Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Project Director vs S.Puhazhenthi
2023 Latest Caselaw 11255 Mad

Citation : 2023 Latest Caselaw 11255 Mad
Judgement Date : 25 August, 2023

Madras High Court
The Project Director vs S.Puhazhenthi on 25 August, 2023
                                                                         W.A.Nos.1672 of 2023 etc.



                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED:       25.08.2023

                                                     CORAM :

                           THE HON'BLE MR.SANJAY V.GANGAPURWALA, CHIEF JUSTICE
                                                        AND
                                    THE HON'BLE MR.JUSTICE P.D.AUDIKESAVALU


                                  W.A.Nos.1672, 1676, 1681, 1686 and 1687 of 2023

                     W.A.No.1672 of 2023:

                     1.The Project Director,
                       National Highways Authority of India (NH 227)
                       Vazhudhareddi (Post), Villupuram,
                       Villupuram District.

                     2.The Regional Officer,
                       National Highways Authority of India (NH 227)
                       No.34, Sri Towers, 3rd Floor, Guindy,
                       Chennai-600 032.                           .. Appellants

                                                            Vs

                     1.S.Puhazhenthi
                     2.K.Ganesamoorthy
                     3.C.Chandrasekaran
                     4.K.Kandasamy
                     5.R.Muthuvelu

                     6.The District Collector/Arbitrator,
                       Cuddalore District,
                       Cuddalore.



                     ____________
                     Page 1 of 11


https://www.mhc.tn.gov.in/judis
                                                                  W.A.Nos.1672 of 2023 etc.



                     7.The Special District Revenue Officer/
                       Competent Authority (Land Acquisition), NH 227,
                       Cuddalore,
                       Cuddalore District.                        .. Respondents

W.A.Nos.1676, 1681, 1686 and 1687 of 2023:

The Project Director, National Highways Authority of India Project Implementation Unit – Chennai “SRI TOWER”, 3rd Floor, DP – 34 (SP) Industrial Estate, Guindy, Chennai-600 032. .. Appellant in W.A.Nos.1676, 1681, 1686 and 1687 of 2023

Vs

G.Devika K.M.Vidhyasagar V.C.Kuppan G.Anitha .. Respondent No.1 in W.A.Nos.1676, 1681, 1686 and 1687 of 2023

The Arbitrator & District Collector, Thiruvallur District.

The Special District Revenue Officer (LA) NH 205, No.3&4, Lal Bagadhur Sasthiri Street, Periyakuppam Railway Road, Near Thulasi Theatre, Thiruvallur-602 001. .. Respondent Nos.

1676, 1681, 1686, 1687 of 2023

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

Prayer: Appeals under Clause 15 of the Letters Patent against the orders dated 05.09.2022; 30.09.2022; 08.11.2022; 02.12.202 and 24.01.2022 passed by the learned Single Judge in W.P.Nos.23622, 26567, 29625, 32666 and 214 of 2022.

For the Appellants : Mr.S.Srinivasan

For the Respondents : Mr.C.Prakasam for respondent No.2 in W.A.No.1672 of 2023

: Mr.P.Muthukumar State Government Pleader assisted by Mr.K.Karthik Jegannath Government Advocate

in W.A.No.1672 of 2023;

in W.A.Nos.1676,1681,1686 and 1687 of 2023

COMMON JUDGMENT

(Delivered by the Hon'ble Chief Justice)

The present private respondents/original writ petitioners have

filed writ petitions before the learned Single Judge seeking directions

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

against the third respondent therein/present appellant to deposit the

compensation amount as per the award passed by the Collector under

the provisions of the National Highways Act, 1956 and disburse the

same. The learned Single Judge disposed of the writ petitions by

directing the authorities concerned to pay the enhanced

compensation.

2. Learned counsel for the appellant strenuously contented that

none of the conditions raised by the present appellant was considered

by the arbitrator while passing the award. The issue of limitation was

subsequently raised and the same has not been addressed by the

arbitrator. Other factual aspects were also raised, however, without

considering the grounds raised by the present appellant the award

has been passed, thereby awarding the exorbitant compensation

amount.

3. The appellant has filed an application under Section 34 of the

Arbitration and Conciliation Act, 1996 (for brevity, hereinafter

referred to as, 'the Act of 1996') challenging the said award, but, due

to the fact that the officer in-charge to register got changed twice,

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

the application was not registered.

4. Learned counsel further submits that in fact, the writ

petitions ought not to have been entertained. The writ petitions are

not maintainable. The original petitioners had the liberty to file

execution. Learned counsel further submits that the learned Single

Judge came to the conclusion that the writ petition is not

maintainable, where there is a specific alternate remedy available

under Section 36 of the Act of 1996 for execution, however, still

directed the appellant to deposit the enhanced compensation amount

with interest at the rate of 9% per annum and further observed that

if any interim order against the arbitral award is not obtained within

four weeks, the competent authority was directed to disburse the

compensation amount. Learned Single Judge has not decided on the

merits of the contentions of the present appellant. The condition

imposed to deposit the amount and disburse the same is an onerous

one.

5. It is the case of the private respondents/original writ

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

petitioners that the writ petitions claiming payment of the enhanced

amount as per the award are maintainable. Reliance is placed on the

judgment of a Division Bench of this Court dated 24.07.2018 in

W.P.No.1230 of 2018. It is stated that in respect of the property

acquired for the same project earlier, award is passed in the year

2017 and the rate of compensation award therein is only awarded to

the original petitioners in these matters.

6. It is further stated that it is the bounden duty of the

authorities to deposit the amount as per the award. The appellant has

paid the enhanced amount of compensation, as per the arbitral

award, in respect of some claimants, but is selectively depriving of

the enhanced amount to the original petitioners.

7. We have considered the submissions advised by learned

counsel for the parties.

8. No doubt, the original petitioners have a remedy of execution

under Section 36 of the Act of 1996.

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

9. Be that as it may, according to the present appellant, the

challenge to the arbitral award is pending consideration before the

concerned District Judge. In view of that, it would not be proper for

us to comment upon the merits of the arbitral award. In light thereof,

we have not considered the contentions of the respective parties

upon the merits of the arbitral award.

10. The deposit of amount would also be to the advantage of

the present appellant, inasmuch as with regard to the amount

deposited, the further interest would be arrested.

11. We may appreciate the anxiety of the original petitioners to

receive the enhanced compensation amount and at the same time,

the grounds raised by the present appellant also will have to be

considered by the Court, dealing with the application under Section

34 of the Act of 1996. The equities will have to be adjusted.

12. Learned Single Judge had also passed further orders, which

in our opinion would be required to be modified. In the light of that,

we pass the following orders:

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

(i) In the appeals, this Court had directed the

present appellant to deposit 50% of the amount of

enhanced compensation, which according to the

learned counsel for the appellant, has been

complied with and the 50% of the amount is

deposited. The 50% of the amount already

deposited shall be transferred to the Court of the

concerned District Judge, where the application filed

by the appellants under Section 34 of the Act of

1996 is pending;

(ii) The original petitioners are at liberty to apply

for the withdrawal of the amount, which application

shall be considered by the concerned District Judge,

on its own merits and after hearing all parties

concerned, appropriate orders shall be passed;

(iii) The present appellant may also seek further

orders on the stay petition before the learned

District Judge;

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

(iv) Depending upon the order, that may be passed

by the learned District Judge on the application of

the original petitioners for withdrawal of the

amount, further steps may be taken with regard to

the amount, if lying in the Court, such as to invest

the same in a Nationalised Bank or otherwise.

(v) Considering the huge amount involved, the

learned District Judge, with whom the application

under Section 34 of the Act of 1996 is pending, may

endeavour to decide the application under Section

34 of the Act of 1996 expeditiously.

13. With these observations and directions, the writ appeals

stand disposed of. There will be no order as to costs. Consequently,

C.M.P.Nos.14907, 14919, 14926, 14930 and 14870 of 2023 are

closed.

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

(S.V.G., CJ.) (P.D.A., J.) 25.08.2023 Index : Yes/No Neutral Citation : Yes/No bbr

To

1.The District Collector/Arbitrator, Cuddalore District, Cuddalore.

2.The Special District Revenue Officer/ Competent Authority (Land Acquisition), NH 227, Cuddalore, Cuddalore District.

____________

https://www.mhc.tn.gov.in/judis W.A.Nos.1672 of 2023 etc.

THE HON'BLE CHIEF JUSTICE AND P.D.AUDIKESAVALU,J.

bbr

W.A.Nos.1672, 1676, 1681, 1686 and 1687 of 2023

25.08.2023

____________

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