Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagan Nath vs State Of Haryana Etc
2022 Latest Caselaw 10188 P&H

Citation : 2022 Latest Caselaw 10188 P&H
Judgement Date : 31 August, 2022

Punjab-Haryana High Court
Jagan Nath vs State Of Haryana Etc on 31 August, 2022
CWP No. 2002 of 2016                                          -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                                    CWP No. 2002 of 2016
                                                  Reserved on : 29.03.2022
                                                Pronounced on : 31.08.2022
Jagan Nath alias Jagan Singh
                                                              ...Petitioner
                                    Versus
State of Haryana and others
                                                           ...Respondents

CORAM: HON'BLE MR. JUSTICE RAVI SHANKER JHA, CHIEF JUSTICE HON'BLE MR. JUSTICE ARUN PALLI Present:- Mr. N.C. Kinra, Advocate, for the petitioner.

Mr. Ankur Mittal, Addl. Advocate General, Haryana, with Mr. Saurabh Mago, Asst. Advocate General Haryana, and Ms. Kushaldeep K Manchanda, Advocate, for respondents.

RAVI SHANKER JHA, C.J.

1. The instant petition has been filed claiming that the acquisition

proceedings carried out vide the notifications issued under Section 4 & 6

of the Land Acquisition Act, 1894 dated 15.12.1982 and 23.02.1985

respectively; followed by the award dated 27.09.1985, thereby acquiring

the land for a public purpose, namely, the development and utilization of

land as Residential, Commercial and Industrial area in Sector 11, 12 and

25 Part-II, Panipat; qua the land of the petitioner comprised in Khasra

No. 16//19/2/9/2 measuring 3 Biswas situated within the Revenue Estate

of Village Ugra Kheri, Tehsil & District Panipat; has lapsed in view of

the provisions of Section 24 (2) of the Right to Fair Compensation and

Transparency in Land Acquisition Rehabilitation and Resettlement Act,

2013 (for short, `the Act of 2013').

2. Owing to the controversy erupted as regards the interpretation of

the provision of Section 24 (2) of the Act of 2013, like many other writ

petitions, the proceedings in the instant petition were kept in abeyance

awaiting the decision of the Supreme Court. The controversy was finally

1 of 11

put to rest by the Constitution Bench of the Supreme Court in Indore

Development Authority Vs. Manohar Lal and others AIR 2020 SC 1496

the penultimate paragraph of which is reproduced here-in-below:-

'....1. Under the provisions of Section 24(1)(a) in case the award is not made as on 1.1.2014 the date of commencement of Act of 2013, there is no lapse of proceedings. Compensation has to be determined under the provisions of Act of 2013.

2. In case the award has been passed within the window period of five years excluding the period covered by an interim order of the court, then proceedings shall continue as provided under Section 24(1)(b) of the Act of 2013 under the Act of 1894 as if it has not been repealed.

3. The word 'or' used in Section 24(2) between possession and compensation has to be read as 'nor' or as 'and'. The deemed lapse of land acquisition proceedings under Section 24(2) of the Act of 2013 takes place where due to inaction of authorities for five years or more prior to commencement of the said Act, the possession of land has not been taken nor compensation has been paid. In other words, in case possession has been taken, compensation has not been paid then there is no lapse. Similarly, if compensation has been paid, possession has not been taken then there is no lapse.

4. The expression 'paid' in the main part of Section 24(2) of the Act of 2013 does not include a deposit of compensation in court. The consequence of non-deposit is provided in proviso to Section 24(2) in case it has not been deposited with respect to majority of land holdings then all beneficiaries (landowners) as on the date of notification for land acquisition under Section 4 of the Act of 1894 shall be entitled to compensation in accordance with the provisions of the Act of 2013. In case the obligation under Section 31 of the Land Acquisition Act of 1894 has not been fulfilled, interest under Section 34 of the said Act can be granted. Non-deposit of compensation (in court) does not result in the lapse of land acquisition proceedings. In case of non-deposit with respect to the majority of holdings for five years or more, compensation under the Act of 2013 has to be paid to the "landowners" as on the date of notification for land acquisition under Section 4 of the Act of 1894.

5. In case a person has been tendered the compensation as provided under Section 31(1) of the Act of 1894, it is not open to him to claim that acquisition has lapsed under Section 24(2) due to non-payment or non- deposit of compensation in court. The obligation to pay is complete by tendering the amount under Section 31(1). Land owners who had refused to accept compensation or who sought reference for higher compensation, cannot

2 of 11

claim that the acquisition proceedings had lapsed under Section 24(2) of the Act of 2013.

6. The proviso to Section 24(2) of the Act of 2013 is to be treated as part of Section 24(2) not part of Section 24(1)(b).

7. The mode of taking possession under the Act of 1894 and as contemplated under Section 24(2) is by drawing of inquest report/ memorandum. Once award has been passed on taking possession under Section 16 of the Act of 1894, the land vests in State there is no divesting provided under Section 24(2) of the Act of 2013, as once possession has been taken there is no lapse under Section 24(2).

8. The provisions of Section 24(2) providing for a deemed lapse of proceedings are applicable in case authorities have failed due to their inaction to take possession and pay compensation for five years or more before the Act of 2013 came into force, in a proceeding for land acquisition pending with concerned authority as on 1.1.2014. The period of subsistence of interim orders passed by court has to be excluded in the computation of five years.

9. Section 24(2) of the Act of 2013 does not give rise to new cause of action to question the legality of concluded proceedings of land acquisition. Section 24 applies to a proceeding pending on the date of enforcement of the Act of 2013, i.e., 1.1.2014. It does not revive stale and time-barred claims and does not reopen concluded proceedings nor allow landowners to question the legality of mode of taking possession to reopen proceedings or mode of deposit of compensation in the treasury instead of court to invalidate acquisition'

3. The sum and substance of the interpretation of Section 24 (2) of

the Act of 2013 by the Supreme Court is that the first and foremost

condition to seek lapsing is that both the contingencies provided i.e.

about the physical possession and the payment of compensation are to be

fulfilled, meaning thereby, if either of the conditions is not satisfied, there

would be no lapsing. As far as the obligation to make the payment in lieu

of the land acquired is concerned, it has been clarified that such

obligation to pay is complete by tendering the compensation which

would mean that the compensation amount was made available to the

land owner and if he has not accepted the same, it will not be available

3 of 11

for the land owner to claim that the compensation has not been paid.

Similarly, the word "deposit" has been interpreted to mean depositing

with the LAC or the Treasury or the Reference Court. Drawing of

panchnama has been considered to be a valid proof of taking physical

possession and once the land stands vested in the State, there is no

divesting provided under Section 24 (2) of the Act of 2013. The Supreme

Court has further clarified that the period for which any interim order was

in operation, will be excluded while computing the gap period of five

years. Similarly, it has been clarified that Section 24 (2) of the Act of

2013 does not give rise to a new cause of action to question the legality

of concluded proceedings of land acquisition as it applies to only those

cases wherein the proceedings were pending on the date of enforcement

of the Act of 2013.

4. As per the case put forth by the petitioner, he is owner of the land

comprised in Khasra No. 16//19/2/9/2 measuring 3 Biswas situated

within the Revenue Estate of Village Ugra Kheri, Tehsil & District

Panipat. The said land was acquired by the Government of Haryana by

issuing of notifications dated 15.12.1982 and 23.02.1985 under Section 4

& 6 of the Land Acquisition Act, 1894 followed by award dated

27.09.1985 for the public purpose namely, development and utilization of

land as Residential, Commercial and Industrial area in Sector 11, 12 and

25 Part-II, Panipat. It is the case of the petitioner that despite having

announced the award on 27.09.1985, the respondents have failed to take

the possession of the land in question and even the amount of

compensation has neither been paid nor deposited in the Reference Court.

Therefore, the acquisition proceedings qua the land in question stands

lapsed in view of Section 24 (2) of the Act of 2013.

4 of 11

5. Per contra, Mr. Ankur Mittal, learned counsel appearing for the

respondent State, submitted that the instant petition deserves to be

dismissed in view of the law laid down by the Supreme Court in the case

of Indore Development Authority (supra) as none of the contingencies

prescribed in Section 24 (2) of the Act of 2013 are fulfilled. The first and

foremost requirement to claim lapsing of acquisition proceedings is to

prove that the land owner is in possession of the land in question, which

the petitioner has failed to prove as the possession of the land in question

was taken by the State by recording Rapat Roznamcha No. 28 dated

27.09.1985 and Rapat No. 66 dated 04.11.1985, which has been held as a

valid mode of taking possession. Once such possession is taken, the land

vests absolutely in the State and whosoever retains or remains in the

possession of the land, he is a trespasser. He further submits that the

obligation of the State to pay the compensation stands duly discharged, as

the entire compensation amount was tendered at the time of

announcement of award and was made available to the landowners which

is substantiated from the fact that out of total compensation of

Rs. 2,70,88,173/- an amount of Rs. 2,55,44,609/- i.e. 94.3% of total

award amount has been disbursed. As far as the land in question is

concerned, the petitioner has not received the compensation amount,

which he is at liberty to receive. Therefore, in view of the law laid down

by the Supreme Court in Indore Development Authority (supra), none of

the contingencies prescribed in Section 24 (2) of the Act of 2013 are

fulfilled and no declaration as regards lapsing of acquisition proceedings

can be made.

6. Having heard the respective arguments, going through the

respective pleadings and above all the exposition of Indore Development

5 of 11

Authority (supra), we are of the considered opinion that the instant

petition is liable to be dismissed for more than one reason.

I. Physical possession of the land in question stands taken

7. The petitioner in the instant petition has claimed to be in the

physical possession of the land in question. Positive case set up by the

petitioner is that even though the award was passed on 27.09.1985 and

they did not make challenge to the acquisition proceedings but the

physical possession has not been taken from them. In this regard, the

respondents have filed the written statement submitting that possession

was taken by drawing panchnama in the form of Rapat Roznamcha

No. 28 dated 27.09.1985 and Rapat No. 66 dated 04.11.1985 which has

been held as a valid mode of taking possession of the land. Section 16 of

the Act of 1894 provides that after taking the possession of the land, it

vests in the State free from all encumbrances. Thus, we are of the

considered opinion that the physical possession of the land in question

stands duly taken and land is vested in the State. The reference in this

regard is made to the following paragraphs from the judgment:-

...244. Section 16 of the Act of 1894 provided that possession of land may be taken by the State Government after passing of an award and thereupon land vest free from all encumbrances in the State Government. Similar are the provisions made in the case of urgency in Section 17(1). The word "possession" has been used in the Act of 1894, whereas in Section 24(2) of Act of 2013, the expression "physical possession" is used. It is submitted that drawing of panchnama for taking over the possession is not enough when the actual physical possession remained with the landowner and Section 24(2) requires actual physical possession to be taken, not the possession in any other form. When the State has acquired the land and award has been passed, land vests in the State Government free from all encumbrances. The act of vesting of the land in the State is with possession, any person retaining the possession, thereafter, has to be treated as trespasser and has no right to possess the land which vests in the State free from all encumbrances.

6 of 11

245. The question which arises whether there is any difference between taking possession under the Act of 1894 and the expression "physical possession" used in Section 24(2). As a matter of fact, what was contemplated under the Act of 1894, by taking the possession meant only physical possession of the land. Taking over the possession under the Act of 2013 always amounted to taking over physical possession of the land. When the State Government acquires land and draws up a memorandum of taking possession, that amounts to taking the physical possession of the land. On the large chunk of property or otherwise which is acquired, the Government is not supposed to put some other person or the police force in possession to retain it and start cultivating it till the land is used by it for the purpose for which it has been acquired. The Government is not supposed to start residing or to physically occupy it once possession has been taken by drawing the inquest proceedings for obtaining possession thereof. Thereafter, if any further retaining of land or any re-entry is made on the land or someone starts cultivation on the open land or starts residing in the outhouse, etc., is deemed to be the trespasser on land which in possession of the State. The possession of trespasser always inures for the benefit of the real owner that is the State Government in the case.

8. Thus, the plea being raised by the petitioner of being in physical

possession of the land in question is wholly mis-conceived and is hereby

rejected.

II. Compensation amount for the land in question was tendered.

9. The respondents have categorically pleaded in the written

statement that the amount of compensation for the entire acquired land

was made available to all the landowners. It is the stand of the State that

the amount due to the petitioner is available for disbursement and the

petitioner is at liberty to receive the same, this shows that the

compensation amount was duly tendered, and the obligation of the State

to pay the compensation stands duly discharged. In this regard,

Mr. Mittal has asserted that in view of the exposition in Indore

Development Authority (supra) the obligation of the State to pay the

compensation is discharged if the amount of compensation is tendered

7 of 11

which has been interpreted to mean that the amount was made available

to the land owners as observed in Para 203, which is reproduced

here-in-below:-

'....203. The word "paid" in Section 31(1) to the landowner cannot include in its ambit the expression "deposited" in court. Deposit cannot be said to be payment made to landowners. Deposit is on being prevented from payment. However, in case there is a tender of the amount that is to mean amount is made available to the landowner that would be a discharge of the obligation to make the payment and in that event such a person cannot be penalised for the default in making the payment. In default to deposit in court, the liability is to make the payment of interest under Section 34 of Act of 1894. Sections 32 and 33 (which had been relied upon by the landowners' counsel to say that valuable rights in here, in the event of deposit with court, thus making deposit under Section 31 mandatory) provide for investing amounts in the Government securities, or seeking alternative lands, in lieu of compensation, etc. Such deposits, cannot fetch higher interest than the15 per cent contemplated under Section 34, which is pari materia to Section 80 of Act of 2013. Section 34 is pari materia to section 80 of Act of 2013 in which also the similar rate of interest has been specified. Even if the amount is not deposited in Reference Court nor with the treasury as against the name of the person interested who is entitled to receive it, if Collector has been prevented to make the payment due to exigencies provided in Section 31(2), interest to be paid. However, in case the deposit is made without tendering it to the person interested, the liability to pay the interest under section 34, shall continue. Even assuming deposit in the Reference Court is taken to be mandatory, in that case too interest has to follow as specified in section 34. However, acquisition proceeding cannot lapse due to non-deposit....'

10. The aforestated facts clearly reveal that the observations made

hereinabove do not leave any scope for doubt that the State has

discharged its obligation towards making the compensation for the land

acquired. Therefore, the contention of the petitioner that no compensation

amount has been paid is meritless and thus, is hereby rejected. Thus,

second contingency for claiming the lapsing of acquisition proceedings is

also not available to the petitioner.

8 of 11

III. None of the conditions prescribed in Section 24(2) of the Act of 2013 are fulfilled

11. The Supreme Court in Indore Development Authority (supra) has

clearly observed that for deemed lapsing of acquisition proceedings

under Section 24 (2) of the Act of 2013, both the conditions i.e. payment

of compensation and taking of possession must not be fulfilled i.e. if

either of the conditions is fulfilled, the lapsing cannot happen. The

Supreme Court has observed that the word "or" occurring in Section 24

(2) of the Act of 2013 must be read as "and/nor". Relevant paras from the

judgment are reproduced here-in-below:-

'...99. In this Court's considered view, as regards the collation of the words used in Section 24(2), two negative conditions have been prescribed. Thus, even if one condition is satisfied, there is no lapse, and this logically flows from the Act of 1894 read with the provisions of Section 24 of the Act of 2013. Any other interpretation would entail illogical results. That apart, if the rule of interpretation with respect to two negative conditions qualified by "or" is used, then "or" should be read as "nor" or "and".

xxxx xxxx xxxx xxxx

101. In M/s. RanchhoddasAtmaram and Anr. v. The Union of India and Ors.77, a Constitution Bench of this Court observed that if there are two negative conditions, the expression "or" has to be read as conjunctive and conditions of both the clauses must be fulfilled. It was observed:

"(13) It is clear that if the words form an affirmative sentence, then the condition of one of the clauses only need be fulfilled. In such a case, "or" really means "either" "or." In the Shorter Oxford Dictionary one of the meanings of the word "or" is given as "A particle co-ordinating two (or more) words, phrases or clauses between which there is an alternative." It is also there stated, "The alternative expressed by "or" is emphasised by prefixing the first member or adding after the last, the associated adv. EITHER." So, even without "either," "or" alone creates an alternative. If, therefore, the sentence before us is an affirmative one, then we get two alternatives, any one of which may be chosen without the other being considered at all. In such a case it must be held that a penalty exceeding Rs. 1,000 can be imposed.

(14) If, however, the sentence is a negative one, then the position becomes different. The word "or" between the

9 of 11

two clauses would then spread the negative influence over the clause following it. This rule of grammar is not in dispute. In 1such a case the conditions of both the clauses must be fulfilled and the result would be that the penalty that can be imposed can never exceed Rs. 1,000.' (15) The question then really comes to this: Is the sentence before us a negative or an affirmative one? It seems to us that the sentence is an affirmative sentence. The substance of the sentence is that a certain person shall be liable to a penalty. That is a positive concept. The sentence is therefore not negative in its import."

(emphasis supplied)

Thus, for lapse of acquisition proceedings initiated under the old law, under Section 24(2) if both steps have not been taken, i.e., neither physical possession is taken, nor compensation is paid, the land acquisition proceedings lapse...'

12. In the case at hand as reflected from the reply filed, it is evident

that after the award was announced on 27.09.1985, the physical

possession was taken by recording Rapat Roznamcha No. 28 dated

27.09.1985 and Rapat No. 66 dated 04.11.1985 and the compensation

amount was duly tendered. Therefore, since none of the conditions

prescribed in Section 24 (2) of the Act of 2013 are fulfilled, said

provision cannot be relied upon by the petitioner to claim lapsing of the

acquisition proceedings.

IV. Essentiality of the land in question

13. Mr. Ankur Mittal, on the strength of the facts pleaded in the

written statement, has vehemently contended that the State acquired the

land for the public purpose, namely, development and utilization of land

as Residential, Commercial and Industrial area in Sector 11, 12 and 25

Part-II, Panipat. The land in question is very much essential to achieve

the public purpose as it affects the development of plot as per the

approved layout plan. We have considered this part of argument raised by

the respondents and we are in complete agreement with the same as this

10 of 11

is an important factor to be kept in mind while dealing with the case

arising out of the acquisition of land to achieve the public purpose and it

is the State/its authority who is in the best position to decide about

utilization of the land acquired, after it having been vested in State.

14. As a sequel of the above discussion and in view of law

summarized in para 363 of Indore Development Authority (supra),

specifically after having recorded that in the case in hand, the physical

possession of the land in question having been taken, the obligation for

payment of compensation stands discharged and also considering that the

land in question is very much essential to achieve the public purpose, we

have no hesitation to hold that in the instant case, the State has fully

discharged its obligation qua both the contingencies occurring in Section

24 (2) of the Act of 2013 and it being so, the instant petition is dismissed.

15. Having dismissed the main writ petition, pending application, if

any, also meets the same fate. Status quo, if any, stands vacated.

( RAVI SHANKER JHA ) CHIEF JUSTICE

( ARUN PALLI ) JUDGE 31.08.2022 ndj

Whether speaking/reasoned Yes/No Whether reportable Yes/No

11 of 11

 
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 : MAIMS

 
 
Latestlaws Newsletter