Citation : 2023 Latest Caselaw 5041 Cal
Judgement Date : 16 August, 2023
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
(Appellate Side)
MAT 72 of 2018
With
IA No: CAN/1/2018 (Old No: CAN/879/2018)
With
IA No: CAN/2/2018 (Old No: CAN/880/2018)
The State of West Bengal & Ors.
-Versus-
Pranab Kumar Mukherjee
Before: The Hon'ble Justice Arijit Banerjee
&
The Hon'ble Justice Apurba Sinha Ray
For the Appellants/State : Mr. Susovan Sengupta, Adv.
Mr. Subir Pal, Adv.
For the Respondent/writ : Mr. Mihir Kundu, Adv.
petitioner Mr. Subrata Poddar, Adv. Judgment On : 16.08.2023 Arijit Banerjee, J. :-
1. This appeal is directed against a judgment and order dated May 16, 2016,
whereby the writ petition of the respondent no. 1 herein being W.P. No.
5590(W) of 2016, was disposed of with the following direction:-
"This writ petition, therefore, is disposed of by directing the
competent respondent authority to determine the market value of
the land in terms of Section 26 of the Right to Fair Compensation
and Transparency in Land Acquisition, Rehabilitation and
Resettlement Act, 2013 and thereafter follow the process of law as
laid down under the new Act of 2013 and ensure compensation is
paid within the statutory time frame stipulated therein to the
petitioners."
2. The undisputed facts of the case are that land of the respondent/writ
petitioner was taken over by the State Government for construction of
Haringhata-Panpur Road in the District of Nadia, in connection with L.A.
Case no. 2/PWD/04-05. A notice under Section 4 of the Land Acquisition
Act, 1894, was issued on January 10, 2007. No declaration was published
under Section 6 of the 1894 Act. Hence, the acquisition proceedings initiated
by the notice under Section 4 of the 1894 Act in 2007, lapsed.
3. It appears that again a notification dated January 19, 2009, was issued
under Section 4 of the 1894 Act, in connection with the said land acquisition
case. In the said notification the provision of Section 17(4) of the Act was
invoked whereby the requirements of Section 5A were dispensed with. Again
the said proceeding appears to have lapsed by reason of there being no
declaration under Section 6 of the 1894 Act.
4. Yet another notification under Section 4 of the 1894 Act, dated April 29,
2010, was issued in connection with the said L.A. case. No light has been
thrown by either party on the fate of that notification.
5. Finally, another notification dated September 26, 2011, was issued under
Section 4(1) of the 1894 Act. In such notification there is no mention of
Section 17(4) of the 1894 Act.
6. In the mean time the respondent no. 1 herein had approached a learned
Single Judge of this Court in the writ jurisdiction by filing WP No 11152(W)
of 2008 for payment of compensation in relation to the said LA Case. Such
writ petition was disposed of by the learned Judge by an order dated
September 24, 2008, the material portion whereof reads as follows:-
"It is submitted by Mr. A.N. Banerjee, the learned Senior
government advocate, High Court on instruction from his client
that a joint inspection to the aforesaid plots of land took place on
September 19, 2008. On the basis of such inspection, it was
revealed that the plots of land under reference had been acquired
for the purpose of construction of Haringhata - Panpur Road,
District-Nodia. It is submitted by Mr. Banerjee that the
compensation has not yet been paid. It is further submitted by
Mr. Banerjee on instruction that all the formalities can be
completed within six weeks for payment of award money to the
owner of the aforesaid plots of land in accordance with law.
Having heard the learned counsels appearing for the
respective parties and after considering the facts and
circumstances of this case, I direct the competent authority to
conclude the above proceeding and to pay award money to the
owners of plots of land under reference within a period of six weeks
from the date of communication of this order."
7. There was no follow up action even with respect to the notification dated
September 26, 2011, under Section 4 of the 1894 Act. There was no
declaration under Section 6 of the Act.
8. In the aforesaid factual scenario the respondent no. 1 approached the
learned Single Judge in the present round of litigation. The order under
appeal was passed directing the Government to determine and pay
compensation to the respondent no. 1/writ petitioner in terms of the
provisions of the 2013 Act.
9. Being aggrieved, the State Government has come up by way of this
appeal.
10. Learned Advocate for the appellants/State submitted that the land in
question having already vested in the State by reason of the Gazette
Notification dated January 19, 2009, whereby the provisions of Section 17(4)
of the 1894 Act were invoked, the Land Acquisition Collector could not have
subsequently issued any further notification under Section 4 of the 1894
Act, whether on September 26, 2011, or on any other date, in respect of the
same land. He submitted that since the question of further acquisition of the
land that already vested in the State cannot arise, compensation for such
land including the land of the respondent no. 1/writ petitioner should be
determined in terms of the provisions of the 1894 Act.
11. Learned Advocate then submitted that the learned Single Judge erred in
directing acquisition proceedings to be initiated in terms of the provisions of
the 2013 Act. Since the land in question stood vested in the State once
possession thereof was taken by invoking Section 17 of the 1894 Act, there
can be no question of the State being divested of such land, even by reason
of non-payment of compensation. At best the compensation amount would
carry interest at the rate of 9 per cent or 15 per cent per annum as
envisaged under Section 34 of the 1894 Act.
12. Learned Advocate finally submitted that the respondent no. 1/ writ
petitioner was aware of the alleged violation of his right to receive
compensation but did not take any step for enforcing such right for an
inordinately long period of time. Possession of land was taken in 1982. The
writ petition was filed in 2016. The writ petitioner must be deemed to have
waived his right to compensation. In this connection learned Counsel
referred to paragraph 350 of Hon'ble Supreme Court's decision in the case of
Indore Development Authority v. Manoharlal and Ors. reported at
(2020) 8 SCC 129.
13. Learned Advocate for the respondent no. 1/writ petitioner, submitted
that in the notification under Section 4 of the 1894 Act, dated September 26,
2011, there is no whisper about possession having been taken by invocation
of Section 17 of the 1894 Act. Admittedly such notification lapsed prior to
coming into force of the 2013 Act.
14. In this connection Learned Advocate for the Respondent no. 1/writ
petitioner drew our attention to a memo dated June 13, 2014 (page 86 of the
stay petition) addressed by the Additional District Magistrate (L.A, Nodia) to
the Joint Secretary, Government of West Bengal, L & LR department, which
reads as follows:-
"Sir,
This is to draw your kind attention that Hon'ble High Court,
Calcutta passed an order in W.P. no. 11252(W) of 2008 for
payment of compensation relating to L.A. Case no. 2/PWD/04-05
of mouza Uttardattapara, J.L. No. 3, (sheet No. 3). The instant case
was lapsed due to non-publication od Declaration u.s-6 within one
year of publication of notification u/s -4. It was informed to this
end vide Memo No. 4688-L.A/9R-77/06 (pt.-1) dt. 20.09.2011 of
L&LR Deptt. It may be mentioned here that the land acquisition
Act 1894 has been repealed w.e.f. 1st January 2014. New Act i.e.
Right to Fair Compensation and Transparency in Land Acquisition
Rehabilitation and Resettlement Act, 2013 is now in force. So
necessary instructions may kindly be given so that further action
regarding compliance of Hon'ble High Courts order in connection
with the W.P. No. 11252(W) of 2008 & CAN no. 504 of 2009 may be
taken from this end to avoid further legal complication."
Relying on the said communication, learned Advocate for the
respondent no. 1 submitted that the State has admitted that the land
acquisition proceeding lapsed and as on the date of the 2013 Act coming
into force, there was no land acquisition proceeding.
15. Accordingly, learned Advocate submitted that a new fresh land
acquisition proceeding under the 2013 Act needs to be initiated.
16. Learned Advocate's alternative submission was that even assuming that
the proceedings initiated under the 1894 Act did not lapse, in view of the
Constitution Bench decision of the Hon'ble Supreme Court in the case of
Indore Development Authority v. Manoharlal and Ors., (supra) reported
at (supra) and Haryana State Industrial and Infrastructure
Development Corporation Ltd & Ors. v. Mr. Deepak Agarwal & Ors.
rendered in SLP (C) Nos. 16631 -16632/2018, compensation must be
determined in terms of the provisions of the 2013 Act pertaining to
computation of compensation.
17. Learned Advocate then submitted that since successive notifications
under Section 4 of the 1894 Act have been issued in the present case, it is
the third and last notification dated September 26, 2011, which must be
considered. That notification must be deemed to have superseded the earlier
notifications. In this connection learned Advocate referred to the decision of
the Hon'ble Supreme Court in the case of Raghunath & Ors. v. State of
Maharashtra & Ors. reported at 1988 (3) SCC 294.
18. Learned Advocate submitted that in view of the above, for the purpose of
Section 24 (1) of the 2013 Act, the proceedings under the 1894 Act shall be
treated to have been initiated by publication of the notification dated
September 26, 2011, issued under Section 4 of the 1894 Act.
19. I have given my anxious consideration to the rival contentions of the
parties.
20. The undisputed facts of the case have been noted above and I need not
reiterate the same. It is not in dispute that in connection with the LA Case
initiated in 2004-2005, no award was ever passed by the competent
authority. It is an admitted fact that as on January 1, 2014, i.e., the date
when the 2013 Act came into force, there was no Award. The short question
is whether or not any of the notifications issued under Section 4 of the 1894
Act survived after coming into effect of the 2013 Act or whether fresh
proceedings would have to be initiated under the 2013 Act?
21. Section 24(1)(a) of the Right to Fair Compensation and Transparency in
Land Acquisition, Rehabilitation and Resettlement Act, 2013 reads as
follows:-
"24.(1) (a) where no award under section 11 of the said Land
Acquisition Act has been made, then, all provisions of this Act
relating to the determination of compensation shall apply;"
22. In the case of Indore Development Authority v. Manoharlal and Ors.
(supra), the supreme Court held that where Section 24(1)(a) of the 2013 Act
applies, i.e., where there is no Award on the date of commencement of the
2013 Act, the proceedings initiated under 1894 Act do not lapse. However,
compensation has to be determined under the provisions of the 2013 Act.
23. In Haryana State Industrial and Infrastructure Development
Corporation Ltd & Ors. v. Mr. Deepak Agarwal & Ors. (supra), a three
Judge Bench of the Hon'ble Supreme Court addressed the question as to
whether a notification issued under Section 4 of the 1894 Act prior to
January 1, 2014, (date of commencement of 2013 Act) "could continue or
survive after 01.01.2014 and, as to whether Section 6 notification under the
L.A. Act could be issued after 01.01.2014."
24. The Hon'ble Supreme Court answered the aforesaid questions as
follows:-
"32. We think that while considering those questions we will have
to bear in mind the purposes and the legislative history of the 2013
Act and also the intention of the legislature in drafting the same in
the manner in which it now exists. We have already dealt with
those aspects. One crucial aspect discernible from Section
24(1)(a) has also to be taken note of in this context. The combined
effect of Section 24(1) and clause (a) thereof is that if land
acquisition proceeding under the L.A. Act was initiated prior to
01.01.2014, the date of coming into force of the 2013 Act, and if it
was not culminated in an award under Section 11 of the L.A. Act,
then all the provisions of the 2013 Act relating to the
determination of compensation should apply to such acquisition
proceedings. Thus, it is obvious that in case of non-passing of an
award in terms of Section 11 of the L.A. Act where the acquisition
proceedings have been initiated prior to 01.01.2014, all provisions
under the 2013 Act relating to the determination of compensation
alone would apply to such acquisition proceedings. In other words,
it would mean that in such circumstances the land acquisition
proceedings should continue, but all the provisions relating to the
determination of compensation under the 2013 Act alone will be
applicable to such proceedings, meaning thereby, the 2013
Act would come into play only at that stage. There can be no doubt
with respect to the position that between the initiation of land
acquisition proceedings by issuance and publication of notice
under Section 4(1) of the L.A. Act and the stage at which
compensation for the acquisition calls for determination, there are
various procedures to be followed to make the acquisition in
accordance with the law. The question is when Section 24(1) of the
2013 Act makes it clear with necessary implication that all
provisions of the 2013 Act relating to the determination of
compensation alone would be applicable to such proceedings
initiated under the L.A. Act but, not culminated in an award, how
the procedures are to be regulated during the intervening period
till the proceedings reach the stage of determination of
compensation. There cannot be any uncertainty on that aspect.
The procedures to be undertaken and the manner in which they
are to be regulated cannot remain uncertain. They are conducted
either in the manner provided under the L.A. Act or in the manner
provided under the 2013 Act. But then, in view of Section 24(1)(a),
the provisions relating to the determination of compensation alone
can be applied to such proceedings or in other words, there is only
a restricted application of the provisions of the 2013 Act in
relation to such proceedings. The inevitable conclusion can only be
that what is applicable to the various procedures to be undertaken
during the period up to the stage of determination of compensation
are those prescribed under the L.A. Act. We have no doubt that
without such a construction, the provisions under Section
24(1)(a) would not work out, in view of the restrictive application of
the 2013 Act. It is in this context that the decision in Ambica
Quarry Works' case (supra) assumes relevance. Any construction
of the said provision without taking into the legislative intention,
referred hereinbefore would defeat the legislative intention as also
the very objects of the 2013 Act. Certainly, it would not be in
public interest to allow such proceedings to lapse or allow the
authorities to follow the procedures during such period according
to their sweet will. A uniform procedure has to be followed in
respect of such proceedings. The acquisitions initiated for public
purposes should go on in a fair and transparent manner with a
view to achieve the intent and purport of the 2013 Act and at the
same time, the persons affected shall have definite idea about the
manner in which procedures would be conducted. The Party 'B'
would not be justified in describing such situations of necessity
and the consequential application of provisions which are actually
saved on account of the construction of Section 24 as an attempt
to bring the words expressly employed in Section 24(1)(b) and
absent in Section 24(1)(a), by indirect method to Section 24(1)(a) of
the 2013 Act. The aforesaid conclusions and findings would make
the contentions of Party 'B' that Section 4(1) notification issued
prior to 01.01.2014 could not survive after 01.01.2014 and also
that Section 6 notification under the L.A. Act could not be issued
after 01.01.2014, unsustainable. In fact, all such procedures and
formalities shall be continued till the determination of
compensation by applying all the provisions for determination of
compensation, under the 2013 Act. A contra-construction, in view
of the restrictive application of the provisions to such proceedings
during its continuance, would make the provisions under Section
24(1)(a) of the 2013 Act unworkable."
25. Therefore, the law laid down by the Hon'ble Supreme Court appears to
be that a Section 4 notification under the 1894 Act issued prior to January
1, 2014, would be alive even after that date notwithstanding that as on that
date no Award had been made. Proceedings will continue under the
provisions of the 1894 Act in so far as the procedure is concerned. However,
compensation will be computed applying the provisions of the 2013 Act
relating to determination of compensation.
26. Accordingly, we do not find any infirmity in the judgment and order
assailed before us. The learned Judge has directed the competent authority
to determine the market value of the land in question in terms of Section 26
of the 2013 Act and thereafter follow the process of law as laid down under
that Act. We simply clarify, following the decision in the case of Haryana
State Industrial and Infrastructure Development Corporation Ltd &
Ors. v. Mr. Deepak Agarwal & Ors. (supra) that proceedings will continue
following the procedure laid down in the 1894 Act excepting that the
provisions in the 2013 Act relating to determination of compensation shall
be applicable for computation of compensation.
27. As regards which of the notifications under Section 4 of the 1894 Act
should be taken to be the starting point of land acquisition proceedings
under the 1894 Act, the observations of the Hon'ble Supreme Court at para
9 of the reported decision in the case of Raghunath & Ors. v. State of
Maharashtra & Ors. reported at (supra) may be noted:-
"9. Before concluding we must refer to one circumstance which
was brought to our notice by learned counsel for the petitioners
and which has also been noticed in the judgment of the High
Court. It appears that, between the date of withdrawal of the
earlier writ petition (namely, August 23, 1983) and the issue of the
second declaration under S. 6 (namely, April 4, 1985), the
Government had issued a fresh notification under S. 4 for the
acquisition of certain lands. The lands in the two notifications
under S. 4 do not completely overlap but it appears that some
fields are common in both. No declaration under S. 6 appears to
have been issued in furtherance of the second notification under S.
4 when the High Court heard the matter. Learned counsel for the
petitioners points out that, at least in respect of such of the lands
comprised in the S. 4 notification dated 22.6.1982 as are also
covered by the subsequent notification under S. 4, it is legitimate
to infer that the State Government has superseded the earlier
notification by the latter one. This contention is clearly well
founded. We would, therefore, like to make it clear that in respect
of the lands covered by the first notification under S. 4 which are
also covered by or comprised in, the second notification under S.
4, further proceedings regarding acquisition should be taken, in
accordance with law, only in pursuance of the latter notification
and the proceedings initiated in respect of such lands by the first
notification dated 22.6.1982 should be deemed to have been
superseded."
28. In view of the aforesaid the notification dated September 26, 2011, must
be taken to be the notification by which the LA proceedings under the 1894
Act were initiated.
In this connection it may be noted that possession of the land in
question was taken over by the Government prior to the initiation of the
acquisition proceedings. The notice issued by the Government under Section
4 of the LA Act in 2009, wherein Section 17 of the Act was invoked, was
obviously misconceived and not tenable in law for two reasons. Firstly
because, such notice was issued years after possession of the land in
question was taken over by the Government. Section 17 of the LA Act
contemplates an emergency situation in which the Government can take
possession of the concerned land any time after 15 days of publication of
notice under Section 9(1) of the Act. Section 9(1) and Section 17 (1) of the LA
Act read as follows:-
"9(1) Notice to persons interested. - (1) The Collector shall then
cause public notice to be given at convenient places on or near the
land to be taken, stating that the Government intends to take
possession of the land, and that claims to compensation for all
interests in such land may be made to him.
17. Special powers in case 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"
The second reason why the invocation of the power under Section 17
was untenable is that in the present case notice under Section 9(1) of the LA
Act was never issued. Hence, the question of the land having vested in the
State under Section 17(1) of the Act could not arise.
29. As regards the point of delay and waiver of right to claim to
compensation, in the case of Vidya Devi v. The State of Himachal
Pradesh & Ors. reported at (2020) 2 SCC 569=AIR 2020 SC 4709, The
Hon'ble Supreme Court, held, inter alia, as follows:-
"10.1. The Appellant was forcibly expropriated of her property in
1967, when the right to property was a fundamental right
guaranteed by Article 31 in Part III of the Constitution.
Article 31 guaranteed the right to private property, which could
not be deprived without due process of law and upon just and fair
compensation.
10.2 The right to property ceased to be a fundamental right by the
Constitution (Forty Fourth Amendment) Act, 1978, however, it
continued to be a human right in a welfare State, and a
Constitutional right Under Article 300A of the Constitution. Article
300A provides that no person shall be deprived of his property save
by the authority of law. The State cannot dispossess a citizen of his
property except in accordance with the procedure established by
law. The obligation to pay compensation, though not expressly
included in Article 300A, can be inferred in that Article.
To forcibly dispossess a person of his private property,
without following due process of law, would be violative of a human
right, as also the Constitutional right under Article 300A of the
Constitution.
Reliance is placed on the judgment in Hindustan Petroleum
Corporation Ltd. v. Darius Shapur Chennai MANU/SC/0610/2005:
(2005) 7 SCC 627, wherein this Court held that:
6. ... Having regard to the provisions contained in article 300-A
of the Constitution, the State in exercise of its power of
"eminent domain" may interfere with the right of property of a
person by acquiring the same but the same must be for a public
purpose and reasonable compensation therefor must be paid.
In N. Padmamma v. S. Ramakrishna Reddy
MANU/SC/7731/2008 : (2008) 15 SCC 517, this Court held that:
21. If the right of property is a human right as also a
constitutional right, the same cannot be taken away except in
accordance with law. Article 300-A of the Constitution protects
such right. The provisions of the Act seeking to divest such
right, keeping in view the provisions of Article 300-A of the
Constitution of India, must be strictly construed.
In Delhi Airtech Services Pvt. Ltd. and Ors. v. State of U.P. and Ors.
MANU/SC/0956/2011 : (2011) 9 SCC 354, this Court recognized the
right to property as a basic human right in the following words:
30. It is accepted in every jurisprudence and by different
political thinkers that some amount of property right is an
indispensable safeguard against tyranny and economic
oppression of the Government. Jefferson was of the view that
liberty cannot long subsist without the support of property.
"Property must be secured, else liberty cannot subsist" was the
opinion of John Adams. Indeed the view that property itself is
the seed bed which must be conserved if other constitutional
values are to flourish is the consensus among political thinkers
and jurists.
In Jilubhai Nanbhai Khachar v. State of Gujarat
MANU/SC/0033/1995 : (1995) Supp. 1 SCC 596 this Court held as
follows:
48. ... In other words, Article 300-A only limits the powers of
the State that no person shall be deprived of his property save
by authority of law. There has to be no deprivation without any
sanction of law. Deprivation by any other mode is not
acquisition or taking possession under Article 300-A. In other
words, if there is no law, there is no deprivation.
10.3. In this case, the Appellant could not have been forcibly
dispossessed of her property without any legal sanction, and
without following due process of law, and depriving her payment of
just compensation, being a fundamental right on the date of forcible
dispossession in 1967.
...........
10.5 In a democratic polity governed by the Rule of law, the
State could not have deprived a citizen of his property without the
sanction of law. Reliance is placed on the judgment of this Court in
Tukaram Kana Joshi and Ors. v. M.I.D.C. and Ors.
MANU/SC/0933/2012 : (2013) 1 SCC 353 wherein it was held that
the State must comply with the procedure for acquisition, requisition,
or any other permissible statutory mode. The State being a welfare
State governed by the Rule of law cannot arrogate to itself a status
beyond what is provided by the Constitution.
This Court in State of Haryana v. Mukesh Kumar held that
the right to property is now considered to be not only a constitutional
or statutory right, but also a human right. Human rights have been
considered in the realm of individual rights such as right to shelter,
livelihood, health, employment, etc. Human rights have gained a
multi-faceted dimension.
...........
10.7. The contention advanced by the State of delay and laches of
the Appellant in moving the Court is also liable to be rejected. Delay
and laches cannot be raised in a case of a continuing cause of
action, or if the circumstances shock the judicial conscience of the
Court. Condonation of delay is a matter of judicial discretion, which
must be exercised judiciously and reasonably in the facts and
circumstances of a case. It will depend upon the breach of
fundamental rights, and the remedy claimed, and when and how
the delay arose. There is no period of limitation prescribed for the
courts to exercise their constitutional jurisdiction to do substantial
justice.
In a case where the demand for justice is so compelling, a
constitutional Court would exercise its jurisdiction with a view to
promote justice, and not defeat it.
In Tukaram Kana Joshi and Ors. v. M.I.D.C. and Ors.,
MANU/SC/0933/2012 : (2013) 1 SCC 353 this Court while dealing
with a similar fact situation, held as follows:
There are authorities which state that delay and
laches extinguish the right to put forth a claim. Most of these
authorities pertain to service jurisprudence, grant of
compensation for a wrong done to them decades ago, recovery
of statutory dues, claim for educational facilities and other
categories of similar cases, etc. Though, it is true that there are
a few authorities that lay down that delay and laches debar a
citizen from seeking remedy, even if his fundamental right has
been violated, Under Article 32 or 226 of the Constitution, the
case at hand deals with a different scenario altogether.
Functionaries of the State took over possession of the land
belonging to the Appellants without any sanction of law. The
Appellants had asked repeatedly for grant of the benefit of
compensation. The State must either comply with the procedure
laid down for acquisition, or requisition, or any other
permissible statutory mode."
30. It may also be noted that in almost all the cases where the Hon'ble
Supreme Court has refused to entertain a land loser's legal action on the
ground of delay or laches, were cases where the land loser challenged the
acquisition proceedings after undue delay. This is obviously because such
person, having permitted utilization of his land by not challenging the
acquisition promptly, disentitled himself from challenging the legality of the
acquisition proceedings. However, such a person's claim to compensation
cannot be defeated by the State on the ground of delay.
31. On the question of the waiver, in our considered opinion, in the facts of
the present case, the writ petitioner cannot be said to have waived his right
to claim compensation. The operative notification under Section 4 of the
1894 Act, as we have already held, is that of 2011. The first notification is
that of 2007. From 2012 on words the writ petitioner has been making
demand for compensation, but in vain. Hence, it can hardly be said that he
had waived his right to claim compensation. Waiver of a legal right has to be
by an overt clear act. It cannot be lightly presumed. We find no merit in the
contention of the appellants that the writ petitioner waived his right to claim
compensation.
32. In the facts of the present case, the State having deprived the writ
petitioners of their property without following due process of law and
without paying any compensation- which is really an act of expropriation,
the State cannot be permitted to argue that the delay on the part of the writ
petitioners in approaching the Court will cause imposition of greater
financial burden on the State since in the mean time the 2013 Act has come
into operation and holds the field. Had the State acted in accordance with
law, it could have avoided the additional financial burden, if any, that may
be foisted on it by reason of compensation being calculated in terms of the
provisions of the 2013 Act. In this connection one may refer to the decision
of a Coordinate Bench rendered on September 29, 2022 in MAT 464 of
2018 (The State of West Bengal & Ors. v. Dilip Ghosh & Ors.).
33. In view of the aforesaid, we find no merit in the appeal which is
dismissed along with the connected applications. We direct the First Land
Acquisition Collector/ the Competent Authority to complete the process of
determination of the compensation amount in the manner indicated in
paragraph 26 above, within 12 weeks from date and pay the amount to the
respondent/writ petitioner within two weeks thereafter.
34. Urgent certified website copies of this judgment, if applied for, be
supplied to the parties subject to compliance with all the requisite
formalities.
(ARIJIT BANERJEE, J.)
I agree.
(APURBA SINHA RAY, J.)
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!