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

Reserved On : 17.09.2025 vs Ut Of J&K And Others
2026 Latest Caselaw 2183 J&K/2

Citation : 2026 Latest Caselaw 2183 J&K/2
Judgement Date : 9 April, 2026

[Cites 7, Cited by 0]

Jammu & Kashmir High Court - Srinagar Bench

Reserved On : 17.09.2025 vs Ut Of J&K And Others on 9 April, 2026

Author: Sindhu Sharma
Bench: Sindhu Sharma
                                                                         2026:JKLHC-SGR:60-DB
     HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                    AT SRINAGAR

                LPA No. 79/2025 in
                WP(C) No. 504/2025


                                    Reserved on : 17.09.2025
                                    Pronounced on : 09.04 .2026
                                    Uploaded on : 10.04.2026
                                    Whether the operative part or full
                                    judgment is pronounced


Abdul Aziz Bhat and others                     .... Petitioner/Petitioners(s)

                   Through:-            Mr. Imam Abdul Muizz,
                                        Advocate
                                        Mr. Naseer-ul-Akba, Advocate

             V/s

UT of J&K and others                                    .....Respondent(s)

                   Through:-            Ms. Nowbahar Khan, Asst. Counsel
                                        Ms. Mariya Ashraf, Advocate
                                        vice
                                        Mr. Altaf Mehraj, Advocate
CORAM:     HON'BLE MRS. JUSTICE SINDHU SHARMA, JUDGE
           HON'BLE MR. JUSTICE SHAHZAD AZEEM, JUDGE
                               JUDGMENT

1. The appellants have preferred the present Letters Patent

Appeal being aggrieved of the order dated 11.03.2025 passed

by the learned Single Judge in WP(C) No. 504/2025 titled

"Abdul Ahad Bhat v. Union Territory of J&K and others",

whereby the writ petition filed by the private respondent was

disposed of with a direction to the official respondents,

particularly respondent No. 3-Collector Land Acquisition,

Baramulla (Additional Deputy Commissioner), to ensure

payment of compensation as per the award to the petitioner

2026:JKLHC-SGR:60-DB therein within a period of eight weeks, failing which, the same

was to be payable at the rate of 6% per annum.

2. The case of the writ petitioner (private respondent herein)

before the learned Single Judge was that his land and

structures under Survey No. 4320/2012, situated at Tapper

Waripora, Pattan, forming part of his immovable property, had

been acquired for the purpose of widening of the Srinagar-

Baramulla National Highway (NH-44). It was pleaded that

though an award had been passed in the matter, the

compensation amount assessed in his favour had not been

disbursed despite repeated representations. On the basis of

the material produced, particularly the apportionment

statement showing the petitioner's land and structures, the

learned Single Judge considered the matter to be capable of

disposal at the threshold stage and directed release of

compensation in favour of the private respondent.

3. The appellants, who were not arrayed as parties in the

writ petition, have assailed the aforesaid order mainly on the

ground that the land under Survey No. 2012 does not

exclusively belong to the private respondent, but is joint and

unpartitioned property inherited by the parties from their

common ancestors namely Ahmad @ Amma, Mohideen @

Mahada, and Sannaullah @ Sona, sons of Late Aziz Bhat, who

had received the said land measuring two kanals by way of

exchange with the State under File No. 182/CHP dated

2026:JKLHC-SGR:60-DB 14.07.1970. It is stated that upon the demise of the said

ancestors, the property devolved upon their respective legal

heirs, including the appellants and the private respondent, in

equal proportion, and that the property continues to remain

unpartitioned.

4. It is the further case of the appellants that a portion of

the said land came under acquisition due to highway

widening, and the private respondent, in alleged connivance

with the revenue field staff, managed to obtain a title

certificate in his favour on the basis of a purported private

family partition which, according to the appellants, never took

place. They assert that a civil suit for partition, possession,

declaration, and permanent injunction titled "Abdul Aziz Bhat

& others v. Abdul Ahad Bhat and others" is pending before the

Court of the learned Sub-Judge, Pattan, and that an

application under Section 3H(4) of the National Highways Act,

1956, seeking reference to the learned Principal District

Judge, Baramulla, for deciding apportionment of

compensation with respect to property in question falling

under Survey No. 2012, is also pending adjudication.

5. The grievance of the appellants, therefore, is that the

impugned order dated 11.07.2025 has been passed without

giving them an opportunity of being heard, even though they

are co-owners of the property. According to them, the direction

for payment of the entire compensation to the private

2026:JKLHC-SGR:60-DB respondent has affected their lawful share in the acquired

land. They submit that by doing so, the learned Single Judge

has virtually allowed the private respondent as the exclusive

owner of the property, even though the questions of

ownership, partition, and apportionment of compensation are

still pending before the competent civil Court and the

competent authority.

6. Heard learned counsel for the parties and perused the

material on record.

7. Upon perusal of the record, it transpires that the private

respondent failed to disclose material facts before the learned

Single Judge, namely, the pendency of a civil suit between the

parties and the fact that the appellants had already moved an

application under Section 3H(4) of the National Highways Act,

1956, before the Collector, Land Acquisition, seeking reference

of the matter to the Court of the learned Principal District

Judge, Baramulla. While passing the impugned order, the

learned Single Judge was not apprised of the aforesaid facts,

as the appellants were not impleaded as party respondents in

the writ petition.

8. In view of the above, this Court finds substance in the

contention that the impugned order could not have been

passed directing release of the entire compensation in favour

of the private respondent alone, when serious disputes

regarding title, co-ownership, and apportionment of

2026:JKLHC-SGR:60-DB compensation were already raised and were pending

adjudication before the competent civil court as well as before

the authority under Section 3H(4) of the National Highways

Act, 1956. It is a settled position of law that where there is a

dispute as to entitlement or apportionment of compensation,

the competent authority is under a statutory obligation to refer

such dispute to the Principal Civil Court of original jurisdiction

and withhold disbursement till the dispute is resolved.

9. Section 3H(4) of the National Highways Act, 1956

provides as under:-

"4.If any dispute arises as to the apportionment of the amount or any part thereof or to any person to whom the same or any part thereof is payable, the competent authority shall refer the dispute to the decision of the principal civil court of original jurisdiction within the limits of whose jurisdiction the land is situated."

10. The Supreme Court in Vinod Kumar and others vs.

Districtg Magistrate, Mau and others,2023 SCC OnLine

787 in para 34has observed as under:-

"34.Our final conclusion is as under: If any dispute arises as to the apportionment of the amount or any part thereof or to any person to whom the same or any part thereof is payable, then, the competent authority shall refer the dispute to the decision of the Principal Civil Court of original jurisdiction within the limits of whose jurisdiction the land is situated. The competent authority possesses certain powers of the Civil Court, but in the event of a dispute of the above nature, the summary power, vesting in the competent authority of rendering an opinion in terms of Sub-section (3) of Section 3H, will not serve the purpose. The dispute being of the nature triable by the Civil Court that the law steps in to provide for that to be referred to the decision of the Principal Civil Court of original

2026:JKLHC-SGR:60-DB jurisdiction. The dispute regarding apportionment of the amount or any part thereof or to any person to whom the same or any part thereof is payable, would then have to be decided by that Court."

11. It is equally well settled that a writ court, while exercising

jurisdiction under Article 226 of the Constitution, ought not to

issue directions which have the effect of conclusively

determining disputed questions of title or exclusive ownership,

particularly when such disputes are pending before a

competent civil forum. The Hon'ble Supreme Court in case

titled to State of Rajasthan v. Bhawani Singh, (1993) Supp

(1) SCC 306, has observed that writ jurisdiction should not be

invoked to decide complex questions of title.

12. In the present case, the appellants, though not impleaded

as parties before the learned Single Judge, have asserted

prima facie co-ownership over the acquired land, supported by

their plea that the property is joint and unpartitioned and that

civil proceedings regarding partition and declaration are

pending. In such circumstances, the direction to release

compensation solely in favour of the private respondent has

the effect of prejudicing the rights of the appellants without

affording them an opportunity of being heard, thereby

offending the principles of natural justice.

13. Accordingly, the appeal is allowed. The impugned order

dated 11.03.2025 is set aside to the extent it directs release of

compensation exclusively in favour of the private respondent.

The respondent No. 3-Collector Land Acquisition Baramulla, is

2026:JKLHC-SGR:60-DB directed to keep the compensation amount in deposit and to

proceed strictly in accordance with Section 3H(4) of the

National Highways Act, 1956. The rights and contentions of all

parties with respect to title, partition, and apportionment of

compensation are left open to be decided by the competent

civil court.

14. The instant appeal is, accordingly, disposed of in the

aforesaid terms.

                         (Shahzad Azeem)        (Sindhu Sharma)
                                 Judge                  Judge

Srinagar:
09.04 .2026
Bir*
 

 
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