Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jayapathy vs The Special Tahsildar
2025 Latest Caselaw 2954 Mad

Citation : 2025 Latest Caselaw 2954 Mad
Judgement Date : 18 February, 2025

Madras High Court

Jayapathy vs The Special Tahsildar on 18 February, 2025

Author: N. Anand Venkatesh
Bench: N. Anand Venkatesh
                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED 18.02.2025

                                                     CORAM

                           THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                               W.P.No.4642 of 2025

                  Jayapathy                                                     ..Petitioner
                                                        Vs.

                  1. The Special Tahsildar, (Land Acquisition) Unit I
                     Outer Ring Road Project,
                     Chennai Metropolitan Development Authorities,
                     Egmore, Chennai – 600 008
                     Now having office at
                     K.M.M.C Building, Koyambedu Market,
                     Koyambedu, Chennai – 92

                  2. The Member Secretary,
                     Chennai Metropolitan Development Authorities,
                     Egmore, Chennai – 600 008                           ... Respondents

                  Prayer : Writ Petition filed under Article 226 of the Constitution of India for
                  issuance of a Writ of Directing the respondents to pay petitioner enhanced
                  compensation amount as awarded by the Honourable High Court Madras
                  Divisional Bench i.e.     Rs.25 952/- percent The Special Tahsildar      (Land
                  Acquisition) Unit-I outer Ring road Project Chennai Metropolitan Development
                  Authorities M.M.C Building Koyambedu Market Koyambedu Chennai-92
                  and The member Secretary, Chennai Metropolitan Development Authorities

                                                         1/9


https://www.mhc.tn.gov.in/judis
                  Egmore Cehnnai-600 008 are hereby requested to deposit into the Honourable
                  Subordinate Court, Kanchipuram           in the above LAOP No.238 of 2009 the
                  difference amount of Rs.25,952/- (Less) Rs.21,870/- equal to Rs.4073/- per cent
                  with interest on solatium is to be given for petitioner acquired of 162 cents. I am
                  also entitled to receive difference amount of Rs.4,073/- percent for the petitioner
                  acquired land in the light of degree and judgement passed by the Hon'ble High
                  Court Madras Division Bench in A.S.No.386 of 2018 batch cased with all other
                  benefits as per Land Acquisition Act.


                                          For Petitioner     : Mr.J.Ram
                                          For Respondents : Mr.A.Selvendran
                                                            Special Government Pleader
                                                            for R1
                                                            Mr.Akhil Akbar Ali
                                                            Standing Counsel for R2

                                                       ORDER

This writ petition has been filed for a direction to the respondents

to pay enhanced compensation to the petitioner as was awarded by the Division

Bench of this Court in AS No.386 of 2018 etc., dated 14.07.2022 based on the

representation made by the petitioner on 16.12.2024.

2. Heard Mr.J.Ram, learned counsel for petitioner and

https://www.mhc.tn.gov.in/judis Mr.A.Selvendran, learned Special Government Pleader for 1st respondent and

Mr.Akhil Akbar Ali, learned Standing Counsel for 2nd respondent.

3. The main issue that was raised by the learned counsel for the

petitioner is that the lands belonging to the petitioner was acquired under the

Land Acquisition Act, 1894 and the award was passed by fixing the

compensation at Rs.650 per cent. This amount was received by the petitioner on

protest. The case was referred to the Sub Court, Kanchipuram for enhancement

of compensation. The batch of cases were decided by the reference court and an

award was passed on 10.10.2017. Aggrieved by the same, the land owners filed

appeal before this Court in AS No.386 etc., of 2018. The Division Bench of this

Court by judgement dated 14.07.2022 enhanced the compensation to

Rs.25,952/- per cent.

4. The petitioner made a representation to the respondents seeking for

extending the enhanced compensation that was awarded to the neighboring land

owners. Since the same was not considered, the present writ petition has been

filed before this Court.

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

5. The learned Special Government Pleader appearing on behalf of the

respondents submitted that the petitioner has made the representation only on

16.12.2024 which is beyond the three months period prescribed under Section

28A of the Act.

6.In reply to the above submission, the learned counsel for the petitioner

brought to the notice of this Court the judgment of the Apex Court in Narendra

and others vs. State of Uttar Pradesh and Others reported in 2017 9 SCC 426.

The relevant portions that were relied upon by the learned counsel are extracted

hereunder:

6. The matter can be looked into from another angle as well viz. in the light of the spirit contained in Section 28-A of the Act. This provision reads as under:

"28-A. Re-determination of the amount of compensation on the basis of the award of the court.-(1) Where in an award under this Part, the court allows to the applicant any amount of compensation in excess of the

https://www.mhc.tn.gov.in/judis 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:”

7. It transpires from the bare reading of the aforesaid provision that even in the absence of exemplars and other evidence, higher compensation can be allowed for others whose land was acquired under the same notification.

8. The purpose and objective behind the aforesaid provision is salutary in nature. It is kept in mind that those landowners who are agriculturist in most of the cases, and whose land is acquired for public purpose should get fair compensation. Once a particular rate of compensation is judicially determined, which becomes a fair compensation, benefit thereof is to be given even to those who could not approach the court. It is with this aim the aforesaid provision is

https://www.mhc.tn.gov.in/judis incorporated by the legislature. Once we keep the aforesaid purpose in mind, the mere fact that the compensation which was claimed by some of the villagers was at lesser rate than the compensation which is ultimately determined to be fair compensation, should not be a ground to deny such persons appropriate and fair compensation on the ground that they claimed compensation at a lesser rate. In such cases, strict rule of pleadings are not be made applicable and rendering substantial justice to the parties has to be the paramount consideration. It is to be kept in mind that in the matter of compulsory acquisition of lands by the Government, the villagers whose land gets acquired are not willing parties. It was not their voluntary act to sell off their land. They were compelled to give the land to the State for public purpose. For this purpose, the consideration which is to be paid to them is also not of their choice. On the contrary, as per the scheme of the Act, the rate at which compensation should be paid to the persons divested of their land is determined by the Land Acquisition Collector. The Scheme further provides that his determination is subject to judicial scrutiny in the form of reference to the District Judge and appeal to the High Court, etc. In order to ensure that the landowners are given proper compensation, the Act provides for "fair compensation". Once such a fair compensation is determined judicially, all landowners whose land was taken

https://www.mhc.tn.gov.in/judis away by the same notification should become the beneficiary thereof. Not only it is an aspect of good governance, failing to do so would also amount to discrimination by giving different treatment to the persons though identically situated. On technical grounds, like the one adopted by the High Court in the impugned judgment, this fair treatment cannot be denied to them.

7.In the considered view of this Court, Section 28A of the Act prescribes

for three months period to seek for enhancement of compensation and the said

provision does not provide for condoning the delay by operation of the

Limitation Act. However, the judgement of the Apex Court that was relied upon

by the learned counsel for the petitioner makes it clear that where the owners of

the properties fall within the same acquisition, if the compensation is enhanced,

the same has to be extended to the other owners also who did not approach the

Court. This is in view of the fact that the Land Acquisition Act is a beneficial

legislation. This Court places reliance upon the judgement of the Apex Court

and directs the 1st respondent to deal with the representation made by the

petitioners on 16.12.2024 and pass final orders, within a period of three months

from the date of receipt of copy of this order.

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

8.This writ petition is disposed of with the above directions. No Costs.




                                                                                       18.02.2025

                  Index       : Yes/No
                  Internet    : Yes/No
                  Speaking Order / Non Speaking Order
                  rka
                  To

1. The Special Tahsildar, (Land Acquisition) Unit I Outer Ring Road Project, Chennai Metropolitan Development Authorities, Egmore, Chennai – 600 008 Now having office at K.M.M.C Building, Koyambedu Market, Koyambedu, Chennai – 92

2. The Member Secretary, Chennai Metropolitan Development Authorities, Egmore, Chennai – 600 008

N. ANAND VENKATESH, J.

rka

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

18.02.2025

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