Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dipen Vadodaria And Anr vs The Dy. Collector (Land Acquisition) ...
2024 Latest Caselaw 959 Bom

Citation : 2024 Latest Caselaw 959 Bom
Judgement Date : 16 January, 2024

Bombay High Court

Dipen Vadodaria And Anr vs The Dy. Collector (Land Acquisition) ... on 16 January, 2024

Author: B. P. Colabawalla

Bench: B. P. Colabawalla, M.M. Sathaye

2024:BHC-AS:2045-DB


                                                                      4.wp.1712.2018 (MTHR).docx



                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                CIVIL APPELLATE JURISDICTION


                                 WRIT PETITION NO.1712 OF 2018

            Sandesh Vitthal Thakur & Ors.                            .. Petitioners

                      Versus

            The Deputy Collector
            (Land Acquisition) Raigad & Ors.                         .. Respondents


                                                    WITH

                           INTERIM APPLICATION NO.1515 OF 2023
                                                       IN
                                  WRIT PETITION NO.1712 OF 2018

            Union Bank of India
            (Erstwhile Corporation Bank)                             .. Applicant

                      Versus

            Sandesh Vitthal Thakur & Ors.                            .. Respondents

                                                    WITH

                                 WRIT PETITION NO.2046 OF 2023

            Dipen Vadodaria & Anr.                                   .. Petitioners

                      Versus

            The Deputy Collector
            (Land Acquisition) Raigad & Ors.                         .. Respondents

                                                    WITH



                                                    Page 1 of 29
                                                 JANUARY 16, 2024
            Utkarsh




                  ::: Uploaded on - 16/01/2024                      ::: Downloaded on - 17/01/2024 07:31:16 :::
                                                           4.wp.1712.2018 (MTHR).docx



                     WRIT PETITION NO.2047 OF 2023

Sharad K Vasant                                          .. Petitioner

          Versus

The Deputy Collector
(Land Acquisition) Raigad & Ors.                         .. Respondents


                                        WITH

                    WRIT PETITION NO.10428 OF 2018

M/s. Virat Container Freight Station
Private Limited through
Vilas Triambak Raut                                      .. Petitioner

          Versus

The Deputy Collector
(Land Acquisition) Raigad & Ors.                         .. Respondents



  Mr. Rahul Thakur i/b Sanket Thakur a/w Sushmita
  Bhoir, Advocates for the Petitioners.

  Ms. M.S. Bane, AGP for State-Respondent.

  Mr. Ashutosh Kulkarni a/w Akshay Kulkarni, Advocates
  for Respondent No.5-CIDCO.

  Mr. Akshay Shinde, Advocate for Respondent No.6/MMRD.

  Mr. Deepak Saxena a/w Jitendra Bakliwal and Sahel
  Koli i/b Legal Prism, Advocates for Applicant in
  IA/1515/2023.




                                        Page 2 of 29
                                     JANUARY 16, 2024
Utkarsh




      ::: Uploaded on - 16/01/2024                      ::: Downloaded on - 17/01/2024 07:31:16 :::
                                                                     4.wp.1712.2018 (MTHR).docx




                                  CORAM           : B. P. COLABAWALLA &
                                                    M.M. SATHAYE, JJ.


                         RESERVED ON                       :OCTOBER 10, 2023

                         PRONOUNCED ON                     :JANUARY 16, 2024



JUDGMENT:

[ PER B. P. COLABAWALLA J. ]

1. All the above Writ Petitions inter alia seek to challenge the

Award dated 22nd April 2015 passed by Respondent No.1 under which the

lands of the Petitioners were acquired. We must mention that the prayers

sought in all the Writ Petitions are identical and for the sake of easy

reference the prayers in Writ Petition No.1712 of 2018 are reproduced

hereunder:-

"(a) Issue a writ of Certiorari or any other writ, order, direction in the nature of writ Certiorari, calling for the records and proceeding from the office of the Respondent No.1 i.e. Deputy Collector (Land Acquisition), Metro Centre No.1 Uran District Raigad in the matter of the award being No.4/2006 relating to the acquisition of the lands situated at Village Jasai, Tal.Uran, Dist. Raigad for the Sewri-Nhava Road of the CIDCO under New Bombay Project and after scrutiny and perusal as to propriety, legality validity and Correctness of the award dated 22.4.2015 passed therein be declared as illegal, invalid as against the provision of the Act and accordingly be quashed and set aside.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

(b) That his hon. court may be pleased to hold that the impugned award dated 22/4/2015 bearing no.4 of 2006 for acquiring the suit land has lapsed according to provisions of Section 11A of The Land Acquisition Act."

2. The facts in all the above Writ Petitions are really

undisputed. The Petitioners lands were to be acquired for the MTHL Sea

Link Project, at Jasai Village, Tal-Panvel, Dist-Raigad. This was because

CIDCO had envisioned an ambitious project of the "Sewri-Nhava Road"

under the New Bombay Project. The execution of this project was

entrusted to the MMRDA. CIDCO had made an intention for acquisition

of lands admeasuring about 15.79.10 Hectares required for the said

project situated at village Jasai, Tal-Uran, Dist-Raigad, out of which

CIDCO has claimed to have acquired about only 8.66.00 Hectares of land

from the concerned land owners without taking recourse to the

provisions of the statute by obtaining some agreements etc. For the

balance area of 7.13 Hectares, acquisition proceedings under the Land

Acquisition Act, 1894 (for short "the 1894 Act") came to be initiated

which includes the Petitioners lands. Accordingly, and to take these

acquisition proceedings forward, a Section 4 notification came to be

published in the Government Gazette on 2nd July 2009. Further,

individual notice under Section 4(1) of the 1894 Act were also issued to

the concerned landowners whose lands were proposed to be acquired for

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

the said "Sewri-Nhava Road Project". It is not in dispute that the

Petitioners were also served with the notice under Section 4(1) of the 1894

Act. It appears that in the present case the urgency clause [under Section

17 of the 1894 Act], was applied to this acquisition and hence no enquiry

under Section 5A of the said Act was conducted. Thereafter, a declaration

under Section 6 of the 1894 Act came to be published in the Government

Gazette on 19th June 2012 and published in the local newspaper on 18th

July 2012. The final date of publication of the Section 6 declaration was

22nd December 2012. However, despite this, the Award, which is

impugned in the present Writ Petition, came to be passed only on 22nd

July 2015.

3. In this factual backdrop, Mr. Thakur, the learned advocate

appearing on behalf of the Petitioners, submitted that though in the

Petition it is averred that because of the provisions of Section 11A of the

1894 Act, the above acquisition has lapsed because no Award is passed

within 2 years from the final date of publication of the Section 6

declaration (i.e. within 2 years from 22nd December 2012), he is not

pressing this argument in light of the law laid down by the Hon'ble

Supreme Court in the case of The Executive Engineer, Goshikhurd

Project Ambadi, Bhandara, Maharashtra Vidharbha

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

Irrigation Development Corporation V/S Mahesh & Ors

[(2022) 2 SCC 772]. He fairly submitted that this decision clearly

stipulates that if acquisition proceedings have been initiated under 1894

Act, and which has not culminated into an Award by the time the Right

to Fair Compensation and Transparency in Land Acquisition,

Rehabilitation and Resettlement Act, 2013 (for short "the 2013 Act")

came into force, then, the Award has to be passed within a period of 1 year

from the date when the 2013 Act came into force. He submitted that the

2013 Act came into force w.e.f. 1st January 2014 and therefore, the Award

ought to have been passed by 31st December 2014. He submitted that this

view is taken by the Hon'ble Supreme Court whilst harmoniously

construing the provisions of the 1894 Act and the 2013 Act, and more

particularly Section 24(1)(a) of the 2013 Act.

4. He submitted that as far as the State of Maharashtra is

concerned, as per the provisions of the 1st Schedule of the 2013 Act read

with Sections 26 and 30 thereof, the Government had initially issued a

notification dated 19th March 2014 specifying that when market value of

the land [in rural areas] being acquired is calculated, the same shall be

multiplied by a factor 1.00. This notification was challenged before the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

Aurangabad Bench of this Court in Writ Petition No.4274 of 2014. This

notification was stayed on 26th May 2014. Thereafter, the Government

came out with a fresh notification dated 13th August 2014 stipulating a

multiplier factor of 1.10. This too was challenged before the Aurangabad

Bench of this Court [in the same Writ Petition]. Though no stay was

granted, it was clarified that any Award passed would subject to the

outcome of the said Writ Petition. Ultimately, both the aforesaid

notifications were set aside by the Aurangabad Bench vide its order dated

9th March 2015. Be that as it may, since a stay was granted by the

Aurangabad Bench for a certain period of time [79 days], the period of

stay would have to be excluded whilst determining the time period for

passing the Award. He submitted that even when one takes this into

consideration, the Award had to be passed by 20th March 2015. He

submitted that in the facts of the present case, the Award has been passed

much after this date, namely, on 22nd April 2015. He therefore submitted

that considering the decision of the Hon'ble Supreme Court in the case of

Executive Engineer, Goshikhurd Project Ambadi, Bhandara,

Maharashtra Vidharbha Irrigation Development

Corporation (supra), the acquisition proceedings have lapsed. This is

basically the relief that Mr. Thakur seeks in the present Writ Petitions.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

5. On the other hand, Ms. Bane, the learned AGP appearing on

behalf of the State, submitted that the arguments canvassed by Mr.

Thakur are wholly misconceived. She submitted that in the facts of the

present case, the State has invoked the urgency clause under Section 17

of the 1894 Act and once this is the case, the law laid down is that there is

no question of the acquisition proceedings lapsing. She submitted that

the Hon'ble Supreme Court in the case of M/s. Delhi Airtech Services

Pvt Ltd & Anr. V/S State of U.P. & Anr. [(2022) SCC Online SC

1408] has clearly taken this view and therefore, the arguments of Mr.

Thakur are wholly misconceived.

6. The next argument canvassed by Ms. Bane is that there was

strong opposition by the landowners for joint measurement and it is

because of that the Award could not be declared/passed by 20th March

2015 and was only declared/passed on 22nd April 2015. Since the project

was very essential and important for the State Government, a meeting

was conducted with the landowners for joint measurement through

satellite. It is for this reason also, that the Award could not be passed

within the time stipulated.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

7. Ms. Bane then contended that the Section 6 declaration was

published finally on 22nd December 2012 and as per the provisions of

Section 11A of the 1894 Act the maximum period to declare the Award

was till 22th December, 2014. However, in the present matter, the Award

was declared on 22nd April 2015. Since the Award was declared after the

2013 Act came into force, the compensation had to be calculated as per

the provisions of Section 26 to 30 of the 2013 Act. For this purpose, the

State Government issued a notification dated 19th March 2014 under the

1st Schedule of 2013 Act. This notification was stayed by the Aurangabad

Bench of this Court in Writ Petition No.4274 of 2014 on 26th May 2014.

That stay ultimately was vacated only on 23rd September 2014. She,

therefore, submitted that the stay continued for a period of 121 days. If

this period is to be excluded, then the Award ought to have been passed

by 20th April 2015. However, in the present case the Award is declared on

22nd April 2015 i.e. with a delay of about 2 days. She submitted that this

delay of 2 days was due to the procedure which is required to be followed

and due to acute opposition of the landowners for joint measurement,

whose lands were to be acquired. She therefore submitted that the delay

is fully justified.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

8. The last argument canvassed by Ms. Bane was that there is

an inordinate delay in approaching this Court under Article 226 of the

Constitution of India and therefore, the above Writ Petition ought to be

dismissed on that ground also. In support of her submission of delay, Ms.

Bane relied upon a decision of the Hon'ble Supreme Court in the case of

Banda Development Authority, Banda V/S Motilal Agarwal &

Ors. [(2011) 5 SCC 394]. For all the aforesaid reasons, Ms. Bane

submitted that there is no merit in the above Writ Petitions and the same

ought to be dismissed with costs.

9. We have heard the learned counsel for the parties at length.

We have also perused the papers and proceedings in the above Writ

Petitions. As mentioned earlier, the facts in all the above Writ Petitions

are really undisputed. The Petitioners lands were to be acquired for the

Mumbai Trans Harbour Link Project at Jasai Village, Tal-Panvel, Dist-

Raigad. For this this purpose, acquisition proceedings under the 1894 Act

came to be initiated. Accordingly, and to take the acquisition forward, a

Section 4 notification came to be published in the Government Gazette

on 2nd July 2009. Individual notices under Section 4(1) of the 1894 Act

were also issued to the concerned landowners whose lands were proposed

to be acquired for the said project. In the present case, at the time of the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

issuing the Section 4 notification, the urgency clause under Section 17 of

the 1894 Act was resorted to and hence no enquiry under Section 5A of

the 1894 Act was conducted. Thereafter, a declaration under Section 6 of

the 1894 Act came to be published in the Government Gazette on 19th

June 2012 and was finally published on 22nd December 2012. However,

despite this, the Award, and which is impugned in the present Petitions,

came to be passed only on 22nd April 2015. When one looks at these

undisputed facts, what is clear is that before the 2 years lapsed for passing

the Award under Section 11A of the 1894 Act, the 2013 Act came into force

on 1st January 2014. By virtue of Section 24(1)(a) of the 2013 Act, if no

Award is passed, then, compensation has to be determined as per the

provisions of the 2013 Act. Further, if no Award is passed by the time the

new Act [the 2013 Act] came into force, namely, by 1st January 2014, then,

the Award has to be passed within a period of 1 year as set out in Section

25 of the 2013 Act. This issue is no longer res integra and is clearly

decided by the Hon'ble Supreme Court in the case of Executive

Engineer, Goshikhurd Project Ambadi, Bhandara,

Maharashtra Vidharbha Irrigation Development

Corporation (supra). In this decision, the Hon'ble Supreme Court

has, in no uncertain terms, held that the period of 1 year set out in Section

25 of the 2013 Act would apply to Awards not published by the time the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

2013 Act came into force, namely, within 1 year from 1st January 2014.

However, in the aforesaid decision, the Supreme Court held that in light

of the stay granted by the Aurangabad Bench of this Court to the

notifications issued by the Government of Maharashtra under the 1st

Schedule of the 2013 Act, the period for which the stay continued was to

be excluded for the purpose of calculating the period within which the

Award had to be passed. The Hon'ble Supreme Court therefore excluded

the period of 79 days and opined that the Awards had to be passed by 20th

March 2015, failing which the acquisition proceedings lapsed. The

relevant portion of the Supreme Court's decision in Executive

Engineer, Goshikhurd Project Ambadi, Bhandara,

Maharashtra Vidharbha Irrigation Development

Corporation (supra) is reproduced hereunder:-

"20. We begin by examining the phrasing of clause (a) to Section 24(1) of the 2013 Act. We would prefer to read the words "all the provisions relating to determination of compensation" in Section 24(1)(a) as including the period of limitation specified in Section 25 of the 2013 Act. To elaborate, the word "all" and the expression "relating to" used in Section 25 are required to be given a wide meaning to ensnare the legislative intent. The expressions "relating to" or "in relation to" are words of comprehensiveness which may have a direct as well as indirect significance depending on the context. [State Wakf Board v. Abdul Azeez Sahib, 1966 SCC OnLine Mad 80 : AIR 1968 Mad 79]

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

*********

24. Law of limitation is generally regarded as procedural as its object is not to create any right but prescribe periods within which legal proceedings should be instituted for enforcement of rights or adjudication orders should be passed. Statutes of limitation, therefore, have retrospective effect insofar as they apply to all legal proceedings brought after they come into force. However, the laws relating to limitation have been held to be prospective in the sense that they do not have the effect of reviving the right of action which is already barred on the date of their coming into operation, nor do they have the effect of extinguishing a right of action subsisting on the date. In this sense, the limitation provisions can be procedural in the context of one set of facts and substantive in the context of a different set of facts. Therefore, unless the language of the provision dealing with period of limitation clearly manifests, in express terms or by necessary implication, a contrary intention divesting vested rights, such provision is to be construed as prospective. In the context of clause (a) to Section 24(1) of the 2013 Act, it is to be stated that the said clause would apply only if the period for making of an award had not ended and time was available as on 1-1-2014. Where and if the period for making of the award had already lapsed before 1-1-2014, clause (a) to Section 24(1) would not apply so as to deprive and deny the vested rights which have already accrued in favour of the landowners. The present case is not of divesting of vested rights of the landowners on enactment of the 2013 Act.

25. Section 25 is a rule of procedure immediately following Section 24 and a part of fasciculus of "all the provisions", from Sections 25 to 30, "relating to determination of compensation".

Hence, the expression "all the provisions relating to the determination of compensation" under the 2013 Act will encompass Section 25 of the 2013 Act.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

26. The determination of compensation is never simple. It is a complex factual and legal exercise. As per sub-section (2) to Section 26 of the 2013 Act, the market value calculated under sub- section (1) is to be multiplied by the factor to be specified in the First Schedule. Section 30(2) requires the Collector to issue individual awards detailing the particulars of compensation payable and details of payment as specified in the First Schedule. As per the First Schedule, the factor/multiplier in case of rural areas can be between one and two, based on the distance from the urban area, and this factor/multiplier is to be notified by the "appropriate Government". This aspect is of importance when we examine the second issue and would be adverted to later. Thus, it clearly delineates that until notification of the multiplier is issued by the "appropriate Government" for rural areas, compensation in terms of sub-section (2) to Section 26 cannot be determined. When a multiplier of more than 1 applies, the compensation payable under Section 26 of the 2013 Act would be higher than the market value of the land.

27. Section 30(1) of the 2013 Act adumbrates that the Collector having determined the total compensation shall, to arrive at the final award, impose "solatium" of an amount equivalent to 100% of the compensation amount. As per Section 30(3), the landowners in addition to the market value of the land are entitled to an amount calculated at the rate of twelve per cent per annum commencing from the date of publication of

"the notification of the Social Impact Assessment study under sub-section (2) of Section 4, in respect of such land, till the date of the award of the Collector or the date of taking possession of the land, whichever is earlier". [For the purposes of the present dispute, we are not interpreting provisions of Section 30(3) of the 2013 Act.]

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

28. Per contra, the provisions for determination of compensation under the 1894 Act are different. Under the 1894 Act, no multiplier/factor is to be applied and solatium payable is 30 per cent. Prescription of the outer limit of twelve months in Section 25 is a calculated dictate, necessary and appropriate given the time, task and effort involved in making an award under the 2013 Act.

29. Given the object and purpose behind Sections 24 and 26 to 30 of the 2013 Act, we notice that practical absurdities and anomalies may arise if the two-year period for making of an award in terms of Section 11-A of the 1894 Act commencing from the date of issue of the declaration is applied to the awards to be made under Section 24(1)(a) of the 2013 Act. This would mitigate against the underlying legislative intent behind prescription of time for making of an award in respect of saved acquisition proceedings initiated under the repealed 1894 Act, which is twofold : (i) to give sufficient time to the authorities to determine compensation payable under the 2013 Act; and (ii) to ensure early and expedited payment to the landowners by reducing the period from two years under Section 11-A of the 1894 Act to twelve months under Section 25 of the 2013 Act. In case of declarations issued in January 2012, on application of Section 11-A of the 1894 Act, the time to determine compensation under the 2013 Act would vary from a day to a month, and while in cases where the declarations were issued within twelve months of the repeal of the 1894 Act, the landowners would be at a disadvantage as an award beyond the twelve-month period specified in Section 25 of the 2013 Act would be valid. In the first set of cases, given the onerous factual and legal exercise involved in determination of compensation and the need to issue notification under Section 26(2) of the 2013 Act, publication of the awards would be impractical. Hasty and incorrect awards would be deleterious for the landowners. If the awards are not pronounced, the acquisition proceedings would

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

lapse defeating the legislative intent behind Section 24(1)(a) of the 2013 Act to save such proceedings. We would, therefore, exercise our choice to arrive at a just, fair and harmonious construction consistent with the legislative intent.

30. A rational approach so as to further the object and purpose of Sections 24 and 26 to 30 of the 2013 Act is required. We are conscious that Section 25 refers to publication of a notification under Section 19 as the starting point of limitation. In the context of clause (a) to Section 24(1) of the 2013 Act there would be no notification under Section 19, but declaration under Section 6 of the 1894 Act. When the declarations under Section 6 are valid as on 1-1-2014, it is necessary to give effect to the legislative intention and reckon the starting point. In the context of Section 24(1)(a) of the 2013 Act, declarations under Section 6 of the 1894 Act are no different and serve the same purpose as the declarations under Section 19 of the 2013 Act.

31. Consequently, we hold that in cases covered by clause (a) to Section 24(1) of the 2013 Act, the limitation period for passing/making of an award under Section 25 of the 2013 Act would commence from 1-1-2014, that is, the date when the 2013 Act came into force. Awards passed under clause (a) to Section 24(1) would be valid if made within twelve months from 1-1-2014. This dictum is subject to the caveat stated in paras 20 to 23 (supra) that a declaration which has lapsed in terms of Section 11-A of the 1894 Act before or on 31-12-2013 would not get revived.

*********

50. Ordinarily, in terms of Section 25, the award ought to have been published up to 31-12-2014. However, as held by us, the period of 79 days, when interim stay order was in operation, needs to be excluded, in which case the award could be validly made until 20-3-2015. Given this date, in our opinion, even if it is

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

assumed that the award dated 30-10-2014 is backdated, it was duly made soon after the approval was accorded by the Commissioner on 20-11-2014, which was certainly without any doubt, before 20-3-2015."

(emphasis supplied)

10. In the facts of the present case, as mentioned earlier, no

Award was passed by the time the 2013 Act came into force. As per the

decision of the Hon'ble Supreme Court referred to above, the Award in

the present case under ordinary circumstances would have had to be

passed by 31st December 2014. Since the notification dated 13th March

2014 was stayed by the Aurangabad Bench of this Court on 26-05-2014,

the Hon'ble Supreme Court opined that the period of stay (i.e. 79 days) is

to be excluded, and therefore, the Award had to be passed by 20th March

2015. In the present case, the Award was passed much later, namely, on

22nd April 2015 and therefore, not being within a period of 1 year from 1st

January 2014 (even after exclusion of the period of stay) the present

acquisition proceedings only qua the Petitioners' lands have clearly

lapsed.

11. Having said this, we must now deal with the argument of Ms.

Bane regarding invocation of the urgency clause [under Section 17 of the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

1894 Act] and the effect it would have on lapsing, if any. For the sake of

convenience and to understand the argument of Ms. Bane, it would only

be appropriate to reproduce Section 17 of 1894 Act which reads thus:

"17. Special powers in cases of urgency.--(1) In cases of urgency, whenever the appropriate Government so directs, the Collector, though no such award has been made, may, on the expiration of fifteen days from the publication of the notice mentioned in Section 9, sub-section (1), take possession of any land needed for a public purpose. Such land shall thereupon vest absolutely in the Government, free from all encumbrances.

(2) Whenever, owing to any sudden change in the channel of any navigable river or other unforeseen emergency, it becomes necessary for any Railway Administration to acquire the immediate possession of any land for the maintenance of their traffic or for the purpose of making thereon a river-side or ghat station, or of providing convenient connection with or access to any such station, [or the appropriate Government considers it necessary to acquire the immediate possession of any land for the purpose of maintaining any structure or system pertaining to irrigation, water supply, drainage, road communication or electricity,] the Collector may, immediately after the publication of the notice mentioned in sub-section (1) and with the previous sanction of the [appropriate Government], enter upon and take possession of such land, which shall thereupon vest absolutely in the Government free from all encumbrances:

Provided that the Collector shall not take possession of any building or part of a building under this sub-section without giving to the occupier thereof at least forty-eight hours' notice of his intention so to do, or such longer notice as may be reasonably sufficient to enable such occupier to remove his movable property from such bundling without unnecessary inconvenience.

(3) In every case under either of the proceeding sub-sections the Collector shall at the time of taking possession offer to the persons interested, compensation for the standing crops and

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

trees (if any) on such land and for any other damage sustained by them caused by such sudden dispossession and not excepted in Section 24; and, in case such offer is not accepted, the value of such crops and trees and the amount of such other damage shall be allowed for in awarding compensation for the land under the provisions herein contained,

(3-A) Before taking possession of any land under sub-

section (1) or sub-section (2), the Collector shall, without prejudice to the provisions of sub-section (3),--

(a) tender payment of eighty per centum of the compensation for such land as estimated by him to the persons interested entitled thereto, and

(b) pay it to them, unless prevented by some one or more of the contingencies mentioned in Section 31, sub-section (2),

and where the Collector is so prevented, the provisions of Section 31, sub-section (2), (except the second proviso thereto), shall apply as they apply to the payment of compensation under that section.

(3-B) The amount paid or deposited under sub-section (3- A), shall be taken into account for determining the amount of compensation required to be tendered under Section 31, and where the amount so paid or deposited exceeds the compensation awarded by the Collector under Section 11, the excess may, unless refunded within three months from the date of the Collector's award, be recovered as an arrear of land revenue.

(4) In the cases of any land to which, in the opinion of the appropriate Government, the provisions of sub-section (1), or sub-section (2) are applicable, the [appropriate Government] may direct that the provisions of Section 5-A shall not apply, and, if it does so direct, a declaration may be made under Section 6 in respect of the land at any time after the date of the publication of the notification] under Section 4, sub-section (1)."

(emphasis supplied)

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

12. Section 17(1) contemplates that in cases of urgency,

whenever the Government so directs, the Collector, though no Award has

been made, may on the expiration of the 15 days from the publication of

the notice mentioned in Section 9(1) of the 1894 Act, take possession of

any land needed for a public purpose. Such land shall thereupon vest

absolutely in the Government free from all encumbrances. However,

before the vesting takes place, the conditions of Section 17(3-A) have to

be complied with and which stipulate that before taking possession of any

land under Section 17(1) or 17(2), the Collector shall, without prejudice to

the provisions of Section 17(3), tender payment of 80% of the

compensation for such land as estimated by him to the persons interested

and pay it to them, unless prevented by one or more of the contingencies

mentioned in Section 31(2).

13. Therefore, on a holistic reading of Section 17, it becomes

clear that for the urgency clause to become operative (i) payment of 80%

of the estimated compensation of the said land has to be paid to the

persons interested in the said land; (ii) taking over of possession comes

thereafter; and (iii) vesting of the land in the Government then takes

place. Absence of any one of these in sequence, and the urgency clause

provision fails. It is true that if the urgency clause is invoked and complied

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

with then there is no question of any lapsing because the land already

vests in the Government, but the vesting takes place only when the 80%

of the estimated compensation is paid and thereafter possession of the

land is taken over. This issue is also no longer res integra and is covered

by a decision of the Hon'ble Supreme Court in the case of M/s. Delhi

Airtech Services Pvt Ltd & Anr (supra). In fact, in this judgment,

the Hon'ble Supreme Court has clearly held that if the urgency clause

under Section 17 is made applicable and complied with, then Section 11-

A of the 1894 Act (and which lays down the period within which an Award

has to be passed), though applicable, would not take effect. In such a

situation the right of the land loser would be to force the Government to

pass an Award and include therein the balance 20% of the compensation

payable, even if it is beyond the period of 2 years as stipulated under

Section 11-A of the 1894 Act. The relevant portion of the decision of the

Hon'ble Supreme Court in the case of M/s. Delhi Airtech Services

Pvt Ltd & Anr (supra), and which was relied upon by Ms. Bane, reads

thus:-

"12. So far so good, the question however is as to whether the rigour of Section 11A of Act, 1894 will apply when the appropriate Government exercises its special power in cases of urgency, which does not contemplate the same procedure as in the normal acquisition process noted above. In this regard also this Court

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

in Yusufbhai Noormohmed Nandoliya (supra) has held Section 11A is applicable to acquisition under Section 17, though without detailed discussion. From the provision of Section 17 reproduced supra, it is seen that the acquiring authority will be entitled to take possession without taking recourse to the procedure which is otherwise provided under Section 16 of Act, 1894 wherein it contemplates the passing of an award before taking possession. But under Section 17 of Act, 1894, possession is permitted to be taken even before the award is passed. Though such power was absolute earlier, sub-section (3A) was inserted by Act 68 of 1984, w.e.f 24.09.1984 whereby the precondition imposed before taking possession is that 80% of the estimated compensation is to be tendered and paid to the persons interested in the land. The tendered amount should be paid unless prevented by one or more of the contingencies mentioned in Section 31(2) of Act, 1894. It would necessarily mean that Section 31 will come into play and the 80% of the estimated compensation amount, though no award is passed, will have to be tendered and paid to the persons interested. If tendered, but not able to pay due to valid reasons, it is to be deposited in Court. The word employed in sub-section (3A) of Section 17 of the Act, 1894 is "shall" and it is to be tendered and paid "before taking possession". Hence it cannot be understood as providing any discretion to the acquiring authority. In fact, the last sentence of sub-section (1) of Section 17 uses the word "thereupon" with respect to vesting. This word "thereupon" is correlated to taking possession and payment in terms of sub- section (3A) is a sine qua non for taking possession. Therefore (1) payment of 80% (2) taking over possession thereafter and (3) vesting of land in the government take place in a sequence. Absent anyone of these in the sequence, the emergency provision fails. It is a prerequisite condition to acquire and take possession of the land since such acquisition is permitted by exempting the requirement of the procedure under Section 5A and possession is permitted to be taken prior to an award being passed under Section 11 of Act, 1894.

13. That apart, sub-section (4) to Section 17 of Act, 1894 provides the discretion to the appropriate Government to waive the application of the provisions of Section 5A and make the declaration under Section 6 in respect of the land at any time after the initial publication of the notification under Section 4 of Act,

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

1894. This makes it clear that even in a case where the appropriate Government exercises its power to invoke the special power in case of urgency, all other procedure contemplated under the Act except the requirement under Section 5A of Act, 1894 is to be complied. Therefore, after issue of the initial notification under Section 4 read with Section 17(1) and on taking possession after issue of notice under Section 9, the declaration under Section 6 of Act, 1894 is to be made so as to complete the process of acquisition, which indicates that the objection to acquisition of land shall alone stand muted and not the right to compensation which is to be paid in strict compliance of the requirement in that regard.

14. Hence, insofar as payment of compensation for the acquired land even if it is acquired under Section 17 of Act, 1894, it is evident that an award as contemplated under Section 11 of Act, 1894 is required to be passed so as to determine the compensation payable. Since sub-section (3A) to Section 17 mandates payment of 80% of the estimated compensation, such amount paid would get included in the amount to be determined and offered through the award. In that context it is clear that Section 17(4) contemplates, that the declaration is to be made under Section 6 even when an urgency provision is invoked and an award under Section 11 is to be passed to determine the compensation.

15. However, on a careful composite perusal of all the provisions noted above, it is evident that the requirement to tender and pay 80% of the estimated compensation before taking possession assumes significance so as to carve out an exception for non- applicability of 'lapsing' as contemplated under Section 11A of Act, 1894. This is so, since the terms "vesting absolutely" and "lapsing"

cannot co-exist and cannot go hand in hand. Post amendment w.e.f 24.09.1984, two elements have been inserted in Section 17 for the land to vest absolutely in the Government for public purpose even before the award is passed. One, is that possession should be taken. The other is, by inserting sub-section (3A) it has been made mandatory to tender payment of 80% of estimated compensation before taking possession. Therefore, 80% of the estimated compensation, the payment of which only if tendered and paid, the vesting would become absolute and in such event

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

the consequence of lapsing in respect of absolutely vested land cannot occur and as such, in that circumstance alone Section 11A though applicable will not take effect. The right of the land loser would be to enforce passing of award which will include the balance 20% of compensation even if it is beyond two years and get adequately compensated in terms of Section 23 and 34 of Act, 1894 for the delay if any.

16. But it is a different matter altogether, when Section 17(1) is invoked but the requirement thereunder which is a pre-requisite condition is not complied. As noted, sub-section (3A) has been inserted w.e.f. 24.09.1984, whereunder it is made mandatory to tender and pay 80% of the estimated compensation before taking possession. Therefore, even if possession is taken, such possession cannot be considered as legal so as to vest the land absolutely if the pre-requisite condition for payment of 80% before taking possession is not complied. In such circumstance, by legal fiction it looses its character as an acquisition under Section 17 and since the absolute vesting does not take place, it will lapse if the further process is not complied and the award is not passed within two years from the date of declaration. However, even when the pre-condition is not complied, if the land loser does not challenge the acquisition and/or taking of possession as illegal, but concedes to the position, the possession taken does not become per-se illegal and the vesting will be absolute and in such event it cannot be considered to have lapsed until the land loser exercises the right. We consider it so, since, both Section 11A and sub-section (3A) to Section 17 of Act, 1894 were inserted in Act, 1894 to enable the land losers to exercise their right conferred on them. As such, the said right is to be exercised by the land loser and none other, not even the acquiring authority or beneficiary nor would the said provision become automatically applicable unless it is triggered by the land loser.

17. Therefore, we are of the considered view that Section 11A though applicable to the cases of acquisition initiated under Section 17(1) of Act, 1894 the consequence of it will not affect the case where the land has absolutely vested on compliance of sub- section (3A) to Section 17 of Act, 1894 and 80% of estimated compensation is tendered and paid. Hence, when there is a challenge by the land loser, each case will have to be considered

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

on its own merits to determine whether the pre-requisite condition to tender and pay as contemplated under sub-section (3A) is made before possession is taken. If in the case concerned the mandatory prerequisite is not complied, such acquisition will loose its character as being under Section 17 and if the award is not passed within two years from the date of the declaration, it will lapse and not otherwise. The benefit of said provision is available only to be invoked by the land loser and cannot be invoked by the acquiring authority to claim lapse by pointing to non-compliance since the 'vice' of non-compliance cannot be permitted to be converted into a 'virtue'."

(emphasis supplied)

14. In the facts of the present case, though the urgency clause

was invoked at the time of the issuance of the Section 4 notification, until

the passing of the Award, no compensation (estimated or otherwise) was

paid to the Petitioners and neither possession of the lands was taken till

the filing of the above Petitions. Once this is the case, as laid down by the

Hon'ble Supreme Court in M/s. Delhi Airtech Services Pvt Ltd &

Anr (supra), the urgency clause invoked by the State under Section 17

of the 1894 Act must fail. When one considers this, we find that in the

facts of the present case, the decision of the Hon'ble Supreme Court in

the case of M/s. Delhi Airtech Services Pvt Ltd & Anr (supra) in

fact supports the case of the Petitioner and goes against the State. We,

therefore, are unable to agree with the submission of Ms. Bane that

because the State has invoked the urgency clause under Section 17 of the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

1894 Act there is no question of the acquisition proceedings lapsing. In

the facts of the present case admittedly there has been no compliance of

Section 17(3-A) and once this is the case, the land does not vest absolutely

with the State and hence if the Award is not passed within the time frame

as stipulated by law, the acquisition would lapse.

15. As far as the argument of delay is concerned, we find that

there is no inordinate delay in approaching this Court seeking the relief

sought in the above Petitions. In the present case the Award has been

passed on 22nd April 2015 and the present Petitions have been lodged

from 31st January 2017 to 27th June 2019. We, therefore, do not think that

there is any inordinate delay in filing the above Writ Petitions.

Consequently, we do not find any impediment in entertaining the above

Writ Petitions, especially when we find that there has been a breach of

the statutory provisions of the not only the 1894 Act but also of the 2013

Act. The decision of the Hon'ble Supreme Court in Banda

Development Authority, Banda (supra) relied upon by Ms. Bane

is of no assistance to the State. This judgment has clearly held that though

no limitation has been prescribed for filing a Petition under Article 226

of the Constitution of India, the High Court should not entertain Petitions

filed after a long lapse of time because that may adversely affect the

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

settled/crystallized rights of the parties. In the present case, there are no

settled/crystallized rights that would be affected by entertaining the

above Writ Petitions or even allowing them. We, therefore, find that the

argument of delay is one of desperation and can hardly be a ground for

rejecting the above Writ Petitions.

16. For all the aforesaid reasons, we find that the impugned

Award was not passed within the statutory period as required by law. In

other words, it was not passed by 20th March 2015. In these

circumstances, the acquisition proceedings only qua the Petitioners'

lands have lapsed for non-passing of the Award within the statutory

period.

17. We must mention that Mr. Shinde, the learned advocate

appearing for MMRDA, submitted that the aforesaid project is one of

great importance and has been planned to facilitate the decongestion of

the island city by improving connectivity between the island city and the

mainland (Navi Mumbai) and development of the Navi Mumbai region.

He submitted that in fact 95% of the work of this project is already

completed. If we hold that the acquisition proceedings have lapsed it

would cause grave prejudice to the said project.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

18. In answer to this, Mr. Thakur, the learned counsel appearing

on behalf of the Petitioners, submitted that possession of the Petitioners

lands have already been taken pursuant to orders passed by this Court. In

fact, possession was handed over because even the Petitioners did not

want to thwart this project. He submitted that all that the Petitioners are

looking for is that they be paid compensation by the State by following

the procedure of acquisition under the 2013 Act and pass an Award.

19. Once this is the statement made by Mr. Thakur, we hold that

even though we have opined that the acquisition has lapsed, possession

of the acquired lands shall not revert to the Petitioners, and they will only

be entitled to compensation for their lands, and which shall be

determined by the State by passing a fresh Award/s qua the Petitioners

after following the procedure and the provisions as laid down under the

2013 Act. The State shall carry out this process as expeditiously as

possible, especially considering that the Petitioners have lost their

valuable property quite some time back and yet haven't received any

compensation.

JANUARY 16, 2024 Utkarsh

4.wp.1712.2018 (MTHR).docx

20. In view of the foregoing discussion, the Writ Petition

succeeds, and Rule is made absolute in the aforesaid terms. However,

there shall be no order as to costs.

21. This order will be digitally signed by the Private Secretary/

Personal Assistant of this Court. All concerned will act on production by

fax or email of a digitally signed copy of this order.

[ M.M. SATHAYE, J.]                          [ B. P. COLABAWALLA, J.]





                                     JANUARY 16, 2024
Utkarsh





 

 
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