Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manaram Sonker vs Union Of India
2022 Latest Caselaw 2227 Chatt

Citation : 2022 Latest Caselaw 2227 Chatt
Judgement Date : 7 April, 2022

Chattisgarh High Court
Manaram Sonker vs Union Of India on 7 April, 2022
                                  1
                                                      ARBA No. 43 of 2021 &
                                                      Other connected matters

                                                                       AFR

        HIGH COURT OF CHHATTISGARH, BILASPUR

                       ARBA No. 43 of 2021

                 Judgment Reserved On : 22/02/2022
                 Judgment Delivered On : 07/04/2022

 Bhagawat Sonker S/o Khorbahara Sonker Aged About 43 Years R/o
  Ward No. 11, Village Post Simga, District Baloda Bazar Bhatapara
  Chhattisgarh.

                                                            ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI), Project Implementation Unit,
   Shankar Nagar Raipur.

2. Competent Authority / Special Land Acquisition Officer Simga, District
   Baloda Bazar-Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bazar-Bhatapara, Chhattisgarh.

                                                         ---- Respondent

                        ARBA No. 9 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                            ---- Appellant

                               Versus

1. Sunder Lal, S/o Hincharam, Aged About 47 Years R/o Ward No.4,
   Village And Post Simga, District Baloda Bazaar - Bhatapara
   Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.
                                   2
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 11 of 2021

 Ramji Devanagan S/o Late Chiman Lal Devangan, Aged About 64
  Years R/o Ward No. 10, Village- Post - Simga, District - Baloda Bazar -
  Bhatapara (Chhattisgarh)

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District - Raipur (Chhattisgarh)

2. Additional Collector / Arbitrator Balodabazar-Bhatapara, District
   Baloda-Bazar-Bhatapara (Chhattisgarh)

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act, 1956 And Land Acquisition Officer, Simga,
   District- Balodabazar-Bhatapara (Chhattisgarh)

                                                        ---- Respondent

                       ARBA No. 12 of 2021

 Shatruhan Sonker S/o Bhakadu Sonker, Aged About 55 Years Through
  Its Power Of Attorney Holder- Jeevrakhan, Age About 56 Years, R/o
  Sheetla Para Ward, Ward No.15, Mahamaya Ward, Village Post Simga,
  District Baloda Bazar Bhatapara Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District Raipur Chhattisgarh

2. Additional Collector/ Arbitrator, Balodabazar Bhatapara, District
                                  3
                                                    ARBA No. 43 of 2021 &
                                                    Other connected matters

   Baloda Bazar Bhatapara Chhattisgarh

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act, 1956 And Land Acquisition Officer, Simga,
   District Balodabazar Bhatapara Chhattisgarh

                                                       ---- Respondent

                       ARBA No. 13 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar , Raipur Chhattisgarh.

                                                          ---- Appellant

                              Versus

1. Anuj S/o Dhunari Aged About 57 Years R/o Bhanthipara, Ward No. 14,
   Village And Post Simga, District Baloda Bazaar Bhatapara
   Chhattisgarh.

2. Ashok S/o Dhunari Aged About 40 Years R/o Bhanthipara, Ward No.
   14, Village And Post Simga, District Baloda Bazaar Bhatapara
   Chhattisgarh.

3. Rajkumar S/o Dhunari Aged About 37 Years R/o Bhanthipara, Ward
   No. 14, Village And Post Simga, District Baloda Bazaar Bhatapara
   Chhattisgarh.

4. Kamla Bai W/o Gangaram Aged About 37 Years R/o Bhathgaon,
   Raipur , District Raipur Chhattisgarh.

5. Vimla Bai W/o Chatrapal Aged About 40 Years R/o Village Tirurghat,
   Tahsil Dhamdha, District Durg Chhattisgarh.

6. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazar Bhatapara Chhattisgarh.

7. Additional Collector Baloda Bazaar / Arbitrator , Baloda Bazaar
   Chhattisgarh.

                                                       ---- Respondent

                       ARBA No. 15 of 2021

 Union Of India, Through The Ministry Of Road Transport And
                                   4
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh. Now, National Highways Authority Of
  India, Through The Project Director, Project Implementation Unit, D-
  61, HIG-I, Abhilasha Parisar, Behind Hi-Tech Bus Stand, Tifra,
  Bilaspur Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Tulsiram Dewangan, S/o Pilwaram Dewangan, Aged About 72 Years
   R/o Ward No.4, Village And Post Simga, District Baloda Bazaar -
   Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 16 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh. Now, National Highways Authority Of
  India, Through The Project Director, Project Implementation Unit, D-
  61, HIG-I, Abhilasha Parisar, Behind Hi-Tech Bus Stand, Tifra,
  Bilaspur (Chhattisgarh)

                                                           ---- Appellant

                               Versus

1. Chiman Lal Devangan (Dead) Through His Legal Heir- Ramji
   Devangan S/o Late Chiman Lal Devangan Aged About 64 Years R/o
   Ward No. 10, Village And Post Simga, District Baloda Bazaar-
   Bhatapara (Chhattisgarh),

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar-Bhatapara (Chhattisgarh)

3. Additional Collector Baloda Bazar / Arbitrator, Baloda Bazaar
   (Chhattisgarh)
                                   5
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                                                        ---- Respondent

                       ARBA No. 17 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh. Now, National Highways Authority Of
  India, Through The Project Director, Project Implementation Unit, D-
  61, HIG-I, Abhilasha Parisar, Behind Hi-Tech Bus Stand, Tifra,
  Bilaspur (Chhattisgarh)

                                                           ---- Appellant

                               Versus

1. Bhagwat Sonker S/o Late Khorbahra Sonker Aged About 43 Years R/o
   Ward No. 11, Village And Post Simga, District Baloda Bazaar-
   Bhatapara (Chhattisgarh)

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar-Bhatapara (Chhattisgarh)

3. Additional Collector Baloda Bazar / Arbitrator, Baloda Bazaar
   (Chhattisgarh)

                                                        ---- Respondent

                       ARBA No. 18 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar Raipur, Chhattisgarh. Now, National Highways Authority Of
  India, Through The Project Director, Project Implementation Unit, D-
  61, HIG-I, Abhilasha Parisar, Behind Hi-Tech Bus Stand, Tifra,
  Bilsapur Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Manaram Sonker, S/o Khorbahra Aged About 52 Years R/o Ward No.
   15, Village And Post Simga, District Baloda Bazaar- Bhatapara
   Chhattisgarh

2. Competent Officer / Special Land Acquisition Officer, Simga, District
                                  6
                                                      ARBA No. 43 of 2021 &
                                                      Other connected matters

   Baloda Bazaar- Bhatapara Chhattisgarh

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh

                                                         ---- Respondent

                       ARBA No. 20 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh. Now, National Highways Authority Of
  India, Through The Project Director, Project Implementation Unit, D-
  61, HIG- I, Abhilasha Parisar, Behind Hi-Tech, Bus Stand, Tifra,
  Bilaspur, Chhattisgarh.

                                                            ---- Appellant

                              Versus

1. (a) Islam Bi, Age about 60 years, W/o late Shri Safi Mohammad

   (b) Pyar Mohammad, age 35 years, S/o Late Shri Safi Mohammad

   (c) Nasima, age 32 years, D/o Late Safi Mohammad

   All Legal heirs of late Shri Safi Mohammad, Through Power of
   Attorney Holder Shri Sharif Mohammad, age about 53 years, S/o late
   Umerdaraj, R/o and No.14, Village Post Simga, Police Station Simga,
   District Baloda Bazar-Bhatapara, Chhattisgarh

2. Competent Officer/ Special Land Acquisition Officer Simga, District-
   Baloda Bazar- Bhatapara, Chhattisgarh.

3. Additional Collector Baloda Bazaar/ Arbitrator, Baloda Bazaar,
   Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 21 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                            ---- Appellant
                                   7
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                               Versus

1. Sitaram, S/o Tetku, Aged About 57 Years R/o Ward No. 12, Village
   And Post Simga, District Baloda Bazaar - Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 22 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Banshi Sonker, S/o Bhakadu Sonker, Aged About 64 Years R/o Ward
   No. 12, Village And Post Simga, District Baloda Bazaar - Bhatapara
   Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 23 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Dhanush Kumar S/o Jeevan Lal Devangan Aged About 55 Years R/o
                                     8
                                                         ARBA No. 43 of 2021 &
                                                         Other connected matters

   Ward No. 12, Village And Post Simga, District Baloda Bazaar
   Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar Bhatapara Chhattisgarh.

3. Additional Collector    Baloda       Bazaar/Arbitrator,   Baloda    Bazaar
   Chhattisgarh.

                                                             ---- Respondent

                       ARBA No. 24 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur Chhattisgarh.,

                                                               ---- Appellant

                               Versus

1. Tulsidas S/o Late Shyamlal Aged About 61 Years R/o Avrethi, Tahsil
   Simga, District Baloda Bazaar Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar Bhatapara Chhattisgarh.

3. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                             ---- Respondent

                       ARBA No. 25 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                               ---- Appellant

                               Versus

1. Mehtarin Wd/o Domra Sonkar (Dead) Through Legal Heirs 1 (a)
   Hariprasad Sonkar, 1(b) Rameshwar Sonkar, 1(c) Ramkhilawan Sonkar,
   1(d) Haldhar Sonkar, And 1(e) Hemlal Sonkar, 1(a) to 1(e) Are Sons Of
   Domra Sonkar and Are Residents Of Village Simga, Tahsil Simga,
                                   9
                                                      ARBA No. 43 of 2021 &
                                                      Other connected matters

   District Baloda Bazaar-Bhatapara (Chhattisgarh),

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar-Bhatapara (Chhattisgarh)

3. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazaar
   (Chhattisgarh),

                                                         ---- Respondent

                       ARBA No. 26 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                            ---- Appellant

                               Versus

1. Janak Sonker S/o Baisakhu Aged About 44 Years R/o Ward No. 12,
   Village And Post Simga, District Baloda Bazaar-Bhatapara
   (Chhattisgarh)

2. Omprakash Sonker S/o Baisakhu Aged About 42 Years R/o Ward No.
   12, Village And Post Simga, District Baloda Bazaar-Bhatapara
   (Chhattisgarh)

3. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar-Bhatapara (Chhattisgarh)

4. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazaar
   (Chhattisgarh)

                                                         ---- Respondent

                       ARBA No. 27 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi. Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                            ---- Appellant

                               Versus
                                  10
                                                    ARBA No. 43 of 2021 &
                                                    Other connected matters

1. Fekuram Sonker S/o Guhan Sonker Aged About 46 Years R/o Ward
   No.4, Village And Post- Simga, District- Baloda- Bazaar- Bhatapara,
   Chhattisgarh.

2. Munni Bai D/o Guhan Sonker Aged About 38 Years Through Power Of
   Attorney Holder Respondent No. 1 -Fekuram Sonker, R/o Ward No.4,
   Village And Post- Simga, District- Baloda- Bazaar- Bhatapara,
   Chhattisgarh.

3. Basanti Bai D/o Guhan Sonker Aged About 36 Years Through Power
   Of Attorney Holder Respondent No.1-Fekuram Sonker, R/o Ward No.4,
   Village And Post- Simga, District- Baloda- Bazaar- Bhatapara,
   Chhattisgarh.

4. Laxmi Bai D/o Guhan Sonker Aged About 34 Years Through Power Of
   Attorney Holder Respondent No.1-Fekuram Sonker, R/o Ward No.4,
   Village And Post- Simga, District- Baloda- Bazaar- Bhatapara,
   Chhattisgarh.

5. Budhiyarin Bai W/o Guhan Sonker Aged About 38 Years Through
   Power Of Attorney Holder Respondent No.1-Fekuram Sonker, R/o
   Ward No.4, Village And Post- Simga, District- Baloda- Bazaar-
   Bhatapara, Chhattisgarh.

6. Competent Officer/ Special Land Acquisition Officer Simga, District-
   Baloda Bazaar- Bhatapara, Chhattisgarh.

7. Additional Collector Baloda Bazaar/ Arbitrator, Baloda Bazaar,
   Chhattisgarh.

                                                       ---- Respondent

                       ARBA No. 28 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                          ---- Appellant

                              Versus

1. Keja Bai Sonker D/o Buddhu Sonker Aged About 42 Years Through
   Power Of Attorney Holder Banshi Sonker, S/o Bhaou Sonker, A/a 64
   Years, R/o Mahamaya Ward-15, Village And Post- Simga, District-
   Baloda Bazaar- Bhatapara, Chhattisgarh.
                                  11
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

2. Competent Officer/ Special Land Acquisition Officer Simga, District-
   Baloda Bazaar- Bhatapara, Chhattisgarh.

3. Additional Collector Baloda Bazaar/ Arbitrator, Baloda Bazaar,
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 29 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Shatruhan Sonker S/o Bhakadu Sonkar Aged About 57 Years Through
   General Power Of Attorney Jivrakhan, S/o Bhakadu Sonkar, R/o
   Shitlapara, Ward No. 15, Mahamaya Ward Simga, Tahsil Simga,
   District Baloda Bazar-Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar Bhatapara Chhattisgarh.

3. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 30 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Rajkumar Mandal S/o Ajit Mandal (Bangali) Aged About 51 Years R/o
   Village And Post Simga, District Baloda Bazar-Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar Bhatapara Chhattisgarh.
                                  12
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

3. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 31 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Smt Anusuiya, D/o Ledga Sonker, Aged About 44 Years R/o Village
   Simga, Tahsil Simga, District Baloda Bazaar - Bhatapara (C.G.)
   Through General Power Of Attorney Rajaram, S/o Guhan Sonker, R/o
   Village Simga, Tahsil Simga, District Baloda Bazaar - Bhatapara
   Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 32 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhatisgarh.

                                                           ---- Appellant

                               Versus

1. Bhakadu Sonker S/o Telku Sonkar Aged About 64 Years Through
   General Power Of Attorney Jivrakhan, S/o Bhakadu Sonkar, R/o Simga,
   Tahsil Simga, District Baloda Bazaar-Bhatapara (Chhattisgarh)

2. Competent Officer / Special Land Acquisition Officer Simga, District
   Baloda Bazaar-Bhatapara (Chhattisgarh)
                                  13
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

3. Additional Collector Baloda Bazaar-Bhatapara (Chhattisgarh)

                                                        ---- Respondent

                       ARBA No. 33 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi Through The Project Director, National
  Highways Authority Of India Project Implementation Unit, Shankar
  Nagar, Raipur Chhattisgarh, Now National Highways Authority Of
  India Through The Project Director , Project Implementation Unit, D -
  61, HIG I, Abhilasha Parisar, Behind Hi Tech Bus Stand , Tifra
  Bilaspur Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Holaram Panjwani S/o Late Jamiyatmal Panjwani Aged About 72 Years
   Through Its Power Of Attorney Holder Chetandas Panjwani , S/o Late
   Jamiyatmal Panjwani, Aged About 72 Years, R/o Ward No. 4, Village
   And Post Simga , District Baloda Bazar Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer Simga , District
   Baloda Bazar Bhatapara Chhattisgarh.

3. Additional Collector Baloda Bazaar / Arbitrator, Baloda Bazar
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 34 of 2021

 Union Of India Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Nandkishore S/o Late Gajpat Maratha Aged About 47 Years R/o
   Village- Simga, District- Baloda Bazaar- Bhatapara, Chhattisgarh.

2. Smt. Nisha Morkhe W/o Narayan Rao Morkhe R/o Nagpur,
   Maharashta.
                                  14
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

3. Smt. Shashi Pawar W/o Subhodh Pawar D/o Gajpat Rao Maratha, R/o
   Balod, Chhattisgarh.

4. Smt. Manjula Gawde W/o Arun Rao D/o Gajpat Rao Maratha, R/o
   Chandrapur, Maharashtra.

5. Kum. Sanjula Bhosle D/o Gajpat Rao Maratha R/o Simga, District-
   Baloda Bazaar- Bhatapara, Chhattisgarh.

6. Kum. Ragini Bhosle D/o Gajpat Rao Maratha R/o Simga, Tahsil-
   Simga, District- Baloda- Bazaar- Bhatapara, Chhattisgarh.

7. Smt. Anita Rani Through Nandkishore Bhosle.

   Respondents No.2 to 7 through General Power of Attorney Nandkishore
   Bhosle, son of Late Gajpat Rao Bhosle, R/o Simga, Tehsil Simga,
   District Balodabazar-Bhatapara, Chhattisgarh

8. Competent Officer/ Special Land Acquisition Officer Simga, District-
   Baloda Bazaar- Bhatapara, Chhattisgarh.

9. Additional Collector Baloda Bazaar/ Arbitrator, Baloda Bazaar,
   Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 35 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Shatrughan Sonker, S/o Bhakadu Sonker, Aged About 62 Years
   Through General Power Of Attorney Jivrakhan, S/o Bhakadu Sonkar,
   R/o Shitlapara, Ward No. 11, Mahamaya Ward, Simga, Tahsil Simga,
   District Baloda Bazaar - Bhatapara Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.
                                  15
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                                                        ---- Respondent

                       ARBA No. 36 of 2021

 Shatrughan Sonker S/o Bhakadu Sonkar Aged About 60 Years Through
  Power Of Attorney Holder Jeevrakhan Sonkar Age About 55 Years, S/o
  Bhakhadu Sonkar, R/o Ward No. 11, Village Post Simga, District
  Baloda Bazar Bhatapara, Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI) Project Implementation Unit,
   Shankar Nagar, Raipur, Chhattisgarh

2. Competent Authority/ Special Land Acquisition Officer, Simga District
   Baloda Bazar-Bhatapara, Chhattisgarh

3. Upper Collector Baloda Bazar/ Arbitrator Baloda Bazar, District-
   Baloda Bajar-Bhatapara, Chhattisgarh

                                                        ---- Respondent

                       ARBA No. 37 of 2021

1. Nandkishor Bhosale S/o Late Gajpat Maratha Aged About 48 Years R/o
   Village Simga, District Baloda Bazar-Bhatapara, Chhattisgarh.

2. Shrimati Nisha Gorakhe W/o Narayan Rao Gorakhe Aged About 64
   Years R/o Nagpur Maharashtra.

3. Shrimati Shashi Pawar W/o Subodh Pawar, D/o Gajpat Rao Maratha
   Aged About 45 Years R/o Balod District Balod, Chhattisgarh.

4. Shrimati Manjula Gaawade W/o Arun Rao, D/o Gajpat Rao Maratha
   Aged About 43 Years R/o Chandrapur Maharashtra.

5. Miss Sanjula Bhosale D/o Late Gajpat Maratha Aged About 41 Years
   R/o Village Simga, District Baloda Bazar-Bhatapara, Chhattisgarh.

6. Miss Ragini Bhosale D/o Late Gajpat Maratha Aged About 34 Years R/
   o Village Simga, District Baloda Bazar-Bhatapara, Chhattisgarh.

7. Shrimati Anita Rani D/o Late Gajpat Maratha Aged About 42 Years R/
   o Village Simga, District Baloda Bazar-Bhatapara, Chhattisgarh.
                                  16
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

   Appellants No.2 to 7 Through General Power Of Attorney Holder
   Nandkishor Bhosale, S/o Late Gajpat Maratha, Aged About 48 Years,
   R/o Village Simga, District Baloda Bazar-Bhatapara, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI), Project Implementation Unit,
   Shankar Nagar Raipur,

2. Competent Authority / Special Land Acquisition Officer Simga District
   Baloda Bazar-Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bazar- Bhatapara, Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 39 of 2021

 Union Of India, Through The Ministry Of Road Transport And
  Highways, New Delhi, Through The Project Director, National
  Highways Authority Of India, Project Implementation Unit, Shankar
  Nagar, Raipur, Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Smt. Salma Bano W/o Farukh Menan, Aged About 47 Years R/o
   Simga, Tahsil Simga, District Baloda Bazar Bhatapara, Chhattisgarh.

2. Competent Officer / Special Land Acquisition Officer, Simga, District
   Baloda Bazaar - Bhatapara Chhattisgarh.

3. State Of Chhattisgarh Through Land Execution Officer SDO (Revenue)
   District Baloda Bazaar Bhatapara Chhattisgarh.

4. Additional Collector, Baloda Bazaar / Arbitrator, Baloda Bazaar
   Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 40 of 2021
                                  17
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

 Keja Bai Sonker D/o Buddhu Sonker Aged About 42 Years Through
  Power Of Attorney Holder Banshi Sonker, Aged About 62 Years, S/o
  Bhaou Sonker, R/o Mahamaya Ward No. 15 Simga, District Baloda
  Bazar Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI), Project Implementation Unit,
   Shankar Nagar Raipur.

2. Competent Authority / Special Land Acquisition Officer Simga, District
   Baloda Bazar-Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bazar-Bhatapara, Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 41 of 2021

 Smt. Anusuiya Sonker D/o Ledga Sonker Aged About 47 Years
  Through Power Of Attorney Holder Rajaram Sonker , Age 60 Years, S/
  o Late Guhan Sonker , R/o Ward No. 02, Village Post Simga District
  Baloda Bazar Bhatapara Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways ,
   Department Of Road Transport And Highways , New Delhi, Through
   Its Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur
   District Raipur Chhattisgarh.

2. Additional Collector / Arbitrator Balodabazaar Bhatapara District
   Baloda Bazar Bhatapara Chhattisgarh.

3. Sub Divisional Office (Rev) And Competent Authority Under The
   National Highways Act , 1956 And Land Acquisition Officer, Simga,
   District Baloda Bazar Bhatapara Chhattisgarh.

                                                        ---- Respondent
                                  18
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                       ARBA No. 42 of 2021

 Dhanush Kumar S/o Jeevan Lal Devangan Aged About 55 Years R/o
  Ward No. 12, Simga, District Baloda Bazar Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI), Project Implementation Unit,
   Shankar Nagar Raipur.

2. Competent Authority / Special Land Acquisition Officer Simga, District
   Baloda Bazar-Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bazar-Bhatapara, Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 44 of 2021

 Banshi Sonker S/o Late Bhaou Sonker Aged About 71 Years R/o Ward
  No. 15, Mahamaya Ward, Village Post Simga, District Baloda Bazar
  Bhatapara Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District Raipur Chhattisgarh.

2. Additional Collector / Arbitrator, Balodabazar Bhatapara District
   Baloda Bazar Bhatapara Chhattisgarh.

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act 1956 And Land Acquisition Officer, Simga,
   District Balodabazar Bhatapara Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 45 of 2021
                                  19
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

1. Janak Sonker S/o Late Baisakhu Sonker Aged About 47 Years R/o
   Ward No. 12, Village - Post - Simga, District- Baloda Bazar-Bhatapara
   (Chhattisgarh)

2. Omprakash Sonker S/o Late Baisakhu Sonker Aged About 45 Years R/
   o Ward No. 12, Village - Post - Simga, District- Baloda Bazar-
   Bhatapara (Chhattisgarh),

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highways Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District - Raipur (Chhattisgarh)

2. Additional Collector / Arbitrator Balodabazar-Bhatapara, District
   Baloda-Bazar-Bhatapara (Chhattisgarh)

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways Act 1956 And Land Acquisition Officer, Simga,
   District - Balodabazar-Bhatapara (Chhattisgarh)

                                                         ---- Respondent

                       ARBA No. 46 of 2021

 Sunder Lal S/o Late Hincharam Aged About 58 Years R/o Ward No. 4,
  Village Post Simga, District Baloda Bazar-Bhatapara Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highways Authority Of India, Through
   Project Director, Project Implementation Unit Shanker Nagar, Raipur
   District Raipur Chhattisgarh

2. Additional Collector/arbitrator Baloda Bazar-Bhatapara District Baloda
   Bazar-Bhatapara Chhattisgarh

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act, 1956 And Land Acquisition Officer, Simga,
                                  20
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

   District Baloda Bazar-Bhatapara Chhattisgarh

                                                         ---- Respondent

                       ARBA No. 48 of 2021

 Sitaram S/o Tetku Aged About 57 Years R/o Ward No 12 Village Post
  Simga, District Baloda Bazar Bhatapara Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (N H A I), Project Implementation Unit,
   Shankar Nagar Raipur Chhattisgarh.

2. Competent Authority / Special Land Acquisition Officer, Simga District
   Baloda Bajar - Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bajar - Bhatapara, Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 49 of 2021

1. Hariprashad Sonker S/o Late Domra Sonker Aged About 60 Years R/o
   Ward No. 2, Village Post Simga , District Baloda Bazar Bhatapara
   Chhattisgarh.

2. Rameshwer Sonker S/o Late Domra Sonker Aged About 58 Years
   Through Its Power Of Attorney Holder Appellant No.1-Hariprashad
   Sonker, R/o Ward No. 2, Village Post Simga , District Baloda Bazar
   Bhatapara Chhattisgarh.

3. Ram Khilawan S/o Late Domra Sonker Aged About 50 Years Through
   Its Power Of Attorney Holder Appellant No.1-Hariprashad Sonker, R/o
   Ward No. 2, Village Post Simga , District Baloda Bazar Bhatapara
   Chhattisgarh.

4. Haldhar Sonker S/o Late Domra Sonker Aged About 45 Years Through
   Its Power Of Attorney Holder Appellant No.1-Hariprashad Sonker, R/o
   Ward No. 2, Village Post Simga , District Baloda Bazar Bhatapara
   Chhattisgarh.

5. Hemlal Sonker S/o Late Domra Sonker Aged About 47 Years Through
                                  21
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

   Its Power Of Attorney Holder Appellant No.1-Hariprashad Sonker, R/o
   Ward No. 2, Village Post Simga , District Baloda Bazar Bhatapara
   Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways ,
   Department Of Road Transport And Highways New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director , Project Implementation Unit, Shanker Nagar, Raipur
   District Raipur Chhattisgarh.

2. Additional Collector / Arbitrator Balodabazar Bhatapara, District
   Baloda Bazar Bhatapara Chhattisgarh.

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways Act 1956 And Land Acquisition Officer, Simga,
   District Baloda Bazar Bhatapara Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 50 of 2021

1. Anuj S/o Late Dhunari Aged About 60 Years R/o Bhantipara, Ward No.
   14, Village And Post- Simga, District- Baloda Bazar- Bhatapara,
   Chhattisgarh.

2. Ashok S/o Late Dhunari Aged About 45 Years R/o Bhantipara, Ward
   No. 14, Village And Post- Simga, District- Baloda Bazar- Bhatapara,
   Chhattisgarh. Through Its Power Of Attorney Holder Appellant No.1-
   Anuj.

3. Rajkumar S/o Late Dhunari Aged About 40 Years R/o Bhantipara,
   Ward No. 14, Village And Post- Simga, District- Baloda Bazar-
   Bhatapara, Chhattisgarh. Through Its Power Of Attorney Holder
   Appellant No.1-Anuj.

4. Kamla Bai W/o Gangaram Aged About 40 Years R/o Bhathgaon,
   Raipur, District- Raipur, Chhattisgarh. Through Its Power Of Attorney
   Holder Appellant No.1-Anuj.

5. Vimla Bai W/o Chatrapal Aged About 43 Years R/o Village- Titurghat,
   Tahsil- Dhamdha, District- Durg, Chhattisgarh. Through Its Power Of
   Attorney Holder Appellant No.1-Anuj.
                                  22
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways ,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District- Raipur, Chhattisgarh.

2. Additional Collector/ Arbitrator Balodabazar- Bhatapara, District-
   Baloda Bazar- Bhatapara, Chhattisgarh

3. Sub Divisional Officer (Revenue) And Competent Authority Under The
   National Highways Act 1956, And Land Acquisition Officer, Simga,
   District- Balodabazar- Bhatapara, Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 51 of 2021

 Tulsiram Dewangan S/o Pilwaram Dewangan Aged About 72 Years R/o
  Ward No. 4, Village Post Simga , District Baloda Bazar Bhatapara
  Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways ,
   Department Of Road Transport And Highways New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director , Project Implementation Unit, Shanker Nagar, Raipur
   District Raipur Chhattisgarh.

2. Additional Collector / Arbitrator Balodabazar Bhatapara , District
   Baloda Bazar Bhatapara Chhattisgarh.

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways Act 1956 And Land Acquisition Officer, Simga,
   District Baloda Bazar Bhatapara Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 52 of 2021

 Rajkumar Mandal S/o Ajit Mandal (Bangali) Aged About 52 Years R/o
  Village Post Simga, P. S. Simga, District Baloda Bazar-Bhatapara
                                   23
                                                      ARBA No. 43 of 2021 &
                                                      Other connected matters

  Chhattisgarh

                                                            ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highways Authority Of India, Through
   Project Director, Project Implementation Unit Shanker Nagar, Raipur
   District Raipur Chhattisgarh

2. Additional Collector/arbitrator Baloda Bazar-Bhatapara District Baloda
   Bazar-Bhatapara Chhattisgarh

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act, 1956 And Land Acquisition Officer, Simga,
   District Baloda Bazar-Bhatapara Chhattisgarh

                                                         ---- Respondent

                       ARBA No. 53 of 2021

 Holaram Panjwani, (Wrongly Mentioned In The Order), S/o Late
  Jamiyatmal Panjwani, Aged About 74 Years Through Its Power Of
  Attorney Holder Chetan Das Panjwani, Age About 73 Years, R/o Ward
  No. 4, Village - Post - Simga, Police Station - Simga, District - Baloda
  Bazar - Bhatapara Chhattisgarh.

                                                            ---- Appellant

                               Versus

1. Government Of India, Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District - Raipur Chhattisgarh.

2. Additional Collector / Arbitrator, Balodabazar - Bhatapara, District
   Baloda - Bazar - Bhatapara Chhattisgarh.

3. Sub Divisional Officer (Rev) And Competent Authority Under The
   National Highways, Act, 1956 And Land Acquisition Officer, Simga,
   District - Balodabazar - Bhatapara Chhattisgarh.

                                                         ---- Respondent
                                  24
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

                       ARBA No. 54 of 2021

 Bhakadu Sonker Since Deceased Through His Legal Heir Jeevrakhan
  Sonekar Through Power Of Attorney Holder Jeevrakhan Sonker Aged
  About 55 Year S/o Bhakhadu Sonker R/o Ward No. 11 Village Post
  Simga District Baloda Bazar-Bhatapara Chhattisgarh

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director National
   Highways Authority Of India (NHAI) Project Implementation Unit
   Shankar Nagar Raipur Chhattisgarh

2. Competent Authority / Special Land Acquisition Officer Simga District
   Baloda Bazar-Bhatapara Chhattisgarh

3. Upper Collector Baloda Bazar/arbitrator Baloda Bazar District Baloda
   Bazar-Bhatapara Chhattisgarh

                                                         ---- Respondent

                       ARBA No. 57 of 2021

 Manaram Sonker, aged about 50 years, S/o Khorbahara, R/o Ward
  No.15, Village & Post Simga, District Balodabazar-Bhatapara (CG)

                                                           ---- Appellant

                               Versus

1. Union Of India Through Ministry Of Highways Development And
   Road Transport New Delhi, Through Project Director, National
   Highways Authority Of India (NHAI), Project Implementation Unit,
   Shankar Nagar Raipur.

2. Competent Authority / Special Land Acquisition Officer Simga, District
   Baloda Bazar - Bhatapara, Chhattisgarh.

3. Upper Collector Baloda Bazar / Arbitrator Baloda Bazar District Baloda
   Bajar - Bhatapara, Chhattisgarh.

                                                         ---- Respondent

                       ARBA No. 58 of 2021
                                  25
                                                     ARBA No. 43 of 2021 &
                                                     Other connected matters

 Mohd. Farukh Memon, S/o Late Shri Haji Habib, Aged About 66 Years
  R/o Ward No. 13, Village - Post - Simga, District - Baloda Bazar -
  Bhatapara Chhattisgarh.

                                                           ---- Appellant

                               Versus

1. Government Of India, Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through Its
   Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District - Raipur Chhattisgarh.

2. Competent Authority / Land Acquisition Officer Under The National
   Highways Act, 1956 Bhatapara, District - Balodabazar - Bhatapara
   Chhattisgarh.

3. State Of Chhattisgarh, Through Sub Divisional Officer (Rev), Land
   Acquisition Officer, Bhatapara, District - Balodabazar - Bhatapara
   Chhattisgarh.

4. Additional Collector / Arbitrator, Balodabazar - Bhatapara, District
   Baloda - Bazar - Bhatapara Chhattisgarh.

                                                        ---- Respondent

                       ARBA No. 59 of 2021

 Salma Bano W/o Shri Mohd. Farukh Memon at present Aged About 51
  Years R/o Ward No. 13, Village- Post - Simga, District - Baloda Bazar-
  Bhatapara (Chhattisgarh)

                                                           ---- Appellant

                               Versus

1. Government Of India Ministry Of Road Transport And Highways,
   Department Of Road Transport And Highways, New Delhi, Through
   Its Project Director, National Highway Authority Of India, Through
   Project Director, Project Implementation Unit, Shanker Nagar, Raipur,
   District - Raipur (Chhattisgarh)

2. Competent Authority / Land Acquisition Officer Under The National
   Highways Act, 1956 Bhatapara District - Balodabazar-Bhatapara
   (Chhattisgarh)
                                      26
                                                         ARBA No. 43 of 2021 &
                                                         Other connected matters

   3. State Of Chhattisgarh Through Sub Divisional Officer (Rev), Land
      Acquisition Officer, Bhatapara, District - Balodabazar-Bhatapara
      (Chhattisgarh)

   4. Additional Collector / Arbitrator Balodabazar-Bhatapara, District
      Baloda-Bazar-Bhatapara (Chhattisgarh) s

                                                            ---- Respondent

                           ARBA No. 38 of 2021

    Union Of India Through Ministry Of Road Transport and Highways
     New Delhi, Through Project Director, National Highways Authority Of
     India, Project Implementation Unit, Shankar Nagar Raipur,
     Chhattisgarh, now National Highway Authority of India, through the
     Project Director, Project Implementation Unit, D-61, HIG-1, Abhilasha
     Parisar, behind Hi-Tech Bus Stand, Tifra, Bilaspur (CG)

                                                               ---- Appellant

                                  Versus

   1. Farukh Memon, son of Hazi Habib, aged about 62 years, R/o Village &
      Post Simga, District Balodabazar-Bhatapara (CG)

   2. Competent Officer/Special Land Acquisition Officer, Simga, District
      Balodabazar-Bhatapara (CG)

   3. State of Chhattisgarh, through Land Execution Officer, SDO (Revenue),
      Bhatapara (CG)

   4. Additional Collector, Balodabazar/Arbitrator, Balodabazar (CG)

                                                            ---- Respondent



For Appellant/NHAI : Shri Dhiraj Kumar Wankhede, Standing Counsel with
                      Shri Shahil Singh, Advocate.
For Claimants/Private Individuals : Shri Sudeep Shrivastava and Shri Yogesh
                       Pandey, Advocates.
For Respondent/State : Shri Samir Uraon, Govt. Advocate.



                  Hon'ble Shri Deepak Kumar Tiwari, J
                                       27
                                                          ARBA No. 43 of 2021 &
                                                          Other connected matters

                            C A V JUDGMENT

1.   The aforesaid Appeals are being disposed of by this common judgment,

     as common question of law is involved for adjudication.

2.   The admitted facts of the case are as under:-

 it is admitted fact that the NHAI had issued a notification under Section
     3(A) of the National Highways Act, 1956 (henceforth 'the Act, 1956')
     with an intention to acquire the land on Bilaspur-Raipur National
     Highway No.200/30 of Balodabazar-Bhatapara Section for its four-
     laning/six-laning on 31st May, 2011.
 the claimants are the land owners/land losers whose lands were sought
     to be acquired for the said project.
 after completing the formalities declaration of acquisition has been
     made on 11.11.2011 under Section 3 (D) of the Act, 1956.
 under the provisions of Section 3-G of the Act, 1956, the Competent
     Authority/Land Acquisition Officer i.e. the Sub Divisional Officer
     (Revenue), Bhatapara initially passed an award on 11 th October, 2012
     and calculated the compensation at the rate of Rs.23,76,000/- per
     hectares according to the guidelines for the market value of agricultural
     land for the year 2011-12.
 the claimants were not satisfied with the amount so determined for
     compensation, therefore, the Additional Collector, Balodabazar-
     Bhatapara was appointed as an Arbitrator under Section 3-G (5) of the
     Act, 1956.    The Arbitrator i.e. the Additional Collector refused to
     enhance the award amount and confirmed the order passed by the
     Competent Authority vide its order dated 28th October, 2015.
 the claimants had challenged the arbitral award dated 28th October, 2015
     before the District Judge, Balodabazar under Section 34 of the
     Arbitration and Conciliation Act, 1996 (henceforth 'the Act, 1996'). By
     order dated 17th May, 2018, the District Judge partly allowed the
                                   28
                                                       ARBA No. 43 of 2021 &
                                                       Other connected matters

  petitions/applications and remitted the matter back to the Arbitrator for
  fresh adjudication. The District Judge has observed in para-41 of the
  said order that in the guidelines for the year 2011-12, there was
  ambiguity in the rates of the lands which are situated to the extent of 20
  meter depth from the road and the calculation was made as the land was
  more than 2020 square meter.         Therefore, differentiate rate of per
  hectare was applicable and not at the rate of per square meter. In such
  cases though the land is adjoining to the road, therefore, on this score,
  the District Judge has observed that the rule is not clear and ambiguous
  and hence the case was remitted back.
 after the remand, the Additional Collector, Balodabazar/Arbitrator
  instead of passing a fresh award, either enhancing or refusing to
  enhance the amount of compensation, referred the matter to the Land
  Acquisition Officer for re-calculating the award amount vide order
  dated 17th January, 2019. However, in the said order, it was observed
  that Rs.11,520/- per square meter, the market rate of the land, would be
  applicable.
 the Land Acquisition Officer/Competent Authority/SDO (Revenue),
  Simga, District Balodabazar has again recomputed the award amount
  and passed the order dated 3rd May, 2019 and re-affirmed the
  calculation and total compensation amount which was awarded earlier
  by order dated 11th October, 2012.
 the claimants being aggrieved with the order passed by the SDO
  (Revenue)/Competent Authority on 3rd May, 2019 refusing to
  amend/modify the original award, challenged the same by way of filing
  writ petitions bearing number WPC No.1850/2019 and other connected
  matters. Vide orders dated 17th June, 2019 & 27th June, 2019, liberty
  was given to the petitioners therein that they may move before the
  District Judge under Section 34 of the Act, 1996 to assail the order
  passed by the Competent Authority and also the order passed by the
  Arbitrator i.e. Additional Collector on 17th January, 2019. It was also
                                      29
                                                          ARBA No. 43 of 2021 &
                                                          Other connected matters

     directed that the cases shall be dealt with on its own merits without
     raising plea of limitation provided the petitioners move before the
     District Judge within a period of 30 days from the order.
 The District Judge, Balodabazar finally passed the impugned award on
     12.2.2021.
3.   Arbitration Appeals Nos.13/2021, 23/2021, 33/2021, 26/2021, 31/2021,

     30/2021, 32/2021, 28/2021, 27/2021, 34/2021, 21/2021, 24/2021,

     35/2021, 22/2021, 29/2021, 25/2021, 16/2021, 15/2021, 17/2021,

     18/2021, 39/2021, 9/2021, 38/2021 & 20/2021 have been preferred by

     the Union of India, through the Ministry of Road Transport and

     Highways against the impugned order dated 12.2.2021 passed by the

     District Judge, Baloda Bazar in a batch of civil suits whereby the

     learned District Judge, while partly allowing the claims/applications

     preferred by the private individuals/land losers under Section 34 of the

     Arbitration and Conciliation Act, 1996 set aside the orders dated

     17.1.2019 and 3.5.2019 passed by the Arbitrator/Competent Authority.

     The impugned order has been assailed on the ground that the private

     respondents have deliberately suppressed the fact that against the

     judgment passed in WA No.7/2019 (Ashutosh Agrawal & another Vs.

     Union of India & Others), review petition is pending till date. The

     private respondents/claimants have not affixed the proper Court fee as

     per the Act, 1996 and the said ground was raised before the learned

     District Judge, however, the learned District Judge, without considering

     the same, passed the impugned order.       While passing the impugned
                                      30
                                                          ARBA No. 43 of 2021 &
                                                          Other connected matters

     order, learned District Judge enhanced the solatium by referring the

     judgment in the matter of Ashutosh Agrawal, referred to above. It is

     submitted that neither the Right to Fair Compensation Transparency in

     Land Acquisition, Rehabilitation and Resettlement Act, 2013 nor the

     judgment in the matter of Ashutosh Agrawal, referred to above, is

     applicable retrospectively. The order dated 17.5.2018 passed by the

     District Judge, Baloda Bazar was without jurisdiction and is not binding

     on the appellant. Since the order dated 17.5.2018 of the learned District

     Judge was without jurisdiction, any subsequent order flowing therefrom

     becomes ipso facto without jurisdiction and for this reason, the order

     dated 17.1.2019 passed by the Arbitrator is also not binding on the

     appellant.    Hence the       order passed by the Sub Divisional

     Officer/Competent Authority/Land Acquisition Officer, Bhatapara

     (henceforth 'the CALA') on 11.10.2012 in Land Acquisition Case

     No.01(01)/A-82/2011-12/Simga         stood   confirmed.     The    private

     respondents are not entitled to get 100% solatium provided under the

     new Land Acquisition Act of 2013, as the said Act is not applicable in

     the present case. Therefore, it was prayed to quash the impugned order

     dated 12.2.2021 passed by the learned District Judge in a batch of civil

     suits.

4.   Arbitration Appeals Nos.43/2021, 40/2021, 36/2021, 37/2021, 48/2021,

     42/2021, 57/2021, 54/2021 have been preferred on behalf of the private

     respondents/land losers by Shri Sudeep Shrivastava, Advocate seeking
                                      31
                                                          ARBA No. 43 of 2021 &
                                                          Other connected matters

     to set aside the compensation calculated with regard to the appellants in

     the said cases to the extent of market value which was taken as

     Rs.7031/- sq. meter and directing the competent authority to recalculate

     the same on the basis of Rs.11520/- sq. meter and also to enhance the

     rate of interest from 9% to 15%.

5.   Arbitration Appeal Nos.11/2021, 52/2021, 50/2021, 12/2021, 41/2021,

     44/2021, 49/2021, 51/2021, 53/2021, 58/2021, 59/2021, 45/2021,

     46/2021 have been preferred on behalf of the private individuals/land

     losers by Shri Yogesh Pandey, Advocate seeking to partly set aside the

     impugned order dated 12.2.2021 passed in a batch of civil suit and

     directing the respondents to calculate the amount of compensation

     strictly in accordance with the order dated 17.1.2019 passed by the

     Arbitrator by taking the market value at Rs.11,520/- per sq. meter. The

     learned District Judge by way of order dated 17.5.2018 directed the

     Arbitrator to re-calculate the market value. In compliance of the order

     passed by the District Judge, the Arbitrator by way of order dated

     17.1.2019 fixed the market value of the land in question but in an

     arbitrary manner remanded the matter back to the SDO for calculation

     of compensation whereas the Arbitrator has no jurisdiction to remand

     the matter back to the SDO. The order passed by the Arbitrator was

     challenged by the private individuals only and the National Highway

     Authority had never challenged the same. The learned District Judge

     has acted like an appellate Court while deciding the application under
                                      32
                                                          ARBA No. 43 of 2021 &
                                                          Other connected matters

     Section 34 of the Act, 1996. While deciding the case, the learned

     District Judge has decided the issues which were otherwise decided by

     his predecessors by way of order dated 17.5.2018. The learned District

     Judge while calculating the compensation has relied on the guidelines

     issued by the State Government, whereas his predecessor has already

     rejected the guidelines issued by the State Government and thus by

     doing this the learned District Judge has reviewed its own order. Since

     the Arbitrator has calculated the market value as per the several

     decisions of the Hon'ble Supreme Court and the order passed by the

     Arbitrator regarding fixation of market value of land was not challenged

     before any Court of law, the learned District Judge committed grave

     error in taking the market value at Rs.2,834/- whereas the arbitrator has

     fixed the market value at Rs.11,520/- sq. meter. The learned District

     Judge has calculated the compensation as per the guidelines, whereas as

     per the order dated 17.5.2018, the learned District Judge has quashed

     the guidelines issued by the Collector for calculation of market value

     and hence the learned District Judge has reviewed its earlier order

     which is impermissible under the law.

6.   Facts

of the cases are that lands of the private individuals/land losers

were sought to be acquired under the National Highways Act, 1956 for

widening of National Highway No.200/30 of Baloda Bazar- Bhatapara

Section by the National Highway Authority of India. The subject land

is situated at Village Simga, Tahsil Simga, District Baloda Bazar-

ARBA No. 43 of 2021 & Other connected matters

Bhatapara. The award for the said acquisition was passed by the Sub

Divisional Officer/Competent Authority/Land Acquisition Officer,

Bhatapara (henceforth 'the CALA') on 11.10.2012 in Land Acquisition

Case No.6(2)/A/82 for the year 2011-12. The award dated 11.10.2012

passed by the CALA was challenged by the respondents/private

individuals/ land losers by way of an application under Section 3G(5) of

the Arbitration and Conciliation Act, 1996 (for short 'the Act, 1996')

before the Arbitrator and the learned Arbitrator passed an order on

28.10.2015 rejecting the claim of the respondents/private individuals.

Being aggrieved by the order passed by the Arbitrator, the respondents/

private individuals preferred an application before the District Judge,

Balodabazar under Section 34 of the Act, 1996. The learned District

Judge passed an order on 17.5.2018 remanding the matter back to the

Arbitrator. On 17.1.2019, the Arbitrator after due consideration sent the

matter to the CALA whereupon the Land Acquisition Authority i.e.

CALA has not modified the award in any terms and maintained its

previous order. The said order has been challenged before this Court by

way of Writ Petitions in which it has been ordered that the matter

relates to arbitration and the same has to be challenged before the

District Judge. In these circumstances, the matter was sent to the

District Judge. It is alleged that the learned District Judge instead of

setting aside the award or refusing to set aside the award has arbitrarily

modified the same which is ultra vires the provisions of Section 34 of

ARBA No. 43 of 2021 & Other connected matters

the Act, 1996 and passed the impugned order which has been

challenged before this Court.

7. Learned counsel appearing for the NHAI would submit that the

modified award dated 12.2.2021 passed by the District Judge is

arbitrary and ultra vires the provisions of Section 34 of the Act, 1996 in

the teeth of judgment delivered by the Hon'ble Supreme Court in the

matter of Project Director, National Highways No.45 E and 220

National Highways Authority of India Vs. M. Hakeem and Another

{(2021) 9 SCC 1 : 2021 SCC OnLine SC 473}. Learned counsel

further relied on a decision of the Hon'ble Supreme Court in the matter

of Bhaven Construction Through Authorised Signatory Premjibhai

K. Shah Vs. Executive Engineer Sardar Sarovar Narmada Nigam

Ltd. And Another {2021 SCC OnLine SC 8}. Reliance was also

placed in the matter of Haryana Tourism Limited Vs. M/s Kandhari

Beverages Limited (Civil Appeal No.266/2022) wherein the Hon'ble

Supreme Court vide judgment dated 11.1.2022 reiterated that in appeal

under Section 37 of the Arbitration Act, the High Court has entered into

the merits of the case, which is not permissible in exercise of powers

under Section 37 of the Arbitration Act. Hence learned counsel prays to

allow the Appeals and set aside the award passed by the District Judge.

8. Shri Yogesh Pandey, learned counsel appearing for the private

individuals/land losers submitted that the District Judge committed

grave error in calculating the market value of the land and calculated

ARBA No. 43 of 2021 & Other connected matters

compensation in the impugned order as per the guidelines whereas, as

per the earlier order dated 17th May, 2018 passed by the predecessor

District Judge, the guidelines have been quashed and that order has

attained finality, as the same was not challenged before any Court. The

District Judge has acted like an appellate Court while deciding the

application under Section 34 of the Act, 1996, which is not permissible

under the Act. He further submitted that the Arbitrator has no

jurisdiction to remand the matter back to the SDO/CALA. He also

submitted that the order passed by the Arbitrator was challenged by the

claimants/appellants only and the National Highway Authority of India

had never challenged the order passed by the Arbitrator, therefore, the

market value of the land in question calculated by the Arbitrator has

become final. Hence, learned counsel prays to set aside part of the

impugned order dated 12.2.2021 and to direct the respondents to

calculate the compensation strictly as per the order of the Arbitrator

dated 17.1.2019 by taking market value at Rs.11,520/- per square meter.

9. Shri Sudeep Shrivastava, learned counsel appearing for another set of

claimants/appellants has put forth his submissions that the impugned

order has not modified the arbitral award, as the award passed by the

Land Acquisition Officer is not an arbitral award as per the definition of

the arbitral award given in the Act, 1996. He further submitted that the

District Judge on 17th May, 2018 set aside the arbitral award passed by

the Arbitrator in the year 2015 and remanded the matter back and the

ARBA No. 43 of 2021 & Other connected matters

NHAI did not choose to challenge the said order. Thus, it had attained

finality. Now, they cannot raise objection that the aforesaid order was

bad in law, as they have participated in all the proceedings. He also

submitted that the Arbitrator was appointed by the Central Government

and not by the choice of the appellants. Therefore, there was no

prejudice caused to the NHAI. On 17.1.2019 the Arbitrator had passed

a fresh arbitral award and upheld the principles for calcuation on the

basis of square meter rates which were sought by the land losers.

However, the Arbitrator instead of calculating compensation on the

principle he has relied in his order, sent the matter back to the land

acquisition officer for calculating fresh compensation. The Land

Acquisition Officer did not comply with the directions contained in the

arbitral award and passed contrary order on 3.5.2019. In the impugned

order passed by the District Judge, same principle was upheld which

was applied by the Arbitrator in its 2019 award and justified calculation

of compensation on the basis of square meter rate. Therefore, the

District Judge has merely calculated the sums and have not deviated

from the principles pronounced by the Arbitrator in its January, 2019

arbitral award. The said act would not amount to modification in the

real sense. He also submitted that the High Court has directed the

claimants/appellants to appear before the District Judge by way of filing

an Appeal under Section 34 of the Act, 1996. Therefore, the District

Judge is bound to perform the said duty under the principle of judicial

ARBA No. 43 of 2021 & Other connected matters

discipline. He further submitted that the District Judge has exercised

the powers on the direction of coordinate Bench of the High Court,

therefore, another coordinate Bench could not negate the effect of said

order. Therefore, the matter should not have been remanded back to the

arbitration stage, considering 9 long years for determination of

compensation. Alternatively, he submitted that if the matter is remitted

back to the Arbitrator, it could only be sent for calculation of

compensation amount and not for deciding the claims afresh. Reliance

is placed in the matters of Narayan Prasad Lohia Vs. Nikunj Kumar

Lohia & Others {(2002) 3 SCC 572}, A.P. Housing Board Vs.

Mohd. Sadatullah & Others {(2007) 6 SCC 566}, M. Nagabhushana

Vs. State of Karnataka & Others {(2011) 3 SCC 408} & Sri

Chittaranjan Maity Vs. Union of India {(2017) 9 SCC 611}.

10. I have heard learned counsel for the parties at length and perused the

record.

11. In the matter of M. Hakeem (Supra), the question of law arose as to

whether the power of a court under Section 34 of the Arbitration and

Conciliation Act, 1996 ["Arbitration Act"] to "set aside" an award of an

arbitrator would include the power to modify such an award. In the said

case challenge was made against the order of Division Bench of the

Madras High Court that has disposed of a large number of appeals filed

under Section 37 of the said Act laying down as a matter of law that, at

least insofar as arbitral awards made under the National Highways Act,

ARBA No. 43 of 2021 & Other connected matters

1956 ["National Highways Act"], Section 34 of the Arbitration Act

must be so read as to permit modification of an arbitral award made

under the National Highways Act so as to enhance compensation

awarded by a learned Arbitrator. The relevant paras of the said decision

to understand the said issue settled by the Apex Court are as under :

15. Section 34 of the Arbitration Act, 1996 occurs in Chapter VII under the title "Recourse against arbitral award". We are directly concerned with sub-sections (1) and (4) of Section 34 which are set out hereunder.

34. Application for setting aside arbitral award. --(1) Recourse to a Court against an arbitral award may be made only by an application for setting aside such award in accordance with sub-section (2) and sub- section (3).

xxx xxx xxx (4) On receipt of an application under sub-section (1), the Court may, where it is appropriate and it is so requested by a party, adjourn the proceedings for a period of time determined by it in order to give the arbitral tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of arbitral tribunal will eliminate the grounds for setting aside the arbitral award.

16. What is important to note is that, far from Section 34 being in the nature of an appellate provision, it provides only for setting aside awards on very limited grounds, such grounds being contained in sub-sections (2) and (3) of Section 34. Secondly, as the marginal note of Section 34 indicates, "recourse" to a court against an arbitral award may be made only by an application for setting aside such award in accordance with sub-sections (2) and (3). "Recourse" is defined by P Ramanatha Aiyar's Advanced Law Lexicon (3rd Edition) as the enforcement or method of enforcing a right. Where the right is itself truncated, enforcement of such truncated right can also be only limited in nature. What is clear from a reading of the said provisions is that, given the limited grounds of

ARBA No. 43 of 2021 & Other connected matters

challenge under sub-sections (2) and (3), an application can only be made to set aside an award. This becomes even clearer when we see subsection (4) under which, on receipt of an application under subsection (1) of Section 34, the court may adjourn the Section 34 proceedings and give the arbitral tribunal an opportunity to resume the arbitral proceedings or take such action as will eliminate the grounds for setting aside the arbitral award. Here again, it is important to note that it is the opinion of the arbitral tribunal which counts in order to eliminate the grounds for setting aside the award, which may be indicated by the court hearing the Section 34 application.

17. It is important to remember that Section 34 is modelled on the UNCITRAL Model Law on International Commercial Arbitration, 1985, under which no power to modify an award is given to a court hearing a challenge to an award. The relevant portion of the Model Law reads as follows:

"34. Application for setting aside as exclusive recourse against arbitral award - (1) Recourse to a court against an arbitral award may be made only by an application for setting aside in accordance with paragraphs (2) and (2) of this article.

xxx xxx xxx (4) The court, when asked to set aside an award, may, where appropriate and so requested by a party, suspend the setting aside proceedings for a period of time determined by it in order to give the arbitral tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the arbitral tribunal's opinion will eliminate the grounds for setting aside.

41. As has been pointed out by us hereinabove, McDermott (supra) has been followed by this Court in Kinnari Mullick (supra). Also, in Dakshin Haryana Bijli Vitran Nigam Ltd. v. Navigant Technologies Pvt. Ltd., 2021 SCC OnLine SC 157, a recent judgment of this Court also followed McDermott (supra) stating that there is no power to modify an arbitral award under Section 34 as follows : (Dakshin Haryana Bijli Vitran Nigam Case : SCC p.676, para 44)

ARBA No. 43 of 2021 & Other connected matters

"44. In law, where the Court sets aside the award passed by the majority members of the tribunal, the underlying disputes would require to be decided afresh in an appropriate proceeding. Under Section 34 of the Arbitration Act, the Court may either dismiss the objections filed, and uphold the award, or set aside the award if the grounds contained in sub-sections (2) and (2A) are made out. There is no power to modify an arbitral award.

42. It can therefore be said that this question has now been settled finally by at least 3 decisions of this Court. Even otherwise, to state that the judicial trend appears to favour an interpretation that would read into Section 34 a power to modify, revise or vary the award would be to ignore the previous law contained in the 1940 Act; as also to ignore the fact that the 1996 Act was enacted based on the UNCITRAL Model Law on International Commercial Arbitration, 1985 which, as has been pointed out in Redfern and Hunter on International Arbitration, makes it clear that, given the limited judicial interference on extremely limited grounds not dealing with the merits of an award, the 'limited remedy' under Section 34 is co-terminus with the 'limited right', namely, either to set aside an award or remand the matter under the circumstances mentioned in Section 34 of the Arbitration Act, 1996."

12. In the matter of Bhaven Construction (Supra), the following has been

held in para-11 :-

"We need to note that the Arbitration Act is a code in itself. This phrase is not merely perfunctory, but has definite legal consequences. Once such consequence is spelled out under Section 5 of the Arbitration Act, which reads as under " Notwithstanding anything contained in any other other for the time being in force, in matters governed by this part, no judicial authority shall intervene except where so provided in this part......"

13. This Court is not convinced with the submissions made by learned

Advocate Shri Sudeep Shrivastava that on account of recalculation of

ARBA No. 43 of 2021 & Other connected matters

compensation by the District Judge, another set of claimants became

equally aggrieved and submitted before this Court that the District

Judge by modifying the earlier order of his predecessor has acted like an

appellate Court, which is not permissible under Section 34 of the Act,

1996. Therefore, the order passed by the District Judge amounts to

modification of the award, which is not permissible under the law. In

the writ jurisdiction, the order was passed that the matter may be

preferred before the District Judge and he will decide the lis on its own

merit, in accordance with law. So the District Judge is bound to pass

order within the periphery of Section 34 of the Act, 1996 and he has no

jurisdiction to pass any such order dehors the law. Therefore,

considering the facts and orders, there is no conflict which requires the

matter to be settled by the larger Bench. So this Court is not in

agreement with such submission and the same is also not acceptable.

Hence the case laws referred by learned counsel are of no help to take a

different view of the matter.

14. In the present matter the District Judge while exercising the powers

under Section 34 of the Act,1996, passed the order dated 17.05.2018

and set aside the award passed by the arbitrator and also suo motu

remitted back the case to the arbitrator to pass fresh award in the light

of established principles of law and the guidelines of the Supreme

Court.

15. In this regard Section 34(4) of the Act 1996, is relevant, the same reads

ARBA No. 43 of 2021 & Other connected matters

thus:

"34. (4) On receipt of an application under sub-section (1), the court may, where it is appropriate and it is so requested by a party, adjourn the proceedings for a period of time determined by it in order to give the Arbitral Tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of Arbitral Tribunal will eliminate the grounds for setting aside the arbitral award."

16. The scope of power to be exercised in the aforesaid Section is explained

by the Supreme Court in the case of Kinnari Mullick v. Ghanshyam

Das Damani reported in (2018) 11 SCC 328, in paras 15 and 16 which

read as under :

15. On a bare reading of this provision, it is amply clear that the Court can defer the hearing of the application filed under Section 34 for setting aside the award on a written request made by a party to the arbitration proceedings to facilitate the Arbitral Tribunal by resuming the arbitral proceedings or to take such other action as in the opinion of the Arbitral Tribunal will eliminate the grounds for setting aside the arbitral award. The quintessence for exercising power under this provision is that the arbitral award has not been set aside. Further, the challenge to the said award has been set up under Section 34 about the deficiencies in the arbitral award which may be curable by allowing the Arbitral Tribunal to take such measures which can eliminate the grounds for setting aside the arbitral award. No power has been invested by Parliament in the Court to remand the matter to the Arbitral Tribunal except to adjourn the proceedings for the limited purpose mentioned in sub-section (4) of Section 34. This legal position has been expounded in McDermott International Inc. [McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181] In para 8 of the said decision, the Court observed thus: (Bhaskar Industrial case [Bhaskar Industrial Development Ltd. v. South Western Railway, 2016 SCC OnLine Kar 8330] , SCC OnLine Kar)

ARBA No. 43 of 2021 & Other connected matters

"8. ... Parliament has not conferred any power of remand to the Court to remit the matter to the Arbitral Tribunal except to adjourn the proceedings as provided under sub-section (4) of Section 34 of the Act. The object of sub-section (4) of Section 34 of the Act is to give an opportunity to the Arbitral Tribunal to resume the arbitral proceedings or to enable it to take such other action which will eliminate the grounds for setting aside the arbitral award."

(emphasis supplied)

16. In any case, the limited discretion available to the Court under Section 34(4) can be exercised only upon a written application made in that behalf by a party to the arbitration proceedings. It is crystal clear that the Court cannot exercise this limited power of deferring the proceedings before it suo motu. Moreover, before formally setting aside the award, if the party to the arbitration proceedings fails to request the Court to defer the proceedings pending before it, then it is not open to the party to move an application under Section 34(4) of the Act. For, consequent to disposal of the main proceedings under Section 34 of the Act by the Court, it would become functus officio. In other words, the limited remedy available under Section 34(4) is required to be invoked by the party to the arbitral proceedings before the award is set aside by the Court."

17. In I-Pay Clearing Services (P) Ltd. v. ICICI Bank Ltd., (2022) 3 SCC

121, it was observed that remission of matter to arbitrator under Section

34(4) i.e. for elimination of grounds for setting aside the award cannot

be permitted in absence of findings on the contentious issues, and it was

held that if any findings are recorded ignoring the material evidence on

record, the same are acceptable grounds for setting aside the award

itself. The relevant para 41 of the said judgment is as under :

41. Under the guise of additional reasons and filling up the gaps in the reasoning, no award can be remitted to the arbitrator, where there are no findings on the

ARBA No. 43 of 2021 & Other connected matters

contentious issues in the award. If there are no findings on the contentious issues in the award or if any findings are recorded ignoring the material evidence on record, the same are acceptable grounds for setting aside the award itself. Under the guise of either additional reasons or filling up the gaps in the reasoning, the power conferred on the Court cannot be relegated to the arbitrator. In absence of any finding on contentious issue, no amount of reasons can cure the defect in the award."

18. It is not disputed that the said remand order 17.05.2018 was not

challenged earlier, and only after the said remand when arbitrator has

also remitted the case to CALA, and the CALA, has not enhanced the

compensation, and the claimants preferred the writs, the same was also

dismissed and on the basis of observation in the said dismissal order,

the claimants again filed application under Section 34 of the Act, 1996,

in which the objection was taken that the remand was bad in law.

However under Section 34(4)of the Act,1996 the Court has only

empowered by the legislature to adjourn the proceedings for a period of

time determined by it in order to give the Arbitral Tribunal an

opportunity to resume the arbitral proceedings or to take such other

action as in the opinion of Arbitral Tribunal will eliminate the grounds

for setting aside the arbitral award. So, considering the scope and

authority vested to the court only to the adjourn the matter, so this court

is of the view that if any order passed exercising such jurisdiction can

not attain finality about the main issues, as the same is required to be

kept pending so the arbitral tribunal will eliminate the grounds for

setting aside the arbitral award.

ARBA No. 43 of 2021 & Other connected matters

19. In Ashok Kumar Maheshwari (Dr) v. State of U.P., (1998) 2 SCC

502 : it was observed in para-20 that the basic principle is that the plea

of estoppel cannot be raised to defeat the provisions of a statute.

(See: G.H.C. Ariff v. Jadunath Majumdar Bahadur [AIR 1931 PC 79 :

58 IA 91] ; Mathra Parshad & Sons v. State of Punjab [AIR 1962 SC

745 : (1962) 13 STC 180] ; Rishabh Kumar & Sons v. State of

U.P. [1987 Supp SCC 306 : 1988 SCC (Tax) 19 : AIR 1987 SC 1576] )

20. In the impugned order, the District Judge has set aside the fresh arbitral

award dated 17.01.2019, and the order dated 03.05.2019 passed by the

CALA, and thereafter itself recalculated the amount and the order was

passed on such fresh computation. The Jurisdiction and power of Court

under Section 34 to "set aside" award does not include power to modify

such an award. It is settled view that given limited scope of judicial

interference with award under Section 34 on extremely limited grounds

not dealing with merits of an award.

21. Therefore, in view of above authoritative pronouncement the law

becomes explicit that under Section 34 of the Arbitration Act, the Court

may either dismiss the objections filed, and uphold the award, or set

aside the award if the grounds contained in sub-sections (2) and (2A)

are made out. There is no power to modify an arbitral award. In all these

cases learned District Judge while passing the order under Section 34 of

the Act, 1996 partially set aside the award and after recalculation of the

compensation a different amount of compensation has been awarded

ARBA No. 43 of 2021 & Other connected matters

and directed the NHAI for its implementation, the modification of

award is not permissible under S. 34 of the Act, 1996.

22. Reverting to the present matter that both the times while earlier at the

time of remand, which is apparent bad in law, and dehors the statute,

and in the present impugned order while modifying the award amount,

the District Judges have opined that there was material irregularity

which shock the conscience of the court, as higher compensation is

awarded to the land owners having lesser extent in comparison to the

land loser of higher extent/area. In the impugned order an error was also

pointed about the rate of solatium and interest.

23. In Ssangyong Engg. & Construction Co. Ltd. v. NHAI, (2019) 15

SCC 131, when the award was passed ignoring the material evidence,

such decision would be perverse and liable to be set aside on the ground

of being patent illegality. It was observed in para 41 thus :

"41. What is important to note is that a decision which is perverse, as understood in paras 31 and 32 of Associate Builders [Associate Builders v. DDA, (2015) 3 SCC 49 : (2015) 2 SCC (Civ) 204] , while no longer being a ground for challenge under "public policy of India", would certainly amount to a patent illegality appearing on the face of the award. Thus, a finding based on no evidence at all or an award which ignores vital evidence in arriving at its decision would be perverse and liable to be set aside on the ground of patent illegality. .............".

24. In McDermott International Inc. v. Burn Standard Co. Ltd., (2006)

11 SCC 181, it was settled that the Court cannot correct errors of the

ARBA No. 43 of 2021 & Other connected matters

arbitrators. It can only quash the award leaving the parties free to begin

the arbitration again if it is desired, and observed thus :

"52.The 1996 Act makes provision for the supervisory role of courts, for the review of the arbitral award only to ensure fairness. Intervention of the court is envisaged in few circumstances only, like, in case of fraud or bias by the arbitrators, violation of natural justice, etc. The court cannot correct errors of the arbitrators. It can only quash the award leaving the parties free to begin the arbitration again if it is desired. ................................"

25. Hence this Court is of the view that the aforesaid appeals are liable to

be disposed of on the aforesaid legal premise. The impugned orders

dated 12/02/2021 passed by the District Judge, BalodaBazar in the

aforesaid cases are accordingly set-aside to the extent the awards were

modified and earlier the remand was made, however, setting aside the

awards of the Arbitrator are confirmed and the parties are free to resume

arbitration again, if they so desire, against the award passed by the

CALA initially on 11.10.2012.

26. The question of inadequate amount of Court fee was affixed in the

Applications preferred under Section 34 of the Act, 1996 by the

appellants/claimants before the District Judge. According to the

Schedule of Chhattisgarh Arbitration Rules, 2007, Court Fee of

Rs.1,000/- was required to be affixed, but the claimants had affixed

Court Fee of Rs.500/- only. Such question remained undecided during

adjudication by the District Judge, which caused detriment to the

revenue. Therefore, it is directed that the claimants/appellants shall pay

ARBA No. 43 of 2021 & Other connected matters

deficit additional Court Fee of Rs.500/- within a period of 45 days from

the date of receipt of copy of this judgment, failing which the

application preferred under Section 34 of the Act, 1996 shall be treated

as dismissed and consequently, the appellate order shall also not be

given effect to.

27. It is made clear that any of the observations made by this Court in the

preceding paragraphs shall not come in the way of adjudication before

the Arbitrator inasmuch as this Court has not expressed any opinion on

the merits of the case. The Arbitrator shall decide the issue considering

all the aspects of the matter afresh, which are raised before him, if any.

On such application being made before the Arbitrator, the same is

expected to be decided expeditiously, preferably within 4 months.

28. Accordingly all the Appeals are disposed of.

29. There shall be no order as to costs.

Sd/-

(Deepak Kumar Tiwari) Judge Barve

ARBA No. 43 of 2021 & Other connected matters

HEADLINES

While deciding application under Section 34 of the Arbitration and

Conciliation Act, 1996, the District Judge having limited supervisory role

cannot suo motu remand or modify the award. He can either set aside the

award or confirm it.

vkosnu i= vUrZxr /kkjk 34 ek/;LFke ,oa lqyg vf/kfu;e] 1996 dk fofu'p;

djrs le; ftyk U;k;kf/k'k dh vf/k{k.k dh Hkwfedk lhfer gS] Lor% gh vf/kfu.kZ; dks

izfrizsf"kr ;k ifjofrZr ugh dj ldrk A og vf/kfu.kZ; dks vikLr dj ldrk gSa ;k

mldh iq"Vh dj ldrk gSA

 
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 : MAIMS

 
 
Latestlaws Newsletter