Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sk. Beebijan vs The Special Deputy Collector,
2021 Latest Caselaw 2323 AP

Citation : 2021 Latest Caselaw 2323 AP
Judgement Date : 8 July, 2021

Andhra Pradesh High Court - Amravati
Sk. Beebijan vs The Special Deputy Collector, on 8 July, 2021
  THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY

                      WRIT PETITON NO.13091 of 2021

ORDER:

This Writ Petition is filed under Article 226 of the

Constitution of India, seeking the following relief:-

"....to issue a Writ, order or direction more particularly one in the nature of Writ of Mandamus declaring the action of the respondents in not paying the compensation amounts to the petitioners for acquiring the lands, as laid down by the Hon'ble Supreme Court in the cases reported in AIR 1988 SC 2123 K Krishna Reddy and others Vs Special Deputy Collector Land Acquisition Unit-II Karimnagar and in AIR 2012 SC 1624 (Premji Nathu Vs State of Gujarat 86 Anr) as illegal void arbitrary unfair unjust against the provisions of a welfare legislation namely Land Acquisition Act and unconstitutional being violative of rights of the petitioners enshrined under Art 14, 21, 300-A of the Constitution of India and direct the respondents to pay compensation to the petitioners in accordance with law...."

The grievance of the petitioners in the present writ petition is

that the respondents have not taken any steps to deposit/pay the

enhanced compensation amounts for the land acquired from the

petitioners and therefore sought 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 31.08.1993 issued

by respondents. The Land Acquisition Officer passed an award on

30.03.1994 and on a reference in L.A.O.P.No.63 of 2006, a

judgment was passed on 22.11.2008 by enhancing the

compensation. As against the same, the petitioners preferred an

appeal before the Hon'ble Common High Court at Hyderabad in

L.A.A.S.No.65 of 2019 and the compensation was further enhanced

vide common Judgment dated 05.11.2019. The Government has

not preferred any Appeal and the order of the Common High Court

as referred supra became final. Thus, the compensation payable to

the petitioners has been confirmed by the common High Court.

Despite the said position, the compensation has not been paid 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 which has attained finality by

virtue of the order of Common High Court. 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 also states that the claimants, in respect of whom orders

were passed by the Hon'ble High Court have received the

compensation. 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 Irrigation

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 payment/depositing the amounts towards the

compensation.

Considering the submissions made by both the parties. This

is a matter where the petitioners' lands were acquired in the year

1993 and the compensation has not been paid even after the

matter has attained finality in the year 2019 by virtue of the orders

passed by the common High Court of A.P. The petitioners are

entitled for the lawful compensation as determined by the Courts

of Law and they cannot be deprived of fruits of the order due to

undue delay. 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 get 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.

Under the said circumstances, the respondents are directed

to deposit/pay the compensation in respect of the land 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.

_________________________________________ JUSTICE M. SATYANARAYANA MURTHY

Date: 08-07-2021 KK

THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY

WRIT PETITON NO.13091 of 2021

Date:08-07-2021

KK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter