Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Highways Authority Of India vs Sri Allabhaksha S/O Late Hussain Sab
2024 Latest Caselaw 19471 Kant

Citation : 2024 Latest Caselaw 19471 Kant
Judgement Date : 5 August, 2024

Karnataka High Court

National Highways Authority Of India vs Sri Allabhaksha S/O Late Hussain Sab on 5 August, 2024

Author: Krishna S.Dixit

Bench: Krishna S.Dixit

                                             -1-
                                                        NC: 2024:KHC-D:11048-DB
                                                          WA No.100602 of 2023
                                                      C/W WA No.100603 of 2023




                      IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                            DATED THIS THE 5TH DAY OF AUGUST, 2024
                                           PRESENT
                          THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT
                                             AND
                        THE HON'BLE MR. JUSTICE VIJAYKUMAR A.PATIL


                          WRIT APPEAL NO.100602 OF 2023 (LA-RES) C/W
                           WRIT APPEAL NO.100603 OF 2023 (LA-RES)

                 IN WA NO.100602/2023:

                 BETWEEN:


                 NATIONAL HIGHWAYS AUTHORITY OF INDIA,
                 C-10, SHREE NILAYAM, 1ST MAIN, 2ND CROSS,
                 VIVEKANANDA NAGARA, BEHIND R.T.O. OFFICE,
                 HOSPET 583201,
                 BY ITS PROJECT DIRECTOR.
                                                                     ...APPELLANT
                 (BY SRIYUTHS. BIDAN CHANDRAN AND S.M. PATIL, ADVOCATES)

                 AND:

Digitally
signed by
JAGADISH T R     1.   SRI. ALLABHAKSHA S/O LATE HUSSAIN SAB
Location: High
Court of
                      AGE. 58 YEARS, OCC. AGRICULTURE,
Karnataka
Dharwad               R/O. 29TH WARD, 3RD MAIN,
Bench
                      NEAR 100 BED HOSPITAL ROAD, M.J.NAGAR,
                      HOSPETE-583201, VIJAYANAGAR DISTRICT.

                 2.   THE COMPETENT AUTHORITY,
                      SPECIAL LAND ACQUISITION OFFICER,
                      NATIONAL HIGHWAYS AUTHORITY OF INDIA,
                      VIDYANAGAR, 5TH CROSS, 4TH MAIN ROAD,
                      OPP. GANGAMATA TEMPLE,
                      BALLARI 583104.
                                                               ...RESPONDENTS
                 (BY SMT. ARCHANA A. MAGADUM, ADVOCATE)

                     THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
                 COURT ACT, 1961, PRAYING TO, ALLOW THIS WRIT APPEAL AND
                             -2-
                                          NC: 2024:KHC-D:11048-DB
                                            WA No.100602 of 2023
                                        C/W WA No.100603 of 2023




QUASH AND SET ASIDE THE ORDER DATED 07.09.2023 OF THE
LEARNED SINGLE JUDGE IN WRIT PETITION NO.104314/2023, IN
THE INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100603/2023:
BETWEEN:


NATIONAL HIGHWAYS AUTHORITY OF INDIA,
C-10, SHREE NILAYAM, 1ST MAIN, 2ND CROSS,
VIVEKANANDA NAGARA, BEHIND R.T.O. OFFICE,
HOSPET 583201,
BY ITS PROJECT DIRECTOR.
                                                ...APPELLANT
(BY SRIYUTHS. BIDAN CHANDRAN AND S.M. PATIL, ADVOCATES)

AND:
1.   SMT. ASHA RANI D/O. RAMJILAL,
     AGE. 60 YEARS, OCC. HOUSEHOLD,
     R/O. RAMESHWARI KUNJ, 4TH CROSS,
     PATEL NAGAR, HOSPET-583201.

2.   SMT. USHA RANI D/O. RAMJILAL,
     AGE. 64 YEARS, OCC. SERVICE,
     R/O. RAMESHWARI KUNJ, 4TH CROSS,
     PATEL NAGAR, HOSPET-583201.

3.   SMT. RASHMI RANI D/O. RAMJILAL,
     AGE. 57 YEARS, OCC. HOUSEHOLD,
     R/O. RAMESHWARI KUNJ, 4TH CROSS,
     PATEL NAGAR, HOSPET-583201.

4.   THE COMPETENT AUTHORITY
     SPECIAL LAND ACQUISITION OFFICER,
     NATIONAL HIGHWAYS AUTHORITY OF INDIA,
     VIDYANAGAR, 5TH CROSS, 4TH MAIN ROAD,
     OPPOSITE GANGAMATA TEMPLE, BALLARI-583104.
                                             ...RESPONDENTS
(BY SMT. ARCHANA A. MAGADUM, ADVOCATE)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING TO, ALLOW THIS WRIT APPEAL AND
QUASH AND SET ASIDE THE ORDER DATED 07.09.2023 OF THE
LEARNED SINGLE JUDGE IN WRIT PETITION NO.104409/2023, IN
THE INTEREST OF JUSTICE AND EQUITY.
                                -3-
                                           NC: 2024:KHC-D:11048-DB
                                             WA No.100602 of 2023
                                         C/W WA No.100603 of 2023




     THESE APPEALS, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:      THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT
             AND
             THE HON'BLE MR. JUSTICE VIJAYKUMAR A.PATIL

                         ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT)

Both these appeals arise from a learned Single

Judge's final order dated 07.09.2023 in W.P.

No.104314/2023 C/w W.P. No.104409/2023 whereby the

writ petition of the landlosers having been favoured, the

following order has been made:

"(1) Writ Petitions are allowed.

(2) The NHAI shall deposit 50 per cent of the compensation amount, as awarded by the Arbitral Court, with the Executing Court within a period of four weeks. The said amount shall be released to the land owners unconditionally.

(3) The learned District Court, before whom the proceedings under Section-34 of the Arbitration Act are pending, shall make an endeavour to decide such proceedings within a period of six months from the next date of hearing before the said court.

NC: 2024:KHC-D:11048-DB

(4) The balance amount of compensation as per the Award to be passed under Section 34 of the Arbitration Act, shall be deposited by the NHAI with the Execut6ing Court within four weeks after such determination. The said amount shall also be released by the Executing Court in favour of the land owners subject to the rights and remedies available to the parties in law.

(5) While releasing 50% of the amount to the land owners, the amount that is already received by them shall be set off."

2. Brief facts of the case:

(a) The Appellant-National Highways Authority of India is

established under the provisions of National Highways

Act, 1956. It had acquired the subject lands and the

Special Land Acquisition Officer had passed the

Award. The land owners, who happened to be the

respondents in the above appeals, were not satisfied

and therefore, had laid a challenge in Arbitration. The

Deputy Commissioner, being the Official Arbitrator,

enhanced the compensation. Both the NHAI and the

land owners being aggrieved had invoked Section 34

NC: 2024:KHC-D:11048-DB

of the Arbitration and Conciliation Act, 1996,

unsuccessfully.

(b) In the challenge under Section 34 of the 1996 Act,

the Arbitral Awards were not stayed and therefore,

the landlosers had invoked Section 37 of the Act for

enforcing the same. The Executing Court was not

proceeding with the matter expeditiously and

therefore, the land owners had filed the subject writ

petitions. Later, the writ petition came to be allowed

by the impugned judgment. That being the reason,

the appellant-Authority is before this Court in these

appeals.

3. Learned Senior Panel Counsel appearing for the

NHAI vehemently submits that the learned Single Judge

ought not to have entertained the writ petitions in view of

the law declared by the Apex Court in NATIONAL

HIGHWAYS AUTHORITY OF INDIA VS. SHEETAL JAIDEV

NC: 2024:KHC-D:11048-DB

VADE1. He further submits that sub-section (6) of Section

3G of National Highways Act overrides the provisions of

1996 Act; the National Highways (manner of depositing the

amount by the Central Government; making requisite

funds available to the competent authority for acquisition

of land) Rules, 2019, provide for depositing the excess

differential amount under the arbitral award in Scheduled

Commercial Bank; that course becomes invocable since

MFAs against Section 34 orders are pending before this

Court. All this having been not adverted to, the impugned

order is liable to be voided.

4. Learned counsel appearing for the land owners

per contra contends: Intra Court appeal is not maintainable

vide Apex Court decision in JOGENDRASINHJI VIJAY

SINGHJI VS. STATE OF GUJARAT2; the impugned order of

the learned Single Judge has brought about a just result

inasmuch as it directs payment of only 50% of the amount

in question; right to property is constitutionally guaranteed

2022 SCC OnLine SC 1070

(2015) 9 SCC 1

NC: 2024:KHC-D:11048-DB

under Article 300A and therefore, delaying the payment of

compensation is unjustified; the Apex Court in Sheetal

supra and Bombay High Court decision in SARASWATIBAI

CHANDRAKANT SHINDE VS. THE ADDITIONAL

COLLECTOR3 cases itself has granted relief to the

landlosers, in matchable fact-matrix and therefore,

impugned judgment cannot be faltered. So contending, she

seeks dismissal of the writ appeals.

5. Having heard the learned counsel appearing for

the parties and having perused the appeal papers, we are

inclined to grant indulgence in the matter for the following

reasons:

(a) The first contention as to maintainability of the Intra

Court appeal is difficult to countenance and reasons

for this are not far to seek: The Apex Court in

Sheetal, at para 12 & 13, has deprecated entertaining

of writ petitions for the enforcement of awards/arbitral

awards, by observing as under:

2022 SCC OnLine Bom 10517

NC: 2024:KHC-D:11048-DB

(b) The reliance of learned counsel appearing for the

landlosers on the Apex Court decision in

Jogendrasinhji supra, does not lay down a thumb

rule that, no Intra Court appeal lies against Single

Judge's order made under Article 227 of the

Constitution. At paragraphs 30 & 45.1, it is observed

that: "Thus, maintainability of a letters patent appeal

would depend upon the pleadings in the writ petition,

the nature and character of the order passed by the

Single Judge, the type of directions issued regard

being had to the jurisdictional perspectives in the

constitutional context. Whether a letters patent appeal

would lie against the order passed by the Single Judge

that has travelled to him from the other tribunals or

authorities, would depend upon many a facet." We

are also not impressed by the submission that the

order of the learned Single Judge is exclusively

relatable to Article 227; in our view, it's a product of

exercise of jurisdiction under both the provisions viz.,

NC: 2024:KHC-D:11048-DB

Article 226 & Article 227 of the Constitution. Even

otherwise, these appeals largely fit into exceptions

that may be carved out from the decision of a Seven

Judge Bench decision of this Court in TAMMANNA VS.

RENUKA4

(c) Learned Senior Panel Counsel appearing for the NHAI

is justified is telling us that, a Writ Court cannot

metamorphose itself into an Execution Court and

enforce the SLAO's Award or Arbitral Award inasmuch

as a perfect scheme is structured in the 1956 Act for

the enforcement of awards. The Apex Court, therefore,

had expressed anguish against the High Courts

enforcing the awards. Paragraph 13 & 14 of Sheetal

supra being relevant, are reproduced.

"12. Apart from the fact that the award dated 12.06.2018 has been challenged by the NHAI by initiating proceedings under Section 34 of the Arbitration Act which are reported to be pending, the High Court ought not to have entertained the writ petition under Article 226 of the Constitution

2009 SCC OnLIne KAR 123

- 10 -

NC: 2024:KHC-D:11048-DB

of India seeking the reliefs to execute the award passed by the learned Arbitral Tribunal/Court, when the award passed by the learned Arbitral Tribunal/Court is to be executed by initiating an execution proceeding before the concerned Executing Court. But, by passing the impugned order/directions the High Court has virtually converted itself into Executing Court. Therefore, once the original writ petitioner was having an efficacious, alternative remedy to execute the award passed by the learned Arbitral Tribunal/Court, by initiating an appropriate execution proceeding before the competent Executing Court, the High Court ought to have relegated the original writ petitioners to avail the said remedy instead of entertaining the writ petition under Article 226 of the Constitution of India which was filed to execute the award passed by the Arbitral Tribunal/Court. If the High Courts convert itself to the Executing Court and entertain the writ petitions under Article 226 of the Constitution of India to execute the award passed by the Arbitral Tribunal/Court, the High Courts would be flooded with the writ petitions to execute awards passed by the learned Arbitrator/Arbitral Tribunal/ Arbitral Court.

13. We disapprove the entertaining of such writ petitions under Article 226 of the Constitution of India to execute the award passed by the learned Arbitral

- 11 -

NC: 2024:KHC-D:11048-DB

Tribunal/Court, without relegating the judgment creditor in whose favour the award is passed to file an execution proceeding before the competent Executing Court."

(d) Learned counsel appearing for the respondent-

landlosers vehemently submits that the Apex Court in

Sheetal itself has granted relief to those who had lost

land in the acquisition and therefore, the impugned

judgment of the learned Single Judge perfectly

accords with the same and therefore, it need not be

voided. She draws support from the decision in

Saraswatibai supra. It hardly needs to be stated that

what this Court is bound by is, the law declared by the

Apex Court and not what the Apex Court does in a

particular case. Declaration of law under Article 141 of

the Constitution is one thing and what is done in a

particular case is another. The later is not much

relevant. Sheetal is decided keeping in view

Saraswatibai also, cannot be disputed. Added, the

Apex Court as the highest Arbitral Tribunal of the

- 12 -

NC: 2024:KHC-D:11048-DB

country has extraordinary powers under Article 142;

the operative portion of the judgment in Sheetal is

largely referable to this extraordinary power, Article

142 though has not been mentioned. Saraswatibai

figures in the operative portion of the order in Sheetal

and not in the paragraphs wherein law has been

crystal clearly declared.

(e) Lastly, the impugned judgment does not advert to

2019 Rules that have been promulgated by the Central

Government under Section 9 of 1956 Act. Rule 3(i)

which learned Panel Counsel had in support of his case

pressed into service reads as under:

"3. The manner of making requisite funds available to the competent authority shall be as follows:-

(i) Subject to provisions of the Act, the executing agency authorised by the Central Government in this behalf, shall open and maintain an account with one or more Scheduled Commercial Banks for remittance of the amount for land acquisition across the country, with arrangements for access to such account by the competent authority for specific jurisdiction as per authorisation of limits by the executing agency. The Executing Agency shall, on the demand raised by the competent authority before announcement of the award, issue requisite authorisation limits in favour of the

- 13 -

NC: 2024:KHC-D:11048-DB

competent authority for withdrawal of amount from such account as per requirements from time to time for disbursement to the landowners or persons interested therein through an electronic banking mechanism as per extant Reserve Bank of India regulations and the said authorisation limits, revolving in nature, shall entitle the competent authority to withdraw money from such account as per requirements, without any further reference to the land acquiring agency, for disbursement to the landowners or persons interested therein, as follows:-

(a) The amount determined under section 3(G) of the Act within fifteen days of the raising of demand by the competent authority, and

(b) Where the amount determined by the Arbitrator under sub-section (7) of Section 3G of the Act is in excess of the amount determined by the competent authority, the excess amount, together with interest, if any, awarded by the Arbitrator, within 30 days of the communication of Arbitrator's award, unless such Award has been further challenged by either of the aggrieved parties."

This provision of the Rule, arguably indicates the

course of depositing the compensation amount in a

particular eventuality. The Panel Counsel is right in

indicating that sub-section (6) of Section 3G of 1956

Act makes applicability of the 1996 Act subject to the

provisions of the former. This intent emerges because

of the expression "Subject to the provisions of this

- 14 -

NC: 2024:KHC-D:11048-DB

Act," employed in sub-section (6) which internalises

the 1996 Act. Therefore, this provision could not have

been ignored while deciding the writ petitions,

inasmuch as appeals in MFAs and Writ Petitions are

pending post Section 34 orders.

In the above circumstances, both the appeals succeed and impugned judgment made therein is set at naught.

We request learned Single Judges of this Court before whom MFAs/WPs are pending concerning the determination of compensation payable under the 1956 Act to the respondents herein may be heard and disposed off expeditiously.

Costs made easy.

Sd/-

(KRISHNA S.DIXIT) JUDGE

Sd/-

(VIJAYKUMAR A.PATIL) JUDGE

KMS, CT:VP

 
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