Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Highways Authority Of India ... vs Laxmibai Babulal Pawara Deceased ...
2024 Latest Caselaw 25553 Bom

Citation : 2024 Latest Caselaw 25553 Bom
Judgement Date : 6 September, 2024

Bombay High Court

National Highways Authority Of India ... vs Laxmibai Babulal Pawara Deceased ... on 6 September, 2024

2024:BHC-AUG:21238



                                                   1
                                                                      14902.23WP+

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD

                                WRIT PETITION NO.14902 OF 2023

                     National Highways Authority of India,
                     Project Implementation Unit,
                     Dhule, Through its : Project Director
                     Ajay R. Yadav Age : Years,
                     "Mansaram Nagar", Circuit House,
                     Sakri Road, Dhule - 424 002.          .. PETITIONER

                              VERSUS

                     1]    Champalal Najlya Pawara,
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     2]    Tulshiram Najlya Pawara,
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     3]    Rekhabai Najlya Pawara,
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     4]    Sayari Najlya Pawara,
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     5]    Islam Najlay Pawara
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     6]    Najlya Narsing Pawara,
                           Age : Major, Occu : Agriculturist.
                           R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

                     7]    Kutbalni Najlya Pawara,
                           Age : Major, Occu : Agriculturist.
                             2
                                                14902.23WP+

     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

8]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 3 & 5 to 7.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...
                            AND
            WRIT PETITION NO.14911 OF 2023

National Highways Authority of India,
Project Implementation Unit,
Dhule, Through its : Project Director
Ajay R. Yadav Age : Years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002.          .. PETITIONER

        VERSUS

1]   Darsing Sakharam Bhil,
     Age: 50 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

2]   Shevantabai Darsingh Bhil,
     Age: 45 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

3]   Anju
     Age: 40 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

4]   Santosh
     Age: 35 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.
                             3
                                                14902.23WP+


5]   Manju
     Age: 40 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

6]   Gitabai
     Age: 44 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

     [Since only the first name of the respondent
     Nos.3 to 6 are not mentioned in the Notifications,
     Award of Arbitrator, on the Exhibit No.1 of Execution
     Petitions Filed by the Decree Holder, the Middle Name
     and Surname are not known therefore not mentioned
     in the present petition]

7]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 6.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...

                       AND
          WRIT PETITION NO.14924 OF 2023

National Highways Authority of India,
Project Implementation Unit,
Dhule, Through its : Project Director
Ajay R. Yadav Age : Years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002.          .. PETITIONER

        VERSUS
                             4
                                                14902.23WP+

1]   Mistar Chotu Pawara,
     Age: 45 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

2]   Dhudkibai Mistar Pawara,
     Age: 45 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

3]   Jaga Mistar Pawara
     Age: 42 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

4]   Sunil Mistar Pawara,
     Age: 40 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

5]   Sanjay Mistar Pawara,
     Age: 44 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

6]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 6.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...
                            AND
           WRIT PETITION NO. 14923 OF 2023

National Highways Authority of India,
Project Implementation Unit,
Dhule, Through its : Project Director
Ajay R. Yadav Age : Years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002.          .. PETITIONER
                             5
                                                 14902.23WP+


        VERSUS

1]   Tukaram Raysing Pawara,
     Age: 50 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

2]   Kalabai Tukaram Pawara,
     Age: 45 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

3]   Dilip Tukaram Pawara,
     Age: 48 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

4]   Paising Tukaram Pawara,
     Age: 44 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

5]   Ramdilal Tukaram Pawara,
     Age: 40 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

6]   Raysing Renada Pawara (Deceased)
     Age: 44 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal. Shirpur & Dist. Dhule.

7]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 6.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...
                             6
                                                14902.23WP+

                        AND
           WRIT PETITION NO. 14922 OF 2023

National Highways Authority of India,
Project Implementation Unit,
Dhule, Through its : Project Director
Ajay R. Yadav Age : Years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002.          .. PETITIONER

        VERSUS

1]   Laxmibai Babulal Pawara (Deceased)
     Through LRs.

2]   Bahadur Babulal Pawara,
     Age: 45 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

3]   Amarsing Babulal Pawara,
     Age: 40 years, Occu : Agriculturist,
     R/o. Natwade, Tal Shirpur & Dist. Dhule.

4]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 3.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...
                            AND
           WRIT PETITION NO. 14912 OF 2023

National Highways Authority of India,
Project Implementation Unit,
Dhule, Through its : Project Director
                             7
                                                14902.23WP+

Ajay R. Yadav Age : Years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002.        .. PETITIONER

        VERSUS

     Tukaram Kana Pawara (Deceased)
     Through LRs.

1]   Sumanbai Tukaram Pawara,
     Age: 45 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

2]   Parwatibai Tukaram Pawara,
     Age: 40 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

3]   Deepak Tukaram Pawara,
     Age: 35 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

4]   Kana Bildar Pawara (Deceased)
     Age: 40 years, Occu : Agriculturist,
     R/o. Hadkhed, Tal Shirpur & Dist. Dhule.

5]    The Competent Authority for Land Acquisition
      (NH-3), Collector Office, Dhule.
                                         .. RESPONDENTS
                             ...
Mr.D.S.Manorkar, Advocate for the petitioner
Mr.K.N.Lokhande, AGP for the respondent-State
Mr.Prafulsingh H.Patil & Mr.R.M.Patil, Advocates for the
respondent nos.1 to 3.
Mr.S.W.Mundhe, Advocate for the respondent - Competent
Authority.
                             ...
                        CORAM : ARUN R. PEDNEKER, J.
                        DATE : 06.09.2024.
                                 8
                                                        14902.23WP+


JUDGMENT :

1] The question of law involved in the present Writ

Petitions is noted below :

            Whether    the     interest       payable     on    the
            enhanced     compensation         granted     by    the
            Arbitrator       under    the    National     Highways

Act, 1956 would be from the date of taking physical possession under Section 3-D (i.e. after payment of compensation under Section 3-G) or would be from the date of Notification under Section 3-D of the National Highways Act, 1956 till the date of deposit thereof?

Brief facts leading to filing the present Writ Petitions are summarized as under :

2] The land of the claimants were acquired from

Shirpur Taluka, District Dhule for the purpose of widening

of National Highway No.3 by the Government of India

through the National Highways Authority of India vide

Notification under Section 3-A bearing S.O.No. 1894 (A),

dated 17.08.2012 under Section 3 -A of the National

Highways Act, 1956 [for short 'the N.H.Act'].

14902.23WP+

3] In pursuance of the above Notification, the joint

measurement survey was carried out. Notification under

Section 3-D of the N.H.Act came to be published vide

Notification S.O. No.2136 (A) dated 10.07.2013. The award

was determined by the Competent Authority for Land

Acquisition, Dhule [for short ' CALA'], dated 03.05.2014

under Section 3-G of the N.H.Act and the petitioners

deposited the compensation as per the award passed by the

CALA, Dhule. The said compensation was also disbursed by

the CALA, Dhule in the month of June, 2014 and the

possession of the acquired land were taken over on payment

of compensation.

4] Being aggrieved by the award passed by the

CALA, Dhule, the respondents filed application under

Section 3-G (5) of the said Act for enhancement of the

compensation granted by the CALA, Dhule before the

Arbitrator and Additional Commissioner at Nashik. The

Arbitrator declared an arbitral award dated 23.04.2019

thereby enhancing the market rate from Rs.355/- to

14902.23WP+

Rs.1364/- [per square meter]. The petitioner filed an

application under Section 34 of the Arbitration and

Conciliation Act, 1996, for setting aside the arbitral award

before the District Court, Dhule bearing Civil M.A.No.

287/2019 and the same was rejected by the District Court.

Thereafter, the petitioner deposited the enhanced

compensation with the Competent Authority for land

Acquisition, Dhule.

5] The respondent filed execution proceedings

bearing Arbitration R.D.No. 08/2021, seeking deposit of the

amount of interest from the date of declaration of the

Notification under Section 3-D till the date of actual deposit

thereof. By the order dated 18.04.2022, the District Court

directed the CALA to calculate the interest on enhanced

compensation as per the Arbitration Award from the date of

taking possession of land under Section 3-D i.e. from

10.07.2013 i.e. from the date of declaration of the

Notification under Section 3-D of the said N.H. Act, till the

date of actual deposit thereof.

14902.23WP+

6] The CALA, Dhule filed an application below

Exh.26 (D), dated 28.04.2022, praying for recall of the

order dated 18.04.2022 passed by the District Court, Dhule.

The CALA, Dhule contended in the said application that

enhanced compensation has to be from the date of taking

possession under Section 3-D means from the date of taking

actual possession at the time of disbursement of the

compensation i.e. on or after 19.06.2014 and not from

10.07.2013. The said application was dismissed by order

dated 21.10.2022. Thus, the petitioner in the present

petition has challenged the order dated 18.04.2022 and

21.10.2022 passed by the District Court in the execution

proceedings filed by the respondent-claimants.

7] Perusal of Section 3-D and 3-H (1) and (5) of

the N.H.Act indicate that on the enhanced amount by the

Arbitrator the interest has to be paid "from the date of

taking possession under section 3-D". It is contended by the

learned counsel for the petitioners that the word 'taking

possession' is important and has to be emphasized. In the

14902.23WP+

instant case at the time of payment of compensation or

thereafter under Section 3-G possession is taken of the

acquired lands and from that date the interest becomes

payable. The possession is not taken in the instant case on

the date of Notification under Section 3-D. It is submitted

that from the date of taking possession under Section 3-D

till the date of the actual deposit thereof, means the date of

taking actual / physical possession and not the date of

declaration of Notification under Section 3-D. As such, the

impugned orders are liable to be set aside. The learned

counsel for the petitioners relies upon the judgment in the

case of Gayabai Digambar Puri (Died) Thr. LR Vs. The

Executive Engineer & Ors. in Diary No. 17566 of 2020,

decided on 03.01.2022, wherein the Hon'ble Supreme Court

held as under :

It is well-settled that the normal rule is that if on account of acquisition of land a person is deprived of possession of his property, he should be paid compensation immediately and if the same is not paid to him forthwith, he would be entitled to interest on the compensation amount from the date of taking possession of the land till the date of payment thereof as expounded in R.L.Jain (D) by Lrs. Vs. D.D.A. & Ors.

14902.23WP+

reported in (2004) 4 SCC 79 (in particular paragraph 17.1).

8] The learned counsel appearing for the

respondent - Competent Authority has adopted the

argument of the petitioners and submitted that the Court

failed to appreciate that when the Notification under

Section 3-D was published, the land shall vest absolutely in

the Central Government free from all encumbrances and as

per the provisions of the N.H.Act, the acquired land was

continuously with the Central Government but the actual

physical possession is not taken and thus had to be taken

under Section 3-E of the N.H.Act. Section 3-E gives power

to take possession of the acquired land, which is vested in

the Central Government under Section 3-D (2) and on

payment of the amount determined by the competent

authority under Section 3-G of the N.H.Act. The competent

authority under Section 3-E of the N.H.Act may by notice in

writing direct the owner as well as any other person who

may be in possession of such land to surrender or deliver

possession to the competent authority or any person duly

authorised it in this behalf, within sixty days of the service

14902.23WP+

of the notice. The argument made by the learned counsel

for the competent authority is similar to the argument of the

learned counsel for the petitioners.

9] Per contra, the learned counsel for the

respondent-claimants submits that de facto the District

Court has held in the order dated 21.10.2022 that there is

no document at all on record which goes to show that the

acquiring body took the possession of acquired land from

the land-owner on 27.06.2014. It is also observed that the

said possession receipt is photocopy and therefore it cannot

be read in evidence, also it does not bear the date on which

the acquiring body took the actual possession of the

acquired land from the decree holder, and therefore, there is

no document at all on record which goes to show that the

acquiring body took the possession of the acquired land

from the land owner on 27.06.2014. Therefore, argument

raised by the learned counsel for petitioners does not arise

for consideration at all. Next submission of the learned

counsel for the respondent-claimants is that the words used

14902.23WP+

in Section 3-H (5) is that the arbitrator may award interest

at nine per cent per annum on such excess amount from the

date of taking possession under Section 3-D till the date of

the actual deposit thereof. Section 3H (5) does not mention

about taking possession under Section 3-E whereas word

used in said Section are specifically 'taking possession under

Section 3-D'. As such, the notification under Section 3-D is

the actual date, which is relevant date for determining the

enhanced amount of compensation. The learned counsel

further submits that on the notification under Section 3-D,

the land shall vest absolutely in the Central Government

free from all encumbrances and becomes the property of the

Government without any conditions or limitations either as

to title or possessions and as such on the date of notification

the claimants have lost title to the land. Therefore, the

interest on the enhanced amount has to be paid from the

date of notification under Section 3-D. The learned counsel

for the respondent - claimants relies upon the judgments in

the case of Union of India and another Vs. Tarsem Singh

and others reported in (2019) 9 SCC 304, Fruit and

14902.23WP+

Vegetable Merchants Union Vs. Delhi Improvement Trust

reported in (1957) AIR (SC) 344 and in the case of Land

and Building Department through Secretary & anr Vs. Attro

Devi & Ors. in Civil Appeal No.2749/2023 (arising out of

the S.L.P. (Civil) No.7510, decided on 11.04.2023.

10] In the above facts and circumstances, the

question as noted at para no.1, arises for consideration in

the instant case. For determination of the question, as raised

above, at the outset it would be relevant to note here the

relevant provisions of Section 3-D, 3-E, 3-F, 3-G and 3-H (2)

(5) of the National Highways Act, 1956, as under :

3-D. Declaration of acquisition.--(1) Where no objection under sub-section (1) of section 3-C has been made to the competent authority within the period specified therein or where the competent authority has disallowed the objection under sub-section (2) of that section, the competent authority shall, as soon as may be, submit a report accordingly to the Central Government and on receipt of such report, the Central Government shall declare, by notification in the Official Gazette, that the land should be acquired for the purpose or purposes mentioned in sub-section (1) of section 3A.

(2) On the publication of the declaration under sub-section (1), the land

14902.23WP+

shall vest absolutely in the Central Government free from all encumbrances.

(3) Where in respect of any land, a notification has been published under sub-

section (1) of section 3-A for its acquisition but no declaration under sub- section (1) has been published within a period of one year from the date of publication of that notification, the said notification shall cease to have any effect:

Provided that in computing the said period of one year, the period or periods during which any action or proceedings to be taken in pursuance of the notification issued under sub-section (1) of section 3-A is stayed by an order of a Court shall be excluded.

(4) A declaration made by the Central Government under sub-section (1) shall not be called in question in any Court or by any other authority.

3E. Power to take possession.--(1) Where any land has vested in the Central Government under sub-section (2) of section 3D, and the amount determined by the competent authority under section 3-G with respect to such land has been deposited under sub-section (1) of section 3-H, with the competent authority by the Central Government, the competent authority may by notice in writing direct the owner as well as any other person who may be in possession of such land to surrender or deliver possession thereof to the competent authority or any person duly authorised by it in this behalf within sixty days of the service of the notice.

(2) If any person refuses or fails to comply with any direction made under sub- section (1), the competent authority shall apply--

14902.23WP+

(a) in the case of any land situated in any area falling within the metropolitan area, to the Commissioner of Police;

(b) in case of any land situated in any area other than the area referred to in clause (a), to the Collector of a District,

and such Commissioner or Collector, as the case may be, shall enforce the surrender of the land, to the competent authority or to the person duly authorised by it.

3F. Right to enter into the land where land has vested in the Central Government.-- Where the land has vested in the Central Government under section 3-D, it shall be lawful for any person authorised by the Central Government in this behalf, to enter and do other act necessary upon the land for carrying out the building, maintenance, management or operation of a national highway or a part thereof, or any other work connected therewith.

3G. Determination of amount payable as compensation.--(1) Where any land is acquired under this Act, there shall be paid an amount which shall be determined by an order of the competent authority.

(2) Where the right of user or any right in the nature of an easement on, any land is acquired under this Act, there shall be paid an amount to the owner and any other person whose right of enjoyment in that land has been affected in any manner whatsoever by reason of such acquisition an amount calculated at ten per cent, of the amount determined under sub-section (1), for that land.

14902.23WP+

3H. Deposit and payment of amount.--

(2) As soon as may be after the amount has been deposited under sub-section (1), the competent authority shall on behalf of the Central Government pay the amount to the person or persons entitled thereto.

(5) Where the amount determined under section 3-G by the arbitrator is in excess of the amount determined by the competent authority, the arbitrator may award interest at nine per cent, per annum on such excess amount from the date of taking possession under section 3-D till the date of the actual deposit thereof.

11] From the above noted provisions, it could be

seen from the word used in Section 3-H (5) 'from the date

of taking possession under Section 3-D' is the relevant date,

and needs to be interpreted as to whether the date of

interest on the enhanced amount, would be on the date of

notification under Section 3-D or the date of actual taking

of possession after payment of compensation under Section

3-G. At the out set it is necessary to note that the possession

of lands is not taken on the date of notification under

Section 3-D and is taken subsequently as would be reflected

from the notification dated 19th June, 2024, which is issued

under Section 3E (1) (2), 3 (G), 3 (H) (2) of the N.H.Act. It

14902.23WP+

is stated in the said notice that the claimants should hand

over possession of acquired land to the National Highway

Authority within a period of 60 days from the receipt of the

said notice. The learned counsel for the respondent -

claimants submits that notification under Section 3E of the

N.H.Act is for payment of award amount and not for taking

possession. The possession was not taken immediately after

issuance of notification under Section 3-D of the N.H.Act

and as per the notice dated 19 th June, 2014 the claimants

are called to hand over the possession of the property

within 60 days. As such, it could be safely inferred that the

possession of the acquired land was taken after the date of

notification under Section 3-G i.e. on 19 th June, 2014. Next

question is whether the interest should be paid from 19 th

June, 2014 or from 10.07.2013 on the enhanced amount. It

is to be noticed that in the case Fruit and Vegetable

Merchants Union Vs. Delhi Improvement Trust reported in

(1957) AIR (SC) 344, the Hon'ble Supreme Court has

observed that the word "vest" is a word of variable import.

It is further observed in the said judgment that Sections 16

14902.23WP+

and 17 of the Land Acquisition Act (Act I of 1894), provide

that the property so acquired, upon the happening of

certain events, shall "vest absolutely in the Government free

from all encumbrances". In the cases contemplated by

Sections 16 and 17 the property acquired becomes the

property of Government without any conditions or

limitations either as to title or possessions. The Supreme

Court in the case of Land and Building Department through

Secretary & another (supra) has referred to the judgment

in the case of Indore Development Authority Vs. Manoharlal

and others [reported in [2020] 8 SC 129] wherein it is held

that when the State has acquired the land and award has

been passed, land vests in the State Government free from

all encumbrances. The act of vesting of the land in the State

is with possession, any person retaining the possession,

thereafter, has to be treated as trespasser and has no right

to possess the land which vests in the State free from all

encumbrances and it is also held that not only the

possession vests in the State but all other encumbrances are

also removed forthwith. The title of the landholder ceases

14902.23WP+

and the state becomes the absolute owner and in possession

of the property. Thereafter there is no control of the

landowner over the property. He cannot have any animus to

take the property and to control it. Even if he has retained

the possession or otherwise trespassed upon it after

possession has been taken by the State, he is a trespasser

and such possession of trespasser enures for his benefit and

on behalf of the owner. Indore Development Authority

[supra] at para nos.244, 245 and 256 has observed as

under:

244. Section 16 of the Act of 1894 provided that possession of land may be taken by the State Government after passing of an award and thereupon land vest free from all encumbrances in the State Government.

Similar are the provisions made in the case of urgency in Section 17(1). The word "possession" has been used in the Act of 1894, whereas in Section 24(2) of Act of 2013, the expression "physical possession"

is used. It is submitted that drawing of panchnama for taking over the possession is not enough when the actual physical possession remained with the landowner and Section 24(2) requires actual physical possession to be taken, not the possession in any other form. When the State has acquired the land and award has been passed, land vests in the State Government free from all encumbrances. The act of vesting of the land in the State is with possession, any person retaining the possession, thereafter, has to be treated as trespasser and has no right to possess the land which vests in the State free from all encumbrances.

14902.23WP+

245. The question which arises whether there is any difference between taking possession under the Act of 1894 and the expression "physical possession" used in Section 24(2). As a matter of fact, what was contemplated under the Act of 1894, by taking the possession meant only physical possession of the land. Taking over the possession under the Act of 2013 always amounted to taking over physical possession of the land. When the State Government acquires land and drawns up a memorandum of taking possession, that amounts to taking the physical possession of the land. On the large chunk of property or otherwise which is acquired, the Government is not supposed to put some other person or the police force in possession to retain it and start cultivating it till the land is used by it for the purpose for which it has been acquired. The Government is not supposed to start residing or to physically occupy it once possession has been taken by drawing the inquest proceedings for obtaining possession thereof. Thereafter, if any further retaining of land or any re-entry is made on the land or someone starts cultivation on the open land or starts residing in the outhouse, etc., is deemed to be the trespasser on land which in possession of the State. The possession of trespasser always inures for the benefit of the real owner that is the State Government in the case. Xxxx

256. Thus, it is apparent that vesting is with possession and the statute has provided Under Sections 16 and 17 of the Act of 1894 that once possession is taken, absolute vesting occurred. It is an indefeasible right and vesting is with possession thereafter. The vesting specified Under Section 16, takes place after various steps, such as, notification Under Section 4, declaration Under Section 6, notice Under

14902.23WP+

Section 9, award Under Section 11 and then possession. The statutory provision of vesting of property absolutely free from all encumbrances has to be accorded full effect. Not only the possession vests in the State but all other encumbrances are also removed forthwith. The title of the landholder ceases and the state becomes the absolute owner and in possession of the property. Thereafter there is no control of the landowner over the property. He cannot have any animus to take the property and to control it. Even if he has retained the possession or otherwise trespassed upon it after possession has been taken by the State, he is a trespasser and such possession of trespasser enures for his benefit and on behalf of the owner.

(emphasis supplied)

12] The Constitution Bench in the case of Indore

Development Authority [supra] has held that the word

"possession" has been used in Sections 16 and 17 of the Act

of 1894, whereas in Section 24 (2) of Act of 2013, the

expression 'physical possession' is used. The Court further

held that when the State has acquired the land and award

has been passed, land vests in the State Government free

from all encumbrances. The act of vesting of the land in the

State is with possession, any person retaining the

possession, thereafter, has to be treated as trespasser and

has no right to possess the land which vests in the State free

14902.23WP+

from all encumbrances.

13] Under the National Highways Act, 1956, under

section 3-H (5) the words used are "taking possession under

Section 3-D" and not taking "physical possession under

Section 3-D".

14] In view of law discussed in the case of Indore

Development Authority [supra] when the State has acquired

the land and award has been passed, the land vests in the

State Government free from all encumbrances and the act of

vesting of the land in the State is with possession. There is

no requirement of taking physical possession for the

purpose of payment of additional interest component. The

argument of the National Highway Authority that the

interest component has to be paid from the date of actual

physical possession, is erroneous. It is provided in Section

3-F that where the land has vested in the Central

Government under Section 3-D, it shall be lawful for any

person authorised by the Central Government in this behalf,

to enter and do other act necessary upon the land for

14902.23WP+

carrying out the building, maintenance, management or

operation of a national highway or a part thereof, or any

other work connected therewith, meaning thereby that, on

the land having vested in the Central Government under

Section 3-D, it shall be lawful for any person authorised by

the Central Government, to enter and do other act

necessary upon the land for carrying out the building,

maintenance, management or operation of a national

highway or a part thereof, or any other work connected

therewith. On the date of Notification under Section 3-D,

the land has absolutely vested with the Central Government

in terms of Section 3-D (2) of the N.H.Act and the land shall

vest absolutely in the Central Government free from all

encumbrances and the Central Government having right to

enter and to do construction thereupon. The claimants have

lost their lands from the date of notification under Section

3-D along with its possession. It is not required that the

physical possession has to be handed over in terms of the

judgment in the case of Indore Development Authority

[supra]. Thus, the District Court has thus rightly concluded

14902.23WP+

that the interest on the enhanced amount has to be paid

from the date of notification under Section 3-D of the

N.H.Act and not from the date of taking physical possession

after deposit of compensation under Section 3-G of the N.H.

Act.

15] The reliance placed by the learned counsel for

the petitioners on the judgment in the case of Gayabai

Digambar Puri [Died] Thr.LR. Vs. The Executive Engineer &

Ors. [supra] is of no assistance as in that case the possession

of the land was taken prior to the award under the Land

Acquisition Act. The Hon'ble Supreme Court in the case of

Gayabai Digambar Puri [supra] relying upon the judgment

in the case of R.L.Jain (D) by Lrs. Vs. D.D.A. & Ors reported

in (2004) 4 SCC 79 has held that a person, who is deprived

of possession of his property, should be paid compensation

immediately and if the same is not paid to him forthwith, he

would be entitled to interest on the compensation amount

from the date of taking possession of the land till the date of

payment thereof. In the above case, the possession is taken

14902.23WP+

prior to the date of award, as such, the Court has concluded

that the interest has to be paid from the date of possession

and the same is not applicable to the instant case. Thus, the

reliance placed on the judgment of Gayabai [supra] by the

learned counsel for the petitioner is of no assistance.

16] The question of law raised above is answered

accordingly. Hence, all the Writ Petitions are dismissed.

[ARUN R. PEDNEKER] JUDGE DDC

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter