Citation : 2021 Latest Caselaw 376 AP
Judgement Date : 27 January, 2021
1
HONOURABLE SRI JUSTICE NINALA JAYASURYA
WRIT PETITION No.1331 of 2021
ORDER: (Heard and pronounced through Blue Jeans App (Virtual) mode, since
this mode is adopted on account of prevalence of COVID-19 pandemic)
Heard the learned counsel for the petitioners and learned Assistant
Government Pleader for Land Acquisition. With their consent, the writ
petition is being disposed of at the stage of admission.
The grievance of the petitioners in the present writ petition inter-alia,
is that the respondents have not taken any steps to deposit/pay the
enhanced compensation amounts in respect of the lands acquired from the
petitioners and that the same is illegal, void, arbitrary, unconstitutional and
violative of rights of the petitioners guaranteed under Articles 14, 21 and
300-A of Constitution of India and therefore seek a direction to the
respondents to deposit/pay the compensation to the petitioners.
The petitioners' lands in different extents as mentioned in the
affidavit filed in support of the writ petition were acquired for the foreshore
submersion construction of Kandaleru Reservoir under Telugu Ganga
Project pursuant to notification dated 30.10.1992 issued by respondents.
The Land Acquisition Officer passed an Award on 13.03.1992 and on a
reference in L.A.O.P.No.11 of 1993, a judgment was passed on 18.08.2004
enhancing the compensation. Against the same, the petitioners preferred
an appeal before this Court in L.A.A.S.No.112 of 2019 and the
compensation was further enhanced vide judgment dated 05.11.2019, the
same has become final as no appeal was filed. Despite the said position,
the compensation has not been deposited to the petitioners till today.
The learned counsel for the petitioners submits that the respondents
even after lapse of two years failed to deposit/pay compensation to the
petitioners by virtue of the orders of this Court dated 05.11.2019. He
states that the petitioners are discriminated in as much as some of the
claimants whose lands were acquired along with the petitioners' lands have
been paid compensation, however due to reasons not known to the
petitioners, they were not paid compensation so far. The learned counsel
states that due to discrimination as well as non payment of the
compensation, the petitioners are seriously prejudiced and under those
circumstances, the petitioners are constrained to approach this Court.
The learned Assistant Government Pleader for Land Acquisition on
instructions submits that the proposals for payment of compensation are in
process, but the same would take some considerable time to finalise the
same. Accordingly, he seeks Four months time for making/depositing the
amounts towards the compensation.
Considered the submissions made by both the parties. This is a
matter where the petitioners' lands were acquired in the year 1992 and the
compensation has not been paid even after the matter has attained finality.
In view of the undisputed fact that the orders dated 05.11.2019 of the
Hon'ble Division Bench were not challenged. The petitioners are entitled for
the lawful compensation as determined by the Courts of Law, more
particularly when same attained finality and they cannot be deprived of
fruits of the order due to undue delays. In the present case, there is no
dispute with regard to determination and nothing prevented the
respondents to deposit/pay the compensation due and payable to the
petitioners. Though this Court is not inclined to go into the aspects of the
discrimination, however finds justification in the submissions made by the
learned counsel for the petitioners that the petitioners are deprived of
enjoying the fruits of the orders passed in their favour due to delay on the
part of the respondents. The delay in depositing the amounts would result
in accumulation of interest and further burden the exchequer. Under the
said circumstances, the respondents are directed to deposit/pay the
compensation in respect of the lands acquired from the petitioners, within a
period of four (4) weeks from the date of receipt of copy of the order.
Accordingly, the Writ Petition is disposed of. There shall be no order
as to costs.
As a sequel, all the pending miscellaneous applications, if any, shall
stand closed.
______________________ NINALA JAYASURYA, J
Date: 27.01.2021 tm
HON'BLE SRI JUSTICE NINALA JAYASURYA
WRIT PETITION No.1331 of 2021 Dt:27.01.2021
tm
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!