioner
                             versus
State of U.P. and others                             .................Opposite Parties


Hon. Pradeep Kant, J.

Hon. Ritu Raj Awasthi, J.

Heard Sri Brijesh Kumar Saxena, learned counsel for the petitioner as

well as Sri H. P. Srivastava, appearing for the State and perused the record.

This writ petition by the petitioner, the Upper India Couper Paper Mills

Co. Ltd. has been filed claiming compensation under the provisions of Land

Acquisition Act, 1894 towards Khasra Plot Nos. 61, 66 and 108 situated in

village- Hasanganj Par, Tehsil & District Lucknow after notifying the aforesaid

land under sections 4, 6 & 17(4) of the Land Acquisition Act.

The possession of the aforesaid land was taken by the State Government

on 08.02.1972 for the purpose of construction of ‘Bandha’ on the bank of River-

Gomti at Lucknow.

It appears that though the aforesaid land was allegedly included in the

construction of ‘Bandha’ neither the said Khasra plots were notified under the

provisions of Land Acquisition Act nor were otherwise acquired under the

provisions of Land Acquisition Act or any other law but the possession of the

same was taken by the State Government.

The petitioner feeling aggrieved by the said action filed the present

petition claiming the aforesaid relief.

During the course of hearing of this petition, it appears that dispute was

raised regarding the genuineness of certain letters said to have been written by

the departmental authority and also regarding the identity of the land, therefore
2

a Division Bench of this Court vide its order dated 24.09.1998 appointed a

commissioner and issued the following directions:

a) The Addl. Registrar is directed to send a copy of the order to the

Director General of Police, with a letter of request to appoint some

senior and independent member of the Force, not less than the rank of

Dy. Inspector General of Police, to inquire into the matter as to whether

these letters are fictitious or not, how the authorities concerned have

acted upon these letters up till now.

b) He shall also make spot inquiry and submit a report as to whether these

plots in fact were in the possession of the petitioner or with the

Department. For the demarcation of the said Plot, we direct the State

Government to provide an Inquiry Officer with the records, especially

the Bandobast/Settlement Record and depute some senior most

Surveyor, demarcate the plots in dispute and point out to the Inquiry

Officer, within a week of the receipt of request of the Inquiry Officer.

c) The Inquiry Officer is directed to submit his report to this Court within

six weeks from the date of receipt of the copy of the order.

A report dated 15.04.1998 has been submitted before the Court.

Sri Brijesh Kumar Saxena, appearing for the petitioner submits that the

report says that for want of fixed points, the survey could not be made and,

therefore, the observation made in the report that the plots aforesaid must have

immersed into river cannot be taken as correct. He further says that the

Commissioner though was required to furnish report in respect of the plots in

question namely the subject matter of the present writ petition but he without

any authority and without any direction of this Court has made certain

observations in respect to other plots also namely plot nos. 72 & 109 etc.
3

Submission is that the observation made in respect of right title and

interest of the petitioner with respect to those plots which are not the subject

matter of this writ petition, the Commissioner was not authorized to give his

finding with respect to right, title and interest of the petitioner particularly when

with respect to other plots, the compensation has already been paid and the

acquisition has attained finality.

Learned counsel for the petitioner submits that in view of the report

submitted by the Commissioner wherein identification of the plots in question

namely 61, 66 and 108 could not be made, the petitioner may be allowed to

pursue his remedy in civil court so that aforesaid facts could be determined by

leading evidence and accordingly this writ petition be dismissed with the

aforesaid liberty.

Sri H. P. Srivastava, appearing for the State also says that matter involves

disputed question of facts and the report aforesaid in so far it deals with the

plots which are not the subject matter of the present writ petition, cannot be

taken into account nor is relevant to resolve the controversy. He further says

that, in fact, the entire report or any part thereof cannot be allowed to be relied

upon in view of the fact that the report does not give any finding in respect of

the plots in question rather it fails to identify the said plots.

We have considered the aforesaid pleas raised by both the parties and are

of the considered opinion that in a matter where compensation has been claimed

with respect to certain plots mentioned in the writ petition on the ground that the

possession of the same was taken by the respondent for raising construction of

‘Bundha’ over the bank of the river Gomti, that too without acquisition and

where the Commissioner’s report fails to identify the said plots, the dispute of

the like nature cannot be decided in writ jurisdiction.
4

We also take notice of the plea of the petitioner’s counsel that if the plots

of the petitioner namely plot nos. 61, 66 and 108 have been taken by the State

Government for the construction of ‘Bandha’ or for any other government

purpose/public purpose, may be without acquisition or after acquisition the

petitioner would be entitled for adequate compensation in case they establish

their right and possession over the land in question on the date of taking over of

the possession.

We also take notice of the plea of the petitioner’s counsel that while

calculating the compensation amount, the principles enumerated under the

provisions of Land Acquisition Act, shall be applicable irrespective of the fact

whether the land stands acquired or not, thus the compensation will accordingly

have to be awarded if the possession has been taken even without acquisition.

Since this Court would not enter into the disputed question of facts and

the Commissioner’s report as furnished, is of no assistance in deciding the

aforesaid issues as such, liberty is being granted to the petitioner to approach the

civil court or any other appropriate forum under the law as may be available. We

thus find that the aforesaid Commissioner report deserves to be set aside, which

is hereby set aside.

The writ petition is dismissed with the liberty to the petitioner to approach

the appropriate forum as may be permissible under law where the matter shall

be looked into and decided afresh, excluding from consideration the

Commissioner’s report which has already been set aside by this Court.

Dt/- 04.01.2010
Im/-