Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Jothi vs The Divisional Engineer
2024 Latest Caselaw 20063 Mad

Citation : 2024 Latest Caselaw 20063 Mad
Judgement Date : 24 October, 2024

Madras High Court

N.Jothi vs The Divisional Engineer on 24 October, 2024

Author: R.Subramanian

Bench: R.Subramanian

                                                                               W.P(MD)No.25632 of 2024

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 24.10.2024

                                                       CORAM :

                            THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                               and
                           THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                             W.P(MD)No.25632 of 2024
                                                      and
                                       W.M.P.(MD)Nos.21734 and 21735 of 2024

                N.Jothi                                                           ... Petitioner
                                                          vs.

                1.The Divisional Engineer,
                  National Highways,
                  Highways Department,
                  Tiruchirapalli.

                2.The Assistant Divisional Engineer,
                  National Highways,
                  Tiruchirappalli.                                                ... Respondents
                          Prayer : Petition filed under Article 226 of the Constitution of India, to
                issue a Writ of Certiorari, calling for the entire records relating to the Impugned
                Notice in Lr.No.12/Encroachment/NH210/A2/2022, dated 21.10.2024 of the
                first respondent and quash the same as illegal.


                                  For Petitioner       : Mr.M.Jegadeesh Pandian

                                  For Respondents      : Mr.S.P.Maharajan
                                                         Special Government Pleader




https://www.mhc.tn.gov.in/judis
                Page No.1 of 12
                                                                             W.P(MD)No.25632 of 2024

                                                        ORDER

(Order of the Court was made by R.SUBRAMANIAN, J.)

The notice issued under Section 26(2) of the Control of National

Highways [Land and Traffic] Act, 2002, is under challenge in this Writ

Petition.

2. This case has a chequered history. Originally, a notice was issued by

the respondents under Section 5 of the National Highways Act, 1956. The same

was put to challenge. This Court rejected the challenge. The petitioner went

on appeal to the Hon'ble Supreme Court. The Hon'ble Supreme Court set aside

the orders of the Division Bench of this Court on the conclusion that invocation

of Section 5 of the National Highways Act, 1956, for removal of

encroachments on National Highways is impermissible and the law that is to be

applied is the Control of National Highways [Land and Traffic] Act, 2002. It

was also held that the notices for removal of encroachment shall be issued by

the Highway Administration or the Officer authorized by the Highway

Administration only and no one else. This judgment of the Hon'ble Supreme

Court was dated 24.08.2021. Thereafter, notices were issued on 25.04.2022 by

the Divisional Engineer, National Highways, Highways Department, Trichy.

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

3. The said notices were challenged in several Writ Petitions and they

were disposed of by a common order by us on 18.04.2023. After adverting to

the provisions of Section 3(2) and Section 26 of the Control of National

Highways [Land and Traffic] Act, 2002, we had held that it is only the

Executive Engineer, who has been authorized to issue such notices and the

Divisional Engineer cannot issue notices for eviction.

4. The contention of the learned Additional Advocate General that the

post of Divisional Engineer and the Executive Engineer are one and the same,

was specifically rejected by us. Accepting the said judgment, the Ministry of

Road Transport and Highways, Government of India, New Delhi, issued an

order authorizing the Divisional Engineers to exercise powers and functions of

the Highway Administration conferred under Sections 24, 26, 27, 30, 33, 36, 37

and 43 of the Control of National Highways [Land and Traffic] Act, 2002.

5. The said order was issued on 30.05.2024. Thereafter, the impugned

notices have been issued by the Divisional Engineer on 21.10.2024. Though

the petitioner would vehemently question the competence of the Divisional

Engineer to issue such notices, we are unable to sustain the said submission in

view of the fact that the Divisional Engineer has been authorised to exercise the

powers of Highway Administration, by the order dated 30.05.2024. However,

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

we find that the provisions of Section 26 of the Control of National Highways

[Land and Traffic] Act, 2002, have not been scrupulously followed. Section 26

of the Control of National Highways [Land and Traffic] Act, 2002, prescribes

an elaborate procedure for removal of encroachments. The said provision reads

as follows:-

''26.Removal of unauthorised occupation.—(1) Where the Highway Administration or the officer authorised by such Administration in this behalf is of the opinion that it is necessary in the interest of traffic safety or convenience to cancel any permit issued under sub- section (2) of section 24, it may, after recording the reasons in writing for doing so, cancel such permit and, thereupon, the person to whom the permission was granted shall, within the period specified by an order made by the Highway Administration or such officer restore the portion of the Highway specified in the permit in such condition as it was immediately before the issuing of such permit and deliver the possession of such portion to the Highway Administration and in case such person fails to deliver such possession within such period, he shall be deemed to be in unauthorised occupation of highway land for the purposes of this section and Section 27.

(2) When, as a result of the periodical inspection of highway land or otherwise, the Highway Administration or the officer authorised by such Administration in this

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

behalf is satisfied that any unauthorised occupation has taken place on highway land, the Highway Administration or the officer so authorised shall serve a notice in a prescribed form on the person causing or responsible for such unauthorised occupation and to restore such highway land in its original condition as before the unauthorised occupation within the period specified in the notice.

(3) The notice under sub-section (2) shall specify therein the highway land in respect of which such notice is issued, the period within which the unauthorised occupation on such land is required to be removed, the place and time of hearing any representation, if any, which the person to whom the notice is addressed may make within the time specified in the notice and that failure to comply with such notice shall render the person specified in the notice liable to penalty, and summary eviction from the highway land in respect of which such notice is issued, under sub-section (6).

(4) The service of the notice under sub-section (2) shall be made by delivering a copy thereof to the person to whom such notice is addressed or to his agent or other person on his behalf or by registered post addressed to the person to whom such notice is addressed and an acknowledgment purporting to be signed by such person or his agent or other person on his behalf or an endorsement by a postal employee that such person or his

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

agent or such other person on his behalf has refused to take delivery may be deemed to be prima facie proof of service.

(5) Where the service of the notice is not made in the manner provided under sub-section (4), the contents of the notice shall be advertised in a local newspaper for the knowledge of the person to whom the notice is addressed and such advertisement shall be deemed to be the service of such notice on such person.

(6) Where the service of notice under sub-section (2) has been made under sub-section (4) or sub-section (5) and the unauthorised occupation on the highway land in respect of which such notice is served has not been removed within the time specified in the notice for such purpose and no reasonable cause has been shown before the Highway Administration or the officer authorised by such Administration in this behalf for not so removing unauthorised occupation, the Highway Administration or such officer, as the case may be, shall cause such unauthorised occupation to be removed at the expenses of the Central Government or the State Government, as the case may be, and impose penalty on the person to whom the notice is addressed which shall be five hundred rupees per square meter of the land so unauthorisedly occupied and where the penalty so imposed is less than the cost of such land, the penalty may be extended equal to such cost.

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

(7) Notwithstanding anything contained in this section, the Highway Administration or the officer authorised by such Administration in this behalf shall have power without issuing any notice under this section to remove the unauthorised occupation on the highway land, if such unauthorised occupation is in the nature of—

(a) exposing any goods or article—

(i) in open air; or

(ii) through temporary stall, kiosk, booth or any other shop of temporary nature,

(b) construction or erection, whether temporary or permanent, or

(c) trespass or other unauthorised occupation which can be removed easily without use of any machine or other device, and in removing such occupation, the Highway Administration or such officer may take assistance of the police, if necessary, to remove such occupation by use of the reasonable force necessary for such removal.

(8) Notwithstanding anything contained in this section, if the Highway Administration or the officer authorised by such Administration in this behalf is of the opinion that any unauthorised occupation on the land is of such a nature that the immediate removal of which is necessary in the interest of—

(a) the safety of traffic on the Highway; or

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

(b) the safety of any structure forming part of the Highway, and no notice can be served on the person responsible for such unauthorised occupation under this section without undue delay owing to his absence or for any other reason, the Highway Administration or the officer authorised by such Administration may make such construction including alteration of any construction as may be feasible at the prescribed cost necessary for the safety referred to in clause (a) or clause (b) or have such unauthorised occupation removed in the manner specified in subsection (7).

(9) The Highway Administration or an officer authorised by such Administration in this behalf shall, for the purposes of this Section or Section 27, have the same powers as are vested in a Civil Court under the Code of Civil Procedure, 1908 (5 of 1908), while trying a suit, in respect of the following matters, namely:—

(a) summoning and enforcing the attendance of any person and examining him on oath;

(b) requiring the discovery and production of documents;

(c) issuing commissions for the examination of witnesses; and

(d) any other matter which may be prescribed, and any proceeding before such Administration or officer shall be deemed to be a judicial proceeding within the

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

meaning of Sections 193 and 228, and for the purpose of Section 196, of the Indian Penal Code (45 of 1860) and the Administration or the officer shall be deemed to be a Civil Court for the purposes of Section 195 and Chapter XXVI of the Code of Criminal Procedure, 1973 (2 of 1974).'' [Emphasis supplied]

6. A reading of the above provision lays down the procedure that is to be

followed by the officer authorized by the Highway Administration in removal

of encroachments.

● Section 26(2) of the Control of National Highways [Land and

Traffic] Act, 2002 requires the Officer to issue notice to persons,

who are responsible for unauthorized occupation requiring him to

remove such unauthorized occupation.

● Section 26(3) of the Control of National Highways [Land and

Traffic] Act, 2002 sets out the contents of the said notice. It

requires notice to disclose,

(a) the Highway land in respect of which the notice is issued;

(b) the period within which the unauthorized occupation of such land was

required to be removed;

(c) the time within which the noticee is required to submit his objections;

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

(d) the place and time of hearing of any representation, which is made

pursuant to the notice by the noticee; and

(e) it also states that the notice shall inform the noticee that failure to

comply with the notice will render the person liable to penalty and summary

eviction under sub-section (6).

7. Sub-section (4) of Section 26 of the Control of National Highways

[Land and Traffic] Act, 2002, prescribes the mode of service of the notice.

Sub-section (5) prescribes an alternate mode of service, if service under sub-

section (4) is not possible. Sub-section (6) provides for consideration of the

cause that is shown by the noticee and enables the Administration or the Officer

authorized by the Highways Department to remove the encroachment if the

explanation is not satisfactory.

8. The above would show that Section 26 of the Control of National

Highways [Land and Traffic] Act, 2002, contemplates an opportunity to be

given to the person to show cause against the proposed eviction. It also imposes

an obligation on the Officer authorized by the Highway Administration to hear

the person, if he objects to the notice and pass orders after hearing the

objections. The impugned notice, dated 21.10.2024, is not in compliance with

the provisions of Section 26 of the Control of National Highways [Land and

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

Traffic] Act, 2002. The steps that are prescribed under sub-sections 2 and 3

have been completely overlooked and the Officer has passed an order for

eviction under sub-section (6) straightaway. Hence, we are unable to sustain

the notice.

9. The notice is, therefore, quashed. The Writ Petition will stand

allowed. It will be open to the respondents to proceed strictly in accordance

with law as indicated above. No costs. Consequently, connected Miscellaneous

Petitions are closed.




                                                                  (R.S.M, J.)   (L.V.G, J.)
                                                                        24.10.2024
                Index                : No
                Neutral Citation     : No
                smn2

                To

                1.The Divisional Engineer,
                  National Highways,
                  Highways Department,
                  Tiruchirapalli.

                2.The Assistant Divisional Engineer,
                  National Highways,
                  Tiruchirappalli.




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



                                      R.SUBRAMANIAN, J.
                                                  and
                                   L.VICTORIA GOWRI, J.

                                                        smn2




                                         ORDER MADE IN

                                        DATED : 24.10.2024




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 Newsletter