Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandraiah Chetty vs The District Collector
2021 Latest Caselaw 12754 Mad

Citation : 2021 Latest Caselaw 12754 Mad
Judgement Date : 30 June, 2021

Madras High Court
Chandraiah Chetty vs The District Collector on 30 June, 2021
                                                                              W.P.No.16101 of 2019

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 30.06.2021

                                                    CORAM:

                            THE HONOURABLE MR.JUSTICE V.BHARATHIDASAN
                                               W.P.No.16101 of 2019

                  Chandraiah Chetty,
                  S/o.Chinnasamy Chetty                                         ... Petitioner

                                                       Vs.
                  1. The District Collector,
                     Tiruvallur District,
                     Tiruvallur-602 001.

                  2. The Special District Revenue
                      Officer (L.A.),
                     National Highways Scheme-205-
                      Tiruvallur, Periyakuppam,
                     Tiruvallur District.

                  3. The Project Director,
                     National Highways Authority of
                      India, Chennai-32.                                      ... Respondents


                  Prayer : Writ Petition under Article 226 of the Constitution of India praying

                  for the issuance of a Writ of Mandamus directing the 1st Respondent to

                  dispose the Arbitration petition dated 22.09.2016 filed by the petitioner

                  under Sec.3-G(5) of the National Highways Act, 1956 for enhanced

                  compensation to the acquired land of the petitioner in Survey No.231/2E2B


https://www.mhc.tn.gov.in/judis/
                  1/5
                                                                                   W.P.No.16101 of 2019

                  to a total extent of 1438 sq.mts. situated at No.41, Panapakkam Village,

                  Tirutani Taluk, Tiruvallur District within the time stipulated by this Hon'ble

                  Court.

                                    For Petitioner    :       Mr.P.S.Kothandaraman

                                    For Respondents       :   Mr.Yogesh Kannadasan,
                                                              Government Advocate for R1 & R2

                                                              Mr.Su.Srinivasan for R3

                                                       ORDER

(The case has been heard through video conference)

The Writ Petition has been filed seeking a direction directing the 1st

respondent to consider the petitioner's application filed under Sec.3-G(5) of

National Highways Act before the 2nd respondent seeking for enhancement

of compensation.

2. According to the petitioner, the petitioner's land was acquired by the

respondents for National Highways Scheme-205 and subsequently, an award

came to be passed on 24.08.2011. Thereafter, the petitioner has filed an

application under Sec.3-G(5) of National Highways Act on 22.09.2016 for

enhancement of compensation. But, so far, that application was not

considered and no order has been passed on it. Hence, the present writ

petition has been filed by the petitioner.

https://www.mhc.tn.gov.in/judis/

W.P.No.16101 of 2019

3. Earlier, notice ordered to the respondents. Today, when the matter

taken up for hearing, Mr. Su.Srinivasan, learned counsel appearing for 3 rd

respondent National Highways Authority would submit that, admittedly, the

award was passed on 24.08.2011 and the petitioner has submitted his

application on 22.09.2016. He would submit that, under Art.137 of

Limitation Act, the application ought to have been filed within a period of

three years. Since the application has been filed beyond that period, the 2nd

respondent cannot entertain the application as it is barred by limitation. The

learned counsel has also fairly submitted that, earlier, the Division Bench of

this Court in W.A.No.308 to 312 of 2016 vide order dated 25.04.2018 has

held that, the provisions of Art.137 of Limitation Act, is not applicable to the

arbitration proceedings under Section 3-G(5) of National Highways Act.

However, the above said judgment has been stayed by Hon'ble Supreme

Court in S.L.P. (C) Diary No.36319 of 2018 dated 19.11.2018 and the said

S.L.P. is still pending. In the said circumstances, unless Hon'ble Supreme

Court decides the issue, the 1st respondent District Collector cannot consider

the petitioner's application.

4. I have considered rival submissions made by learned counsel https://www.mhc.tn.gov.in/judis/

W.P.No.16101 of 2019

appearing for petitioner, learned Government Advocate appearing for

respondents 1 and 2 and also learned counsel appearing for 3rd respondent

and perused the records.

5. Considering the fact that, the question of limitation for filing

arbitration proceedings under Section 3-G (5) of National Highways Act is

now pending with Hon'ble Supreme Court, this Writ Petition is disposed of

with a direction to the 1st respondent District Collector to consider the

petitioner's application subject to the outcome of judgment passed by

Hon'ble Supreme Court in the above said S.L.P. Accordingly, this Writ

Petition stands dispoed of. No costs.

30.06.2021 rpp

To

1. The District Collector, Tiruvallur District, Tiruvallur-602 001.

2. The Special District Revenue Officer (L.A.), National Highways Scheme-205 Tiruvallur, Periyakuppam, Tiruvallur District.

3. The Project Director, National Highways Authority of India, Chennai-32.

https://www.mhc.tn.gov.in/judis/

W.P.No.16101 of 2019

V.BHARATHIDASAN, J.

rpp

W.P.No.16101 of 2019

30.06.2021

https://www.mhc.tn.gov.in/judis/

 
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