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

Nand Lal vs Unknown
2021 Latest Caselaw 5028 HP

Citation : 2021 Latest Caselaw 5028 HP
Judgement Date : 25 October, 2021

Himachal Pradesh High Court
Nand Lal vs Unknown on 25 October, 2021
Bench: Mohammad Rafiq, Sabina
                                                        REPORTABLE

    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA




                                                        .
                ON THE 25th DAY OF OCTOBER, 2021





                              BEFORE
            HON'BLE MR. JUSTICE MOHAMMAD RAFIQ,





                           CHIEF JUSTICE
                                  &
                     HON'BLE MS. JUSTICE SABINA





           CIVIL WRIT PETITION Nos.1176 & 1969 of 2018

         (1) CWP No.1176 of 2018
         Between:-


    1.   NAND LAL,
         S/O LATE SH. SANT RAM,
    2.   CHAMAN LAL,
         S/O LATE SH. SANT RAM,
    3.   KAMLA DEVI,


         WD/O LATE SH. SANT RAM.
         ALL RESIDENTS OF VILLAGE THALI,
         POST OFFICE SUNNI, TEHSIL KARSOG,




         DISTRICT MANDI, H.P.
                                                   ......PETITIONERS





         (BY SH. SANDEEP SHARMA,
         ADVOCATE)
         AND





    1.   STATE OF HIMACHAL PRADESH
         THROUGH ITS CHIEF SECRETARY
         (REVENUE) TO THE GOVT. OF
         HIMACHAL PRADESH,
         SHIMLA-171002.
    2.   DEPUTY COMMISSIONER,
         MANDI, DISTRICT MANDI,
         HIMAHCAL PRADESH.
    3.   DEPUTY COMMISSIONER,
         SHIMLA, DISTRICT SHIMLA, H.P.




                                       ::: Downloaded on - 31/01/2022 23:13:28 :::CIS
                                    -2-



    4.   SUB-DIVISIONAL OFFICER (CIVIL),
         KARSOG, DISTRICT MANDI, H.P.




                                                          .
    5.   LAND ACQUISITION OFFICER





         (L.A.O.) KOLDAM, BILASPUR,
         DISTRICT BILASPUR, H.P.
    6.   NATIONAL THERMAL POWER
         CORPORATION LIMITED (NTPC)





         KOLDAM THROUGH ITS GENERAL
         MANAGER, BARMANA,
         DISTRICT BILASPUR, H.P.
                                                  ......RESPONDENTS





         (SH. ASHOK SHARMA,
         ADVOCATE GENERAL WITH
         MS. RITTA GOSWAMI,
         ADDITIONAL ADVOCATE GENERAL

         AND MS. SEEMA SHARMA &
         SH. R.P. SINGH, DEPUTY ADVOCATES

         GENERAL, FOR R-1 TO 5,
         SH. JAGDISH THAKUR, ADVOCATE, FOR R-6)

         (2) CWP No.1969 of 2018



         Between:-

         BABITA DEVI,




         D/O SH. GARIB DASS,
         R/O WARD NO.6, NEAR MELA





         GROUND SUNNI, TEHSIL SUNNI,
         DISTRICT SHIMLA, H.P.
                                                       ......PETITIONER





         (BY SH. SANDEEP SHARMA,
         ADVOCATE)

         AND

    1.   STATE OF HIMACHAL PRADESH
         THROUGH ITS CHIEF SECRETARY
         (REVENUE) TO THE GOVT. OF
         HIMACHAL PRADESH,
         SHIMLA-171002.




                                         ::: Downloaded on - 31/01/2022 23:13:28 :::CIS
                                    -3-


    2.    DEPUTY COMMISSIONER,
          SHIMLA, DISTRICT SHIMLA, H.P.
    3.    SUB-DIVISIONAL OFFICER (CIVIL),




                                                            .
          SHIMLA (RURAL), DISTRICT SHIMLA, H.P.





    4.    LAND ACQUISITION OFFICER
          (L.A.O.) KOLDAM, BILASPUR,
          DISTRICT BILASPUR, H.P.
    5.    NATIONAL THERMAL POWER





          CORPORATION LIMITED (NTPC)
          KOLDAM THROUGH ITS GENERAL
          MANAGER, BARMANA,
          DISTRICT BILASPUR, H.P.
                                           ......RESPONDENTS





          (SH. ASHOK SHARMA,
          ADVOCATE GENERAL WITH
          MS. RITTA GOSWAMI,
          ADDITIONAL ADVOCATE GENERAL

          AND MS. SEEMA SHARMA &

          SH. R.P. SINGH, DEPUTY ADVOCATES
          GENERAL, FOR R-1 TO 5,
          SH. JAGDISH THAKUR, ADVOCATE, FOR R-5)


          These petitions coming on for admission this day, Hon'ble
    Mr. Justice Mohammad Rafiq, passed the following:




                                ORDER

These writ petitions have been filed by Nand Lal,

Chaman Lal & Kamla Devi, petitioners in CWP No.1176 of 2018 and

Babita Devi, petitioner in CWP No.1969 of 2018, praying that the

respondents may be directed to grant compensation of the structure/

house(s) of the petitioners as per the valuation report prepared by

the Civil Engineer, Sunni, vide Annexure P-6, and alternatively

prayed for a direction to the respondents to pass an award as per

the Land Acquisition Act, with a further prayer that the respondents

be directed to implement the Rehabilitation and Resettlement

.

Scheme (Annexure P-5), hereinafter referred to as the 'Scheme'. It

is further prayed that respondents be also directed to release the

monitory benefits to the petitioners to the tune of Rs.60,000/- in the

form of houseless grant and Rs.50,000/- as landless grant and to

provide independent house/plot with built up 50' x 40' provided in

2.

para 2.1.1. of the Scheme vide Annexure P-5.

Learned counsel for the petitioners has argued that

respondent-NTPC had acquired the land adjoining the house of the

petitioner in the year 2000 for construction of reservoir named as Kol

Dam, which was completed about four years back in the year 2014.

After the reservoir was filled to its capacity of 46 meters from the sea

level, its water started seeping deep into the soil strata and the

petitioners were facing imminent danger to their residential houses

as well as to the lives of their family members. Even though the

respondents have assessed/evaluated the structure of the house as

per law/market value but they have not granted any benefit to the

petitioners under the Scheme. The residential houses of the

petitioners (in CWP No.1176 of 2018) are situated in Khasra

No.1411/100 at village Thali, Post Office Sunni, Tehsil Karsog,

District Mandi and (in CWP No.1969 of 2018) in Khasra

No.1210/553 at Ward No.6, Near Mela Ground Sunni, Tehsil Sunni,

.

District Shimla. Both these places are situated adjacent to river

Satluj, therefore, its soil strata is a mix of sand and clay. The Koldam

is a big water body, which is more than 30 Kilometers approximately

in length along the bank of river Satluj. It has got immense water

pressure, which has caused seepage deep into the adjoining land,

2015 when r to thereby putting imminent danger to the residential house, human live

and to livestock. The petitioners felt its adverse impact in the year

ground floor of their houses started showing small

cracks which kept on widening with each passing year. The land,

upon which the houses are constructed, also started showing signs

of sinking and sliding.

3. Learned counsel submitted that under the directions of

this Court, a Geological Survey Committee was constituted to

assess the possible threats to existing properties/houses of project

affected areas of Koldam in respect of Sub-Division Karsog and

prepared the estimate amounting to Rs.5,64,081/- of valuation of the

house of the petitioners (in CWP No.1176 of 2018) and

Rs.9,61,576/- of the structure of the house of the petitioner (in CWP

No.1969 of 2018), but the compensation amount as per Land

Acquisition Act was not paid to the petitioners in that they were not

paid 30% solatium, 12% additional amount on compensation and no

.

benefits under Rehabilitation and Resettlement Scheme were

granted to the petitioners. The petitioners were also not allotted the

plots or land for construction of house. It is contended that

Government of Himachal Pradesh issued a notification dated

08.12.2003 through F.C.-cum- Secretary (Revenue) to the Govt. of

Thereafter,

Himachal Pradesh, regarding allotment of plots to all the houseless

families due to the constructions of the Kol Dam Hydro Power

Project.

Revenue Department issued another

notification dated 20.05.2004 regarding amendment of the rules for

the allotment of plots at resettlement colony of Kol Dam 2003 in the

Department of Revenue (Project Cell) notified vide notification dated

08.12.2003.

4. It is contended that the petitioners got the value of the

existing buildings, stone house and temple assessed through

Creative Planner and Associates, N.P. Sunni, who assessed the

damage to the tune of Rs. 28,94,587/- (in CWP No.1176 of 2018)

and Rs.12,38,363/- (in CWP No.1969 of 2018) as per market value.

Therefore, the compensation paid to the petitioners is wholly

inadequate and there is a huge difference of Rs.23,30,506/- (in

CWP No.1176 of 2018) and Rs.2,76,777/- ( in CWP No.1969 of

2018). Referring to the Scheme for the Oustees of Kol Dam Hydro

.

Electric Project, dated 26.02.2000, learned counsel for the

petitioners argued that vide para 2.1.1., Clause (b),

respondent-NTPC was under obligation to construct resettlement

colony and provide necessary infrastructure and amenities. Since

the petitioners are covered under sub para 2.1, they are entitled to

5.

r to landless grant to the tune of Rs.50,000/- and also for houseless

grant of Rs.60,000/-.

Learned counsel for respondent-NTPC and the learned

Deputy Advocate General, for the respondent-State have opposed

the contention of the learned counsel for the petitioners.

6. The respondent-NTPC has filed separate reply,

contending that Rehabilitation and Resettlement Scheme has been

prepared only for those, who become landless and houseless, due

to acquisition of land by Kol Dam Hydro Electric Project. The

respondents have acquired the land upto the level of 646 meters

from the mean sea level (MSL) whereas the full reservoir level is

only upto 642 meters from the mean sea level. The respondents

have created a safety buffer zone of 4 meters above the reservoir

level, i.e. 642 meters from the sea level. Houses of the petitioners

are situated beyond the level of 646 meters. After impounding of the

reservoir to its capacity, the petitioners stated that the ground floor

.

of their house started showing small cracks. Therefore, damage to

their houses was got assessed through Executive Engineer,

HPPWD, Karsog, by respondent No.4, to the tune of Rs.5,64,081/-

(in CWP No.1176 of 2018) and Rs.9,61,586/- (in CWP No.1969 of

2018) and accordingly paid to the petitioners. It is contended that

neither the houses of the petitioners nor their land were acquired by

the Land Acquisition Collector. There was, therefore, no question of

payment of any solatium or additional compensation for these

purposes. The petitioners could not have been considered as

Oustees, under Clause 1.2 (a) of the Scheme for Rehabilitation and

Resettlement of the Oustees of Kol Dam Hydro Electric Project,

which provides that "Oustee" means a Land Owner who has been

deprived of his house or land or both on account of acquisition

proceedings/private negotiations in connection with the

constructions of Kol Dam Project. It is also contended that benefit

of the said Scheme has been extended to those 42 houseless

families of the surrounding area/village Randol, Thali, Tattapani and

Sunni, who actually became houseless due to acquisition of land for

the constructions of Kol Dam. The petitioners are, therefore, not

entitled to any benefit as they have not become houseless. Even

now, the petitioners continue to reside in their houses. Insofar as

.

the damage to their houses is concerned, they have already been

paid adequate compensation.

7. We have given our thoughtful consideration to rival

submissions and perused the material on record.

8. A perusal of Rehabilitation and Resettlement Scheme

indicates that it was prepared to protect the interest of the Oustees

and to make adequate arrangements for their rehabilitation and

resettlement. The case of the petitioners is however very peculiar.

Neither their land nor their houses have been acquired. What they

allege that since their village is situated adjacent to the bank of river

Satluj, the soil strata of the land there is a mix of sand and clay.

The Kol Dam is a big water body, which is having length of more

than 30 kilometers, causes seepage deep into the adjoining land

and thereby putting imminent danger to the residential houses,

human life and livestock. It is asserted and not denied that certain

cracks were witnessed in the houses of the petitioners. The

Geological Survey Committee has assessed the damage to the

houses of the petitioners and they were paid adequate

compensation by the respondent-NTPC.

- 10 -

9. The question however is whether it would be justified

for this Court to entertain the dispute of present nature in the scope

.

of its jurisdiction under Article 226 of the Constitution of India. What

is required to be decided in the present matter is that if the land and

houses of the petitioners have not actually been acquired, can be

any justification for this Court to direct the respondents to pass

award under the Land Acquisition Act, 1894, which is now replaced

by Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013. In our view,

it is not as this Act would not apply to the present fact situation.

Once the aforementioned Act is not attracted, the rehabilitation and

resettlement of the petitioners under aforementioned Act is not

applicable to them. Besides, the petitioners have also to prove that

on account of regular seepage into their land, it has become

unusable, partly or completely and if partly, to what extent and if

completely, then how? What would also be required to be decided

is whether the damage caused to the houses of the petitioner is

permanent and perpetual in nature. All these issues would be

required to be decided in order to determine as to what extent the

loss is caused to the petitioners and on that basis, then to quantify

the amount of compensation. These all are the questions which can

- 11 -

be decided only if the parties lead evidence in support of their

respective cases. The petitioners for this purpose would be required

.

to adduce evidence by producing witnesses and opinion of the

experts for assessment of the damage to their land and property.

This Court in exercise of power under Article 226 of the Constitution

of India would not be in a position to entertain all these complex

issues involving questions of fact. Only the Civil Court having

competent jurisdiction, would be more appropriate remedy for the

petitioners to claim compensation or damages, if so advised, by

filing a civil suit for such relief.

10. It is trite that when a matter involves disputed questions

of facts and law, the High Court would be slow in entertaining the

petition under Article 226 of the Constitution of India. The exercise of

writ jurisdiction by the High Court is a plenary power which is to be

used in exceptional circumstances. The petitioners have not been

able to make out any such case, which can be entertained under

Article 226 of the Constitution of India. The High Court would not be

justified in exercising such a power to the exclusion of other

available remedies only when it finds that action of the State or its

instrumentality is arbitrary and unreasonable and as such is violative

of Article 14 of the Constitution of India. The Supreme Court in a

- 12 -

recent judgment in Punjab National Bank and others Versus

Atmanand Singh and others, (2020) 6 Supreme Court Cases

.

256, held that where the petition raises questions of fact of complex

nature, which may for their determination require oral and

documentary evidence to be produced and proved by the party

concerned, the High Court should be loath in entertaining such writ

petition and instead must relegate the parties to the remedy of a civil

suit.

11.

The Supreme Court in Thansingh Nathmal Vs. Sudt.

of Taxes, AIR 1964 SC 1419, held that exercise of jurisdiction by

the High Court under Article 226 of the Constitution of India being

couched in wide terms and the exercise thereof is not subject to any

restrictions except the territorial restrictions, but it is not exercised

merely because it is lawful to do so. It was held that very amplitude

of the jurisdiction demands that it will ordinarily be exercised subject

to certain self-imposed limitations. The following observations of the

Supreme Court in para-7 of the report are useful to quote:-

"7... The jurisdiction of the High Court under Article 226 of the Constitution is couched in wide terms and the exercise thereof is not subject to any restrictions except the territorial restrictions which are expressly provided in the Articles. But the exercise of the jurisdiction is discretionary: it is not exercised merely

- 13 -

because it is lawful to do so. The very amplitude of the jurisdiction demands that it will ordinarily be

.

exercised subject certain self-imposed limitations.

Resort to that jurisdiction is not intended as an alternative remedy for relief which may be obtained in

a suit or other mode prescribed by statute. Ordinarily the Court will not entertain a petition for a writ under Article 226, where the petitioner has an alternative remedy, which without being unduly onerous,

provides an equally efficacious remedy. Again the High Court does not generally enter upon a determination of questions which demand an

elaborate examination of evidence to establish the

right to enforce which the writ is claimed. The High Court does not therefore act as a court of appeal against the decision of a court or tribunal, to correct

errors of fact, and does not by assuming jurisdiction under Article 226 trench upon an alternative remedy

provided by statute for obtaining relief. Where it is

open to the aggrieved petitioner to move another tribunal, or even itself in another jurisdiction for obtaining redress in the manner provided by a statute,

the High Court normally will not permit by entertaining a petition under Article 226 of the Constitution the machinery created under the statute to be bypassed, and will leave the party applying to it to seek resort to the machinery so set up."

12. In Gunwant Kaur Versus Municipal Committee,

- 14 -

Bhatinda (1969) 3 SCC 769, which was followed in Babubhai

Muljibhai Patel Vs. Nandlal Khodidas Barot, (1974) 2 SCC 706,

.

the Supreme Court held that when a writ petition raises disputed

questions of fact of complex nature, which may for their

determination require oral and documentary evidence, the High

Court may decline to entertain such petition. The following

observations of the Supreme Court in para-14 of the report, are

relevant to quote:-

"14. The High Court observed that they will not

determine disputed question of fact in a writ

petition. But what facts were in dispute and what were admitted could only be determined after an affidavit in reply was filed by the State. The High

Court, however, proceeded to dismiss the petition in limine. The High Court is not deprived of its

jurisdiction to entertain a petition under Article 226 merely because in considering the petitioner's

right to relief questions of fact may fall to be determined. In a petition under Article 226 the

High Court has jurisdiction to try issues both of fact and law. Exercise of the jurisdiction is, it is true, discretionary, but the discretion must be exercised on sound judicial principles. When the petition raises questions of fact of a complex nature, which may for their determination require oral evidence to be taken, and on that account the

- 15 -

High Court is of the view that the dispute may not appropriately be tried in a writ petition, the High

.

Court may decline to try a petition. Rejection of a

petition in limine will normally be justified, where the High Court is of the view that the petition is

frivolous or because of the nature of the claim made dispute sought to be agitated, or that the petition against the party against whom relief is claimed is not maintainable or that the dispute

raised thereby is analogous reasons."

13. In view of the aforesaid discussion, we are not inclined

to entertain these writ petitions, however, with liberty to the

petitioners to avail the remedy of claiming compensation/damages

before the appropriate Civil Court.

With the aforesaid observations, the writ petitions are

disposed of, so also the pending miscellaneous applications if any.

( Mohammad Rafiq )

Chief Justice

( Sabina ) Judge October 25, 2021 ( Himalvi)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter