Citation : 2025 Latest Caselaw 4021 Kant
Judgement Date : 17 February, 2025
-1-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 17TH DAY OF FEBRUARY, 2025
BEFORE
THE HON'BLE MR. JUSTICE C.M. JOSHI
MISCL. FIRST APPEAL NO.200322 OF 2022 (AC)
C/W
MISCL. FIRST APPEAL NO.200266 OF 2022 (AC)
MISCL. FIRST APPEAL NO.200276 OF 2022 (AC)
MISCL. FIRST APPEAL NO.200686 OF 2022 (AC)
IN MFA NO.200322/2022:
BETWEEN:
Digitally signed 1. BASALINGAYYA S/O GURUSIDDAYYA GANACHARI,
by LUCYGRACE
Location: HIGH AGE: 48 YEARS, OCC: AGRICULTURE,
COURT OF
KARNATAKA R/O NIDAGUNDI, TQ. BASAVANA BAGEWADI,
DIST. VIJAYAPURA-586 101.
2. SHRISHAIL S/O SANGAYYA MATH,
AGE: 41 YEARS, OCC: AGRICULTURE,
R/O NIDAGUNDI, TQ. BASAVANA BAGEWADI,
DIST. VIJAYAPURA-586 101.
...APPELLANTS
(BY SRI HARSHAVARDHAN R. MALIPATIL, ADVOCATE)
-2-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
AND:
1. THE ASSISTANT COMMISSIONER-
CUM-COMPETENT AUTHORITY
FOR LAND ACQUISITION OF NH-13,
VIJAYAPURA-586 101.
2. THE GENERAL MANAGER (TECH AND P.D.),
NH-13, DHARWAD,
DHARWAD
NOW THE PROJECT DIRECTOR (PIU),
NATIONAL HIGHWAY AUTHORITY OF INDIA,
PLOT NO.65, KOTHARI LAYOUT,
VENKATESH NAGAR,
KALABURAGI-585 103.
3. THE ARBITRATOR,
NATIONAL HIGHWAY AUTHORITY OF INDIA AND
DEPUTY COMMISSIONER,
VIJAYAPURA-586 101.
...RESPONDENTS
(BY SRI JAMADAR SHAHABUDDIN, HCGP, FOR R1 & R3;
SRI SANTOSH KUMAR MARADI, ADV., FOR R2)
THIS MFA IS FILED UNDER SECTION 37(1)(c) OF
ARBITRATION AND CONCILIATION ACT, PRAYING TO ALLOW
THIS APPEAL WITH COSTS BY SETTING ASIDE THE
JUDGEMENT AND AWARD PASSED BY THE COURT OF III
ADDL. DISTRICT JUDGE, VIJAYAPURA, DATED 18.01.2021 IN
A.A. NO.79/2018 AND CONSEQUENTLY, ALLOW THE
ARBITRATION APPLICATION OF THE APPELLANT.
-3-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
IN MFA NO.200266/2022:
BETWEEN:
MURTUJASAB S/O DASTAGIRISAB BANAKAR,
AGE: 68 YEARS, OCC: AGRICULTURE,
R/O NIDAGUNDI, TQ. BASAVANA BAGEWADI,
DIST. VIJAYAPURA.
...APPELLANT
(BY SRI HARSHAVARDHAN R. MALIPATIL, ADVOCATE)
AND:
1. THE ASSISTANT COMMISSIONER-
CUM-COMPETENT AUTHORITY FOR LAND
ACQUISITION OF NH-13,
VIJAYAPURA.
2. THE GENERAL MANAGER (TECH AND P.D.),
NH-13,DHARWAD,
DHARWAD
NOW THE PROJECT DIRECTOR (PIU),
NATIONAL HIGHWAY AUTHORITY OF INDIA,
PLOT NO. 65, KOTHARI LAYOUT,
VENKATESH NAGAR,
KALABURAGI-585 103.
3. THE ARBITRATOR,
NATIONAL HIGHWAY AUTHORITY OF INDIA AND
DEPUTY COMMISSIONER,
VIJAYAPURA.
4. UNION OF INDIA
DEVELOPMENT OF ROAD TRANSPORT,
BY ITS SECRETARY,
-4-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
TRANSPORT BHAVAN, PARLIAMENT STREET,
NEW DELHI-110 001.
...RESPONDENTS
(BY SRI JAMADAR SHAHABUDDIN, HCGP, FOR R1 & R3;
SRI SANTOSH KUMAR MARADI, ADV., FOR R2;
SRI SUDHIRSINGH R. VIJAPUR, ADV., FOR R4)
THIS MFA IS FILED UNDER SECTION 37 (1)(c) OF
ARBITRATION AND CONCILIATION ACT, PRAYING TO ALLOW
THIS APPEAL WITH COSTS BY SETTING ASIDE THE
JUDGMENT AND AWARD PASSED BY THE COURT OF III
ADDL. DISTRICT JUDGE, VIJAYAPURA, DATED 25.11.2019 IN
AA NO.36/2018 AND CONSEQUENTLY ALLOW THE
ARBITRATION APPLICATION OF THE APPELLANT.
IN MFA NO.200276/2022:
BETWEEN:
MADIVALAYYA S/O BASAYYA CHIKKAMATH,
AGE: 61 YEARS, OCC: AGRICULTURE,
R/O HUNSYAL, TQ. BASAVANA BAGEWADI,
DIST. VIJAYAPURA-586 101.
...APPELLANT
(BY SRI HARSHAVARDHAN R. MALIPATIL, ADVOCATE)
AND:
1. THE ASSISTANT COMMISSIONER-
CUM-COMPETENT AUTHORITY FOR LAND
ACQUISITION OF NH-13,
VIJAYAPURA-586 101.
-5-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
2. THE GENERAL MANAGER (TECH AND P.D.),
NH-13, DHARWAD,
DHARWAD
NOW THE PROJECT DIRECTOR (PIU),
NATIONAL HIGHWAY AUTHORITY OF INDIA,
PLOT NO. 65, KOTHARI LAYOUT,
VENKATESH NAGAR,
KALABURAGI-585 103.
3. THE ARBITRATOR,
NATIONAL HIGHWAY AUTHORITY OF INDIA AND
DEPUTY COMMISSIONER,
VIJAYAPURA-586 101.
4. UNION OF INDIA DEVELOPMENT OF ROAD
TRANSPORT,
BY ITS SECRETARY,
TRANSPORT BHAVAN, PARLIAMENT STREET,
NEW DELHI-110 001.
...RESPONDENTS
(BY SRI JAMADAR SHAHABUDDIN, HCGP, FOR R1 AND R3;
SRI SANTOSH KUMAR MARADI, ADV., FOR R2;
SRI SUDHIRSINGH R. VIJAPUR, ADV., FOR R4)
THIS MFA IS FILED UNDER SECTION 37(1)(c) OF
ARBITRATION AND CONCILIATION ACT, PRAYING TO ALLOW
THIS APPEAL WITH COSTS BY SETTING ASIDE THE
JUDGMENT AND AWARD PASSED BY THE COURT OF I ADDL.
DISTRICT JUDGE, VIJAYAPURA DATED 29-09-2020 IN AA
NO.16 OF 2017 AND CONSEQUENTLY ALLOW THE
ARBITRATION APPLICATION OF THE APPELLANT.
-6-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
IN MFA NO.200686/2022:
BETWEEN:
VEERANNA S/O NAGAPPA ANKAD,
AGE: 68 YEARS, OCC: AGRICULTURE,
R/O GONAL, TQ. BASAVANA BAGEWADI,
DIST. VIJAYAPURA-586 212.
...APPELLANT
(BY SRI HARSHAVARDHAN R. MALIPATIL, ADVOCATE)
AND:
1. THE ASSISTANT COMMISSIONER-
CUM-COMPETENT AUTHORITY FOR LAND
ACQUISITION OF NH-13,
VIJAYAPURA-586 101.
2. THE GENERAL MANAGER (TECH AND P.D.),
NH-13, DHARWAD,
DHARWAD
NOW THE PROJECT DIRECTOR (PIU),
NATIONAL HIGHWAY AUTHORITY OF INDIA,
PLOT NO. 65, KOTHARI LAYOUT,
VENKATESH NAGAR,
KALABURAGI-585 103.
3. THE ARBITRATOR,
NATIONAL HIGHWAY AUTHORITY OF INDIA AND
DEPUTY COMMISSIONER,
VIJAYAPURA-586 101.
4. UNION OF INDIA DEVELOPMENT OF ROAD
TRANSPORT,
BY ITS SECRETARY,
-7-
NC: 2025:KHC-K:1090
MFA No. 200322 of 2022
C/W MFA No. 200266 of 2022
MFA No. 200276 of 2022
& MFA No. 200686 of 2022
TRANSPORT BHAVAN, PARLIAMENT STREET,
NEW DELHI-110 001.
...RESPONDENTS
(BY SRI JAMADAR SHAHABUDDIN, HCGP, FOR R1 & R3;
SRI SANTOSH KUMAR MARADI, ADV., FOR R2;
SRI SUDHIRSINGH R. VIJAPUR, ADV., FOR R4)
THIS MFA IS FILED UNDER SECTION 37(1)(c) OF
ARBITRATION AND CONCILIATION ACT, PRAYING TO
ALLOW THIS APPEAL WITH COSTS BY SETTING ASIDE THE
JUDGMENT AND AWARD PASSED BY THE COURT OF I ADDL.
DISTRICT JUDGE, VIJAYPURA, DATED 29.09.2020 IN AA NO.
14 OF 2017 AND CONSEQUENTLY ALLOW THE ARBITRATION
APPLICATION OF THE APPELLANT.
THESE APPEALS COMING ON FOR ADMISSION, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE C.M. JOSHI
ORAL JUDGMENT
(PER: HON'BLE MR. JUSTICE C.M. JOSHI)
1. In all these appeals, the appellants are
questioning the judgments of the challenge Court passed in
A.A. Nos.79/2018 dated 18.01.2021, A.A. No.36/2018 dated
25.11.2019, A.A. No.16/2017 dated 29.09.2020 and A.A.
No.14/2017 dated 29.09.2020, whereby, the challenge to
NC: 2025:KHC-K:1090
the arbitral awards passed by the Statutory Arbitrator were
dismissed.
2. The submission by the learned counsel Sri
Harshavardhan R. Malipatil for the appellants, Sri
Santoshkumar Maradi for respondent No.2 - the National
Highway Authority of India and learned High Court
Government Pleader for respondent Nos.1 and 3 are heard
and perused the material available on record.
3. The records reveal that respondent No.2 - the
National Highway Authority has acquired certain portion of
the lands belonging to the appellants under the provisions of
the National Highways Act (for short 'the said Act'). In the
said acquisition under Section 3G of the said Act, award was
passed by respondent No.1. The said award was challenged
before respondent No.3 - Deputy Commissioner, who was
the Statutory Arbitrator. The Arbitral Tribunal of respondent
No.3 passed award enhancing the compensation marginally,
but without following the provisions of the Land Acquisition
Act, 1894. Challenging the arbitral award passed by
NC: 2025:KHC-K:1090
respondent No.3 - Deputy Commissioner, the appellants
approached the District Court under Section 34 of the
Arbitration and Conciliation Act, but with failure and as such,
they have invoked Section 37 of the Arbitration and
Conciliation Act and are before this Court.
4. The learned counsel appearing for the appellants
relied on the judgment of this Court in MFA No.200229/2022
dated 21.02.2022, whereby a Division Bench of this Court
had remitted the matter back to the Arbitral Tribunal on the
ground that the assessment of the compensation as per
Section 3J of the said Act was impermissible, since the
Section 3J being ulter virus the Constitution of India, was
struck down by the Apex Court in the case of Union of
India and another Vs. Tarsem Singh and others1. The
Division Bench of this Court in Para 9 has observed as below:
"9. In the instant case, it is the grievance of the appellant that both the competent authorities as well as Arbitral Tribunal
AIR 2019 SC 4689
- 10 -
NC: 2025:KHC-K:1090
comprising of the Sole Arbitrator appointed by the Central Government have committed an error in not awarding solatium, interest and other statutory benefits in terms of Sections 23, 23(1-A), 23 (2) and Section 28 of the Land Acquisition Act, 1894. However, in view of the striking down of Section 3J of the National Highways Act, 1956, the appellant would be entitled to request the Arbitrator to invoke and apply aforesaid provisions of Land Acquisition Act which cannot be said to be not applicable to the acquisition proceedings under the National Highways Act in the light of the decision of Apex Court in Union of India and another Vs. Tarsem Singh and others supra."
5. In that view of the matter, the present appeals
also succeed on the ground of parity. The arbitral Tribunal
consisting of respondent No.3 being a Statutory Arbitrator,
the question of such Statutory Arbitrator arbitrating a
dispute of an award passed by his subordinate and it being
hit by the provisions of the Arbitration and Conciliation Act is
also kept open.
- 11 -
NC: 2025:KHC-K:1090
6. Learned counsel appearing for respondent No.2
and learned High Court Government Pleader appearing for
respondent Nos.1 and 3 also concede the above position.
Hence the following:
ORDER
i) The appeals are hereby allowed.
ii) The impugned judgments respectively in
these appeals dated 18.01.2021 in A.A.
No.79/2018, dated 25.11.2019 in A.A.
No.36/2018, dated 29.09.2020 in A.A.
No.16/2017, dated 29.09.2020 in A.A.
No.14/2017, so also arbitral awards, passed
by the 3rd respondent are set aside.
iii) The matter is remitted back to the 3rd
respondent - Arbitrator-Cum-Deputy
Commissioner for reconsideration afresh in
accordance with law, bearing in mind the
- 12 -
NC: 2025:KHC-K:1090
observations made in this judgment, within
a period of six months from today.
iv) Both the parties are directed to appear
before the 3rd respondent on 17.03.2025.
Sri Santosh Kumar Maradi, learned counsel, is
permitted to file Vakalat in MFA No.200322/2022.
Sd/-
(C.M. JOSHI) JUDGE
SBS
CT: AK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!