Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs The Collector
2022 Latest Caselaw 6136 Mad

Citation : 2022 Latest Caselaw 6136 Mad
Judgement Date : 25 March, 2022

Madras High Court
Unknown vs The Collector on 25 March, 2022
                                                                            W.A.No. 182 of 2022



                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED:    25.3.2022

                                                      CORAM :

                                    THE HON'BLE MR.MUNISHWAR NATH BHANDARI,
                                                    CHIEF JUSTICE
                                                          AND
                                  THE HON'BLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY


                                     W.A.No.182 of 2022 and C.M.P.No.1275 of 2022

                     1.V.Jayamani
                     2.R.Somasundaram
                       R.Selvam (deceased)
                     3.R.Jayalakshmi
                     4.G.Vijaya
                     5.R.Murugan
                     6.Santhi
                     7.Jayanthi
                     8.Vasanthi

                        (Respondents 6 to 8 impleaded as
                         legal representatives of deceased
                         R.Selvam vide Court order in CMP
                         No.513 of 2022 made in WA.SR.No
                         100747 of 2021 (PUJ & SSKJ)                   ..   Appellants

                                                          vs

                     1.The Collector,
                       Cuddalore District – 607 001.

                     2.The Revenue Divisional Officer
                       Cuddalore.


                     ____________
                     Page 1 of 14

https://www.mhc.tn.gov.in/judis
                                                                              W.A.No. 182 of 2022



                     3.The Chairman
                       Tamil Nadu Housing Board
                       No.493, Anna Salai, Nandanam
                       Chennai – 600 035.

                     4.The Executive Engineer & Administrative
                       Officer, Villupuram Housing Board H1
                       Division, Maharajapuram East Pandi
                       Salai, Villupuram – 605 602.                     ..    Respondents


                     Prayer: Appeal under Clause 15 of the Letters Patent against the order
                     dated 24.08.2021 in W.P.No.19840 of 2021.

                                      For Appellants          : Mr.Narayan Sundar

                                      For Respondents         : Mr.P.Muthukumar
                                                                Government Pleader
                                                                Assisted by Mr.KMD Muhilan
                                                                Government Advocate
                                                                -for R1 and R2
                                                                Dr.R.Gowri
                                                                Standing Counsel
                                                                -for R3 and R4


                                                       JUDGMENT

(Judgment of the Court was delivered by the Hon'ble Chief Justice)

The unsuccessful writ petitioners have filed this Writ Appeal

challenging the judgment dated 24.08.2021, whereby the writ

petition preferred by them for re-computation of compensation on

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

acquisition of their lands at the rate of Rs.15/- per Sq.ft was not

accepted.

2.1. The brief facts relevant for consideration are as follows:

The lands belonging to one Rajangam Padayatchi along with other

lands were processed for acquisition. On completion of the process,

an Award was passed on 03.08.1988 in Award No.7 of 1988. The

lands to the extent of 65,889 sq. ft. belonging to the Rajangam

Padayatchi were acquired by calculating the compensation at the

rate of Rs.3/- per sq. ft. The determination of the amount was

protested by the other land owners by seeking reference under

Section 18 of the Land Acquisition Act, 1894 (for short, "the Act of

1894") in L.A.O.P.Nos.18 to 32 of 1990 on the file of the Sub-Court,

Cuddalore. By the judgment dated 25.9.1991, the Subordinate

Judge, Cuddalore determined the compensation at the rate of

Rs.15/- per sq. ft. in all petitions, except in L.A.O.P.No.32 of 1990

where compensation of Rs.11/- per sq. ft. was fixed.

2.2. Since the reference of Rajangam Padayatchi had been

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

omitted, on 10.12.1991, he submitted a petition before the Sub-

Collector, Cuddalore, by citing the judgment passed in

L.A.O.P.Nos.18 to 32 of 1990 and prayed for compensation on par

with the quantum of compensation fixed in the said cases. Since no

action was taken on the said petition, he again submitted a petition

under Section 28-A of the Act of 1894 to the Collector of South

Arcot on 14.12.1991 requesting to re-determine the compensation

payable to him for the lands on the basis of the amount of

compensation awarded in L.A.O.P.Nos.18 to 32 of 1990, dated

25.09.1991.

2.3. Since no action was taken, on 4.5.1992, Rajangam

Padayatchi submitted another petition under Section 28-A of the Act

of 1894 seeking to hold an enquiry with regard to the compensation

payable to him. Thereafter, Rajangam Padayatchi filed two writ

petitions, being W.P.Nos.3980 of 1993 and 6398 of 1993, to quash

the order dated 28.6.1992 and to direct the District Collector to re-

determine the compensation payable to him in respect of the lands

acquired, inasmuch as by the said order dated 28.6.1992, he was

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

informed that due to pendency of proceedings before this court, the

claim cannot be considered.

2.4. By the order dated 2.2.2000, the learned Single Judge of

this Court allowed the writ petitions by directing the first respondent

therein to take up the applications dated 14.12.1991 and 4.5.1992

alleged to have been filed by Rajangam Padayatchi and dispose of

the same within a period of twelve weeks with a further direction

that in case, there are proceedings pending in the High Court in

respect of the said LAOP, it is open to Rajangam Padayatchi to

implead himself as a party to make the applications under Section

28(A) of the Act for determination of enhanced compensation.

2.5. While so, Rajangam Padayatchi died on 10.6.2002,

leaving behind his wife Sakunthala and the appellants as his legal

heirs and Sakunthala died on 11.12.2009.

2.6. On 30.04.2003, the Appeal Suits, being A.S.Nos.98, 311

of 1994, 564 of 1997 and 390 of 2000, preferred by the Revenue

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

Divisional Officer, Cuddalore against the order dated 25.9.1991

passed in L.A.O.P.Nos.24, 26, 29 and 32 of 1990 were partly

allowed thereby modifying the order of the Subordinate Judge,

Cuddalore in L.A.O.P.Nos.24, 26, 29 and 32 of 1990 that the land

owners will be entitled to compensation at the rate of Rs.6/- per sq.

ft. as on date of Section 4(1) notification with solatium at 30%,

interest on solatium and an additional compensation under Section

23(1-A) of the Act.

2.7. Thereafter, based on the judgment passed in A.S.No.311

of 1994, dated 30.04.2003 as well as the report of the Sub-

Collector, Cuddalore, the District Collector, Cuddalore issued an

order dated 30.04.2013 computing the compensation payable to the

appellants who are legal heirs of the deceased Rajanga Padayatchi

at Rs.25,52,709/-, after deducting the amount of Rs.2,00,875/-

paid to Rajangam Padayatchi pursuant to the Award dated

3.8.1988.

2.8. On 15.5.2013, the appellants submitted a representation

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

to the District Collector, Cuddalore, requesting to enhance the rate

from Rs.6/- to Rs.15/- per sq. ft. for the lands acquired.

2.9. On 18.11.2013, the Executive Engineer-cum-

Administrative Officer of the Tamil Nadu Housing Board, Villupuram

Housing Board Division sent a cheque for Rs.15,12,971/-, after

deducting the TDS of Rs.1,73,731/-, to the Sub-Collector,

Cuddalore for onward payment to the legal heirs of the land owner

Rajanga Padayatchi. Aggrieved by the said communication dated

18.11.2013, the appellants have submitted a representation dated

12.2.2014 to the Revenue Divisional Officer, Cuddalore to re-

determine the rate at Rs.15/- per sq. ft. by invoking Section 28-A of

the Act of 1894. On 11.5.2015, the appellants have also submitted

representation to the District Collector, Cuddalore stating that they

have received the amount of Rs.15,12,971/- under protest and

accordingly sought the enhanced compensation of Rs.65,77,736/-

as on 31.03.2015. Again on 20.8.2015, the appellants have

submitted another representation to the District Collector,

Cuddalore and the Revenue Divisional Officer, Cuddalore to re-

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

compute and disburse the compensation amount as prayed for in

the representation dated 11.05.2015 under Section 28-A of the Act

of 1894.

2.10. Challenging the communication dated 18.11.2013, the

appellants have filed the writ petition seeking to quash the same

and to direct the respondents to re-compute the compensation

payable to them in respect of the land acquired at the rate of

Rs.15/- per sq. ft.; re-fix the solatium and additional market value

and interest on the compensation or in the alternative re-compute

and disburse compensation as per the Right to Fair Compensation

and Transparency in Land Acquisition, Rehabilitation and

Resettlement Act, 2013.

3. Resisting the writ petition, the Executive Engineer and

Administrative Officer of the Villupuram Housing Board Division filed

counter, inter alia, stating that on the basis of the judgment passed

in A.S.No.311 of 1994, the appellants have made a representation

to the District Collector under Section 28-A of the Act of 1894 and

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

the District Collector, by fixing the rate at Rs.6/- per sq. ft., passed

an Award computing the compensation at Rs.25,52,709/- in respect

of the lands in S.No.2220/1 etc. It is stated that since the lands in

T.S.Nos.2220/1, 2330 (part) and 2334/1A are pits due to removal

of earth for brick kilns, the Public Works Department has estimated

a sum of Rs.1,74,420/- for filling up the pits in the above said

lands. A sum of Rs.92,130/- was deducted towards reclamation

charges in respect of the lands belonging to the appellants. The

said aspect was not considered by the District Collector and the

Revenue Divisional Officer. However, the amount of Rs.25,52,709/-

was calculated and forwarded to the fourth respondent for

disbursement of the amount. According to the fourth respondent,

the appellants are not entitled to any further claim and the writ

petition is not maintainable in view of the remedy available under

Section 28A(3) of the Act of 1894.

5. The learned Single Judge, after considering the above,

while allowing interest at the rate of 15% on the sum of

Rs.8,66,007/- from 18.11.2013 to 06.06.2018 and directing the

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

respondents to pay the said sum within a period of four weeks from

the date of receipt of that order, negatived the prayer of the

appellants/writ petitioners to re-fix the compensation at the rate of

Rs.15/- per sq.ft. Aggrieved by the said order, this present appeal

is filed, claiming enhancement of compensation at the rate of Rs.15

per sq.ft.

6. The claim of the appellants is not tenable. Once the

reference has been made at the instance of the other land owners

on the similar acquisition and on the said reference the question of

enhancement has been gone into by the Reference Court and

thereafter by this Court on an appeal and the compensation amount

was enhanced from Rs.3 per sq.ft, to Rs.6 per sq.ft, then the

appellants, who are legal heirs of the deceased original owner, are

not entitled to claim a further enhancement as per Section 28A of

the Act of 1894, as the benefit under Section 28A of the said Act is

not available to them. This will be clear on a plain reading of

Section 28A of the Act of 1894, which is extracted hereunder :-

“28A. Re-determination of the amount of compensation on the basis of the award of the Court.-

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

(1) where in an award under this part, the court allows to the applicant any amount of compensation in excess of the amount awarded by the collector under section 11, the persons interested in all the other land covered by the same notification under section 4, sub- section (1) and who are also aggrieved by the award of the Collector may, notwithstanding that they had not made an application to the Collector under section 18, by written application to the Collector within three months from the date of the award of the Court require that the amount of compensation payable to them may be re-determined on the basis of the amount of compensation awarded by the court:

Provided that in computing the period of three months within which an application to the Collector shall be made under this sub-section, the day on which the award was pronounced and the time requisite for obtaining a copy of the award shall be excluded.”

7. Therefore, once the appellants have claimed parity and

availed the benefit under Section 28-A, there is no question of again

claiming the benefit for the second time, that too in the year 2013,

after a lapse of several years.

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

8. In view of the above, we do not find any reason to cause

interference with the order passed by the learned Single Judge.

Rather, we find additional reasons, as stated above, for the

dismissal of the writ petition. Accordingly, the Writ Appeal is

dismissed. No costs. Consequently, connected C.M.P.No.1275 of

2022 is also dismissed.

                                                                (M.N.B., CJ.)      (D.B.C.J.)
                                                                         25.3.2022
                     Index : Yes/No
                     Internet : Yes/No
                     KST




                     ____________


https://www.mhc.tn.gov.in/judis
                                                                 W.A.No. 182 of 2022



                     To:

                     1.The Collector,
                       Cuddalore District – 607 001.

                     2.The Revenue Divisional Officer
                       Cuddalore.

                     3.The Chairman
                       Tamil Nadu Housing Board
                       No.493, Anna Salai, Nandanam
                       Chennai – 600 035.

4.The Executive Engineer & Administrative Officer, Villupuram Housing Board H1 Division, Maharajapuram East Pandi Salai, Villupuram – 605 602.

____________

https://www.mhc.tn.gov.in/judis W.A.No. 182 of 2022

M.N.BHANDARI, CJ AND D.BHARATHA CHAKRAVARTHY,J

KST

W.A.No.182 of 2022

25.03.2022

____________

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter