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

Joseph Ligori vs The District Collector
2026 Latest Caselaw 681 Mad

Citation : 2026 Latest Caselaw 681 Mad
Judgement Date : 24 February, 2026

[Cites 10, Cited by 0]

Madras High Court

Joseph Ligori vs The District Collector on 24 February, 2026

                                                                                       W.P.(MD)No.9141 of 2025

                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            Reserved on           : 16.02.2026

                                            Pronounced on : 24.02.2026

                                                         CORAM

                                  THE HONOURABLE MR.JUSTICE K.SURENDER

                                             W.P.(MD)No.9141 of 2025

                     Joseph Ligori                                                         ... Petitioner(s)

                                                                 Vs.
                     1. The District Collector,
                     Kanyakumari District,
                     Nagercoil.

                     2. The Competent Authority And
                     District Revenue Officer, Land
                     Acquistion National Highways,
                     Tirunelveli @ Nagercoil,
                     Kanyakumari District.

                     3. The Project Director Cum DGM (Tech),
                     No.314e, K.P.Road,
                     Near Ayappan Kovil,
                     Parvathipuram,
                     Nagercoil - 629003,
                     Kanyakumari District.                                               ... Respondent(s)
                     PRAYER : Petition filed under Article 226 of the Constitution of India
                     praying for issuance of Writ of Certiorarified Mandamus, after calling
                     for the records pertaining to the passing of the order dated 09.01.2025 in
                     proceedings Na.Ka.No.U2/E-26829/2018 on the file of the 1st
                     respondent and quash the same and consequently direct the first
                     respondent to pass an award as per Section 31(1) of Act 30/2013 for all

                     1/17


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 24/02/2026 12:48:26 pm )
                                                                                             W.P.(MD)No.9141 of 2025

                     the entitlement for as per Schedule - I and II to the petitioner.
                                  For Petitioner     :Mr.G.Justin
                                  For Respondents :Mr.B.Ramanathan
                                                   Addl. Government Pleader for R1 & R2
                                                   Mr.Su.Srinivasan
                                                   Standing Counsel for NHAI for R3

                                                              ORDER

This writ petition has been filed challenging the order dated

09.01.2025 passed by the first respondent refusing rehabilitation and

resettlement under Section 31(1) of the Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation, and Resettlement Act,

2013 (hereinafter referred to as the "RFCTLARR Act") and consequently,

to direct the first respondent to pass an award as per Section 31(1) of the

RFCTLARR Act for all the entitlement for as per Schedule - I and II, to

the petitioner.

2. The petitioner's land, measuring 2390 sq. meters in Survey No.

562/15 at Thiruvathancode Village, Kalkulam Taluk, Kanyakumari

District, was acquired for NH – 47. Based on the entitlement, a total

amount of Rs.2,89,608/- was granted as compensation under an arbitral

award by the Collector after the petitioner applied against the

compensation granted by the Authorised Officer and the Special District

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

Revenue Officer (Land Acquisition). Thereafter, the petitioner submitted

an application dated 27.04.2024 to the first respondent/District Collector,

claiming rehabilitation and resettlement compensation. In the said

application, the petitioner provided details of the provisions under which

they were entitled to compensation under Schedule II. Specifically, the

petitioner sought compensation on the following grounds:

S.No. Of the Second Entitlement/Provision Entitled Amount Schedule (1) (2) One – time financial Not less than Rs.1,50,000/-

Provision of housing units assistance for house (One Lakh fifty thousand in case of displacement construction rupees) (4) Choice of Annuity (b) Onetime payment Rs.5,00,000/- (Five Lakhs Rupees) Subsistence grant for Monthly subsistence Equivalent to Rs.3000/- per allowance for a period of month for a period of one one year year from the date of award amounting Rs.36,000/-

(6) For shifting the family and Rs.50,000/- (Fifty Transportation cost for building materials Thousand Rupees) displaced families (7) One time financial Minimum of Rs.25,000/-

Cattle shed/Pretty shops assistance for construction (Twenty Five Thousand cost of cattle shed Rupees) (10) Re-settlement allowance Rs.50,000/- (Fifty One-time Resettlement Thousand Rupees) allowance

3. In reply to the representation dated 27.04.2024, the following

finding was given by the respondents:

                                        “epyk;     ifafg;gLj;Jjypy;                 epahakhd       rupaPL





https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 24/02/2026 12:48:26 pm )


                                  kw;Wk;        xspT           kiwtpd;ik.                kWtho;T          kw;Wk;

                                  kWFbaku;T           cupikr;         rl;lk;>      2013      gpupT    31(1)-d;gb

                                  kDjhuu;        kD         guprPyiz            nra;ag;gl;ljpy;           Nkw;gb

                                  rl;lj;jpd;     gb       kDjhuUf;F             rpwg;G      khtl;l       tUtha;

mYtyu; mtu;fshy; tpjpKiwfisg; gpd;gw;wp jPut ; hzk;

gpwg;gpf;fg;gl;L &.2>89>608/- ,og;gPL toq;fg;gl;Ls;sJ.

NkYk; kDjhu; khtl;l Ml;rpau;/,irT jPu;thau;

mtu;fSf;F Nky; KiwaPL kD nra;J &.13>43>192/-

$Ljy; ,og;gPL toq;fg;gl;Ls;sJ.vdNt> kDjhuuplk;


                                  epyk;      ifafg;gLj;jg;gl;ljw;F                    NghJkhd            ,og;gPL

                                  toq;fg;gl;Ls;sJ               vd          KbT           nra;Jk;          Njrpa

                                                      ; jpl;lq;fSf;F (Linear Project)
                                  neLQ;rhiy Nghd;w ePzl

epynkLg;G nra;ag;gLk; NghJ Nkw;gb ,og;gPl;il jtpu

NtW tifapy; ,og;gPL toq;f toptifapy;iy

vd;gjhy; kDjhuupd; Nfhupf;ifia epuhfupj;J ,jd;

%yk; cj;juT gpwg;gpf;fg;gLfpwJ.”

English version:

“The petitioner's petition was considered under Section 31(1)

of the Right to Fair Compensation and Transparency in Land

Acquisition, RFCTLARR Act, 2013, a settlement was issued

to the petitioner by the Special District Revenue Officer

following the rules and a compensation of Rs.2,89,608/- has

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

been granted. Further, the petitioner has filed an appeal before

the District Collector /Arbitrator, upon which an additional

compensation of Rs.13,43,192/- was awarded. Therefore, it is

concluded that adequate compensation has been granted to

the petitioner for the land acquired. Moreover, in cases of

land acquisition for long-term projects such as National

Highways (Linear Projects), there is no provision to grant

compensation other than what is provided under the above

Act. Accordingly, the petitioner’s request is rejected and this

order is hereby passed.”

(emphasis supplied)

4. Learned counsel for the petitioner submits that the petitioner is

entitled to compensation under both the National Highways Act, 1956

(hereinafter referred to as the "NH Act") and the Right to Fair

Compensation and Transparency in Land Acquisition, Rehabilitation, and

Resettlement Act, 2013 (hereinafter referred to as the "RFCTLARR

Act").

5. Learned counsel for the petitioner further contends that the

District Collector is duty-bound to pass two separate awards: one under

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

the NH Act and another in accordance with the application made under

Section 31(1) of the RFCTLARR Act. The petitioner’s grievance is that,

despite seeking rehabilitation and resettlement compensation, the request

was rejected on the grounds that compensation had initially been granted

and later enhanced. Hence, the present writ petition.

6. In support of his submission, learned counsel for the petitioner

relied upon the order of this Court dated 09.11.2023 in W.P.(MD) No.

18900 of 2020 [M.Raveendranath v. The District Collector]. In the said

order, learned Single Judge of this Court held that a person seeking

rehabilitation and resettlement compensation independently cannot be

denied. Accordingly, this Court directed the respondent/District Collector

to act upon the petitioner’s representation under the rehabilitation and

resettlement scheme as provided under the RFCTLARR Act.

7. On the other hand, learned Standing Counsel appearing for the

third respondent/NHAI submits that, in view of the consideration by the

District Collector and the granting of enhanced compensation to the

petitioner, he is not entitled to any further compensation. The remedy is

available under Section 34 of the Arbitration and Conciliation Act, 1996,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

to challenge the arbitral award before the competent civil court. He

further submits that once the statute provides a specific remedy for the

redressal of any grievance, such remedy must be exhausted. Moreover,

Article 226 of the Constitution of India cannot be invoked when an

alternative remedy exists, unless exceptional circumstances are

demonstrated.

8. Learned Standing Counsel also relied upon the order of this

Court dated 19.10.2023 (Neutral Citation : 2023 /MHC/4842). The

learned Single Judge, who passed the orders in M. Raveendranath's case

(cited supra), had also passed the said order on 19.10.2023. However, the

learned Judge found that if a person is eligible under Section 31 of the

RFCTLARR Act, the remedy available would be to file an application

under Section 34 of the Arbitration and Conciliation Act, as the award in

question was an arbitral award.

9. Heard the learned counsel for the parties and perused the

materials available on record.

10. In the present case, the land was acquired under the NH Act,

and accordingly, compensation was determined. The Government of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

India, Ministry of Rural Development, through S.O. 2368(E) dated 28th

August 2015, made the provisions for rehabilitation and resettlement

under Chapter V of the RFCTLARR Act applicable to the enactments

listed under Schedule IV of the RFCTLARR Act.

11. Under Schedule IV, the NH Act is also mentioned and the

provisions of Chapter V for rehabilitation and resettlement are

applicable. For ease of reference, Section 31 of the RFCTLARR Act is

extracted below:

“Section 31:Rehabilitation and Resettlement Award for affected families by Collector.

(1) The Collector shall pass Rehabilitation and Resettlement Awards for each affected family in terms of the entitlements provided in the Second Schedule. (2) The Rehabilitation and Resettlement Award shall include all of the following, namely:---

(a) rehabilitation and resettlement amount payable to the family;

(b) bank account number of the person to which the rehabilitation and resettlement award amount is to be transferred;

(c) particulars of house site and house to be allotted, in case of displaced families;

(d) particulars of land allotted to the displaced families;

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

(e) particulars of one time subsistence allowance and transportation allowance in case of displaced families;

(f) particulars of payment for cattle shed and petty shops;

(g) particulars of one-time amount to artisans and small traders;

(h) details of mandatory employment to be provided to the members of the affected families;

(i) particulars of any fishing rights that may be involved;

(j) particulars of annuity and other entitlements to be provided;

(k) particulars of special provisions for the Scheduled Castes and the Scheduled Tribes to be provided:

Provided that in case any of the matters specified under clauses (a) to (k) are not applicable to any affected family the same shall be indicated as "not applicable":

Provided further that the appropriate Government may, by notification increase the rate of rehabilitation and resettlement amount payable to the affected families, taking into account the rise in the price index.”

(emphasis supplied)

12. As seen from the above provisions, the District Collector is

required to pass the rehabilitation and resettlement award for every

affected family in accordance with the entitlements provided in Schedule

II. The proviso specifically states that the District Collector must specify

when an affected family is not entitled to the said rehabilitation and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

resettlement, and this should be indicated as “not applicable.”

13. The “Affected Family” is defined under Section 3(c) of

RFCTLARR Act:

“(c) “affected family” includes—

(i) a family whose land or other immovable property has been

acquired;

(ii) a family which does not own any land but a member or

members of such family may be agricultural labourers,

tenants including any form of tenancy or holding of usufruct

right, share-croppers or artisans or who may be working in

the affected area for three years prior to the acquisition of the

land, whose primary source of livelihood stand affected by

the acquisition of land;

(iii) the Scheduled Tribes and other traditional forest dwellers

who have lost any of their forest rights recognised under the

Scheduled Tribes and Other Traditional Forest Dwellers

(Recognition of Forest Rights) Act, 2006 (2 of 2007) due to

acquisition of land;

(iv) family whose primary source of livelihood for three years

prior to the acquisition of the land is dependent on forests or

water bodies and includes gatherers of forest produce,

hunters, fisher folk and boatmen and such livelihood is

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

affected due to acquisition of land;

(v) a member of the family who has been assigned land by

the State Government or the Central Government under any

of its schemes and such land is under acquisition;

(vi) a family residing on any land in the urban areas for

preceding three years or more prior to the acquisition of the

land or whose primary source of livelihood for three years

prior to the acquisition of the land is affected by the

acquisition of such land;”

The above definition explains what constitutes an affected family and

identifies the categories of persons/families who fall within the scope of

the definition.

14. A collective reading of Chapter V, Schedule II and Schedule IV,

along with the definition of 'affected family,' under RFCTLARR Act and

the S.O. 2368(E) dated 28.08.2025, it is clear that a family whose land or

other immovable property is acquired would be entitled to the benefits

outlined in Schedule II.

15. Section 31 of the RFCTLARR Act specifically mandates that

the District Collector shall pass a rehabilitation and resettlement award

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

for each affected family. The proviso further requires the District

Collector to specify whether the claim for rehabilitation and resettlement

is applicable or not.

16. In the present case, learned counsel for the petitioner argues

that two separate awards must be passed, one under the NH Act and the

second under Section 31 of the RFCTLARR Act. It is undisputed that the

competent authority under the NH Act as notified by the Central

Government and the District Collector are responsible for considering

compensation the NH Act and the RFCTLARR Act, respectively. In the

present case, it is not in dispute that the petitioner was granted

compensation by competent authority under the NH Act and thereafter in

the appeal filed by the petitioner an arbitral award was passed by the

District Collector. While two separate awards may not be strictly

necessary, the arbitral award passed under the NH Act by the District

Collector should have reflected the consideration of compensation under

Section 31 of the RFCTLARR Act as well. In this case, as seen from the

operative portion of the impugned order, the District Collector has stated

that the petitioner’s eligibility under Section 31(1) of the RFCTLARR

Act was considered. Further, since compensation of Rs.43,13,942/- had

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

already been granted along with an additional enhanced compensation, it

was determined that adequate compensation had been provided, leading

to the rejection of the petitioner’s request under Section 31 of the

RFCTLARR Act.

17. The fact that compensation and enhanced compensation were

granted under the NH Act does not disentitle the affected family from

seeking compensation under Section 31 of the RFCTLARR Act. Under

the provisions of Chapter V of the RFCTLARR Act, the District

Collector has a bounden duty to consider whether the family qualifies as

an 'affected family', as defined under Section 3(c) of the RFCTLARR Act

and whether they are entitled to compensation as outlined in Schedule II.

Admittedly, there is no mention in the impugned order addressing this

aspect in terms of Section 31 of the RFCTLARR Act. While the

petitioner’s grievance was considered, the order does not specify whether

the petitioner is entitled to or disentitled from compensation under the

RFCTLARR Act. Merely mentioning that compensation under Section

31(1) is considered is not in compliance of the mandate under Section

31(1) of the RFCTLARR Act. It is clear that the petitioner’s family falls

within the definition of "affected family" under Section 3(c) of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

RFCTLARR Act and therefore, the District Collector should have

specifically mentioned whether the petitioner is eligible or not eligible

for compensation under Section 31 of the RFCTLARR Act. Simply

stating that compensation was initially granted under the NH Act,

followed by enhanced compensation, does not suffice and will not

preclude the petitioner from seeking compensation under Section 31 of

the RFCTLARR Act. First proviso to Section 31(1) of the RFCTLARR

Act, it is mandatory for the District Collector to specify whether Clauses

(a) to (k) of Section 31(2) are applicable or not. There is no such mention

in the arbitral award or the impugned order.

18. As already discussed, the rejection of the petitioner's claim

under Section 31(1) of the RFCTLARR Act was based on the

compensation and enhanced compensation provided under the NH Act.

However, it has not been discussed regarding the applicability or non-

applicability as mentioned in Section 31 of RFCTLARR Act. Though it

was argued by the learned Standing Counsel for NHAI that the award is

an arbitral award, as such it must be referred to a civil court under

Section 34 of the Arbitration and Conciliation Act, the said argument

cannot be considered since the mandatory requirement of passing an

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

award under Section 31(1) of the RFCTLARR Act has not been fulfilled.

Therefore, the present writ petition is maintainable and the District

Collector is required to pass an award in accordance with the mandatory

provision under Section 31(1) and the said rehabilitation and resettlement

award compensation denied.

19. For the aforesaid reasons, this writ petition stands allowed to

the extent that the first respondent/District Collector shall consider

whether the petitioner is entitled to any further compensation in terms of

Section 31 of the RFCTLARR Act. No costs.





                                                                                             (K.SURENDER, J)
                                                                                                  24.02.2026

                     NCC                :Yes/No
                     Internet           :Yes/No
                     Index              :Yes/No
                     PKN







https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 24/02/2026 12:48:26 pm )





                     To
                     1. The District Collector,
                     Kanyakumari District,
                     Nagercoil.

                     2. The Competent Authority And
                     District Revenue Officer, Land
                     Acquistion National Highways,
                     Tirunelveli @ Nagercoil,
                     Kanyakumari District.

                     3. The Project Director Cum DGM (Tech),
                     No.314e, K.P.Road,
                     Near Ayappan Kovil,
                     Parvathipuram,
                     Nagercoil - 629003,
                     Kanyakumari District.







https://www.mhc.tn.gov.in/judis              ( Uploaded on: 24/02/2026 12:48:26 pm )


                                                                            K.SURENDER, J.


                                                                                             PKN









                                                                                     24.02.2026







https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/02/2026 12:48:26 pm )

 
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