Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Tinna Rubber And Infrastructure Ltd vs State Of Haryana & Ors
2024 Latest Caselaw 8989 P&H

Citation : 2024 Latest Caselaw 8989 P&H
Judgement Date : 29 April, 2024

Punjab-Haryana High Court

M/S Tinna Rubber And Infrastructure Ltd vs State Of Haryana & Ors on 29 April, 2024

Author: Sureshwar Thakur

Bench: Sureshwar Thakur

                              Neutral Citation No:=2024:PHHC:059315-DB




CWP No. 3330 of 2014 (O&M)                -1-        2024:PHHC:059315-DB


        In the High Court of Punjab and Haryana at Chandigarh

                                          CWP No. 3330 of 2014 (O&M)
                                          Reserved on : 16.4.2024
                                          Date of Decision: 29.4.2024


M/s Tinna Rubber and Infrastructure Limited                      .....Petitioner


                                   Versus

State of Haryana and others                                   .....Respondents

CORAM: HON'BLE MR. JUSTICE SURESHWAR THAKUR
       HON'BLE MRS. JUSTICE AMARJOT BHATTI

Argued by: Mr. Vishal Sharma, Advocate
           for the petitioners.

            Mr. Ankur Mittal, Addl. A.G., Haryana with
            Mr. Saurabh Mago, DAG, Haryana.

                          ****

SURESHWAR THAKUR, J.

1. Through the instant petition, the petitioner seeks for the

issuance of a writ declaring 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'), becoming lapsed,

as the award in question was made more than 5 years prior to the

commencement of the Act of 2013. The petitioner also seeks a direction

being issued upon the respondents concerned, to release the land measuring

34 kanals 8 marlas belonging to it, which was acquired in view of the policy

of the Government of Haryana (Annexure P-16) after quashing the

impugned order (annexure P-21), whereby the request of the petitioner

company for the release of its land, became declined.

2. Earlier the instant petition along with CWP-11445-2008 and

other connected CWPs were disposed of by this Court on 27.10.2016. The

1 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -2- 2024:PHHC:059315-DB

said decision became challenged before the Hon'ble Apex Court by filings

SLPs. The Hon'ble Apex Court through a decision made on 13.11.2021, on

the said SLPs, set aside the impugned order, and, remitted the instant writ

petition to this Court for deciding it afresh. Thereafter, when the instant

petition came up for hearing on 27.9.2022, it was adjourned sine die to await

the decision of SLP (C) No. 003881-2020. The operative part of the decision

on the said SLP is extracted hereinafter.

"In such view of the matter, the appeal is allowed. Accordingly, the impugned order stands set aside and the matter is remitted to the High Court to be decided on the issues other than the one covering the field in Indore Development Authority (supra)"

3. In view of the above, this Court is not required to be

considering the relief relating to the making of a lapsing declaration in terms

of Section 24(2) of the Act of 2013.

Grounds raised in the instant petition

4. The grounds, as raised in the instant petition by the petitioner

are, that the land of the petitioner company was sought to be acquired vide

notification dated 16.6.2006 issued under Sections 4 and 6 of the Land

Acquisition Act, 1894 (for short 'the Act of 1894'). The said notification

was succeeded by a declaration dated 15.6.2007, issued under Section 6 of

the Act of 1894. The consequent The consequent thereto award became

pronounced on 22.2.2008. However, till date no compensation for the entire

acquired land has been paid to the petitioner, and, that the possession of 20

kanals 12 marlas of lands out of the total land, is still with the petitioner. It

is further averred in the instant petition, that the land in question i.e. 34

kanals 8 marlas situated in the revenue estate of village Rajapur, Tehsil and

District Panipat had been purchased by the petitioner company vide

2 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -3- 2024:PHHC:059315-DB

registered sale deeds dated 6.9.2000 and 1.3.2002. The petitioner company

had applied for, and, was granted the licence to set up the factory over the

petition land, by the Deputy Director, Industrial Safety and Health. It is

further averred in the instant petition, that earlier the petitioner had also

challenged the impugned notifications by filling CWP-14917-2008 before

this Court. However, the said petition became dismissed by this Court, on

15.12.2008.

Reply on behalf of the respondents

5. It has been stated in the reply on affidavit, furnished to the

instant petition by the respondents concerned, that the notification(s) (supra)

were duly published in the official Gazette of the State Government, and,

were also published in the daily newspapers. It is further stated in reply on

affidavit, that the possession of the acquired lands became assumed through

rapat bearing No. 304 dated 30.4.2008, and, that the petitioners did not come

forward to receive the compensation amount. However, the said determined

compensation amount being deposited with the Court concerned, for its

becoming disbursed to the land losers concerned. It is further stated thereins,

that the instant petition is barred by the principles of res judicata.

Reasons for rejecting the instant petition

6. For the reasons to be assigned hereinafter, the writ relief is not

amenable to become accorded to the present petitioner.

7. The petitioner had filed a representation before the competent

authority, whereby it claimed an order for releasing the subject lands from

acquisition. On the said representation, an order Annexure P-21 was made,

which is also impugned before this Court. The relevant portion of Annexure

P-21 are extracted hereinafter.

              "x     x      x       x      x
                                  3 of 8

                               Neutral Citation No:=2024:PHHC:059315-DB




CWP No. 3330 of 2014 (O&M)               -4-            2024:PHHC:059315-DB


3. As requested by the representative of the company namely; M/s Tinna Overseas Ltd. the next date of personal hearing was fixed for 2.7.2013 at 11.00 A.M. in the office of HSIIDC, Panchkula. Sh. Bhupinder Kumar Sekhri, Chairman/tinna Overseas Ltd. attended the hearing on the said date on behalf of Tinna Overseas Ltd. Panipat. CTP/HSIIDC and GM(Estate) were also present during the said hearing. Sh. Bhupinder Kumar Sekhri requested the corporation for release of his land. Sh. Sekhri was informed that the said land had already been acquired by the State Government along with rest of the land for setting up of I.E. Panipat. The request of the company for release of its land had already been rejected by the State Government on the following grounds:-

(i) That the party did not file objections under 5A of the Land Acquisition Act.

(ii) That the Award had been announced and the LAC had completed the possession formalities.

(iii) That they had already lost their case in the High Court.

It was also informed that the State Government/HSIIDC had decided to re-allot approx. 20 kanal of land, out of total area of 34 K 8 M to the party for which they would have to agree to the HSIIDC's Road Circulation Plan. Accordingly, HSIIDC vide its letter No. HSIIDC:Estate: 2012:399 dated 11.4.2012 conveyed its in principle approval for allotment of 2.55 acre of land to the party and the party was advised to remit 10% tentative price of the plot along with other documents so as to issue Regular Letter of Allotment in their favour. Sh. Bhupinder Kumar Sekhri could not give satisfactory reply with regard to non remitting of the application money to the Corporation against allotment of Plot No. 415 I.E., Panipat.

In view of the above, I hereby order to withdraw the letter dated 11.4.2012 issued by the Corporation to M/s Tinna Overseas Ltd., conveying in principal approval for allotment of

4 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -5- 2024:PHHC:059315-DB

Plot No. 415, I.E. Panipat."

8. A reading of the contents of Annexure P-21 discloses, that the

reason which prevailed upon the authority, who rendered the same, became

embedded in the factum, that the petitioner did not file the objections under

Section 5-A of the Act of 1894, and, that the claim for release from

acquisition of the subjet lands, was made post the pronouncement of the

award, and, that the petitioner had earlier fought an unsuccessful battle

before this Court.

9. Moreover, it also unfolded thereins, that despite an approval in

principle being made for allotment of 2.55 acres of land to the petitioner, but

subject to the condition to remit 10% of the tentative price of the plot along

with other documents, so as to ensure the issuance of a Regular Letter of

allotment in its favour, yet the said condition remaining uncomplied with,

leading to withdrawal of the letter dated 11.4.2012, whereins, the said

conditional approval for allotment of land (supra) became conveyed.

10. The import of the above disclosures occurring in Annexure P-

21, is that, the petitioner abandoning an opportunity to through raising

objections under Section 5-A of the Act of 1894, to thus claim the release of

the subject land. Resultantly, the effect of the said abandonment of

opportunity, is that, the claim for release of the subject land from

acquisition, is but an invented or a strategized claim, and, is required to be

rejected.

11. Furthermore, a reading of Annexure P-21 also discloses, that

the competent authority had in principle approved the allotment of land

measuring 2.55 acres to the petitioner, but it was made subject to certain

conditions becoming complied with. However, the said condition remained

uncomplied with, resultantly the approval embedded in letter dated

5 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -6- 2024:PHHC:059315-DB

11.4.2012, become withdrawn. Therefore, it appears, that though the

competent authority deemed it fit, and, appropriate to re-settle or re-locate

the petitioner at some other sites but the present petitioner did not accept the

conditional allotment. Contrarily, the petitioner canvassed, that the subject

lands be released from acquisition, and, that too post the making of the

award, besides despite an opportunity to claim release of lands, through the

filing of objections under Section 5-A of the Act of 1894, rarther becoming

abandoned, wherebys the petitioner is estopped from claiming that release of

the subject lands be made in its favour.

12. Even otherwise, the notifications for acquisitions became issued

in the year 2006, therefore, the institution of the instant writ petition, rather

in the year 2014, makes it to become imbued with gross pervasive stains of

delay and laches.

13. Even the Hon'ble Apex Court in a judgment rendered in case

titled "M/s Star Wire (India) Ltd. V/s State of Haryana and others",

reported in (1996) 11 SCC 698, has in the relevant paragraph of its verdict,

paragraph whereof becomes extracted hereinafter, thus declared that any

belated challenge, as made to the relevant lawfully fully terminated

acquisition proceedings, thus is hit by the vices of delay and laches, and

thereby too, the said belated motion as existing in the instant petition, is but

required to be declared as misconstituted.

"Shri P.P. Rao, learned senior counsel for the petitioner, contends that the petitioner had no knowledge of the acquisition proceedings; as soon as it came to know of the acquisition, it had challenged the validity of the acquisition proceedings and, therefore, it furnishes cause of action to the petitioner. He further contends that the writ petition could not be dismissed on the ground of laches but was required to be considered on merits. We find no force in the contention. Any encumbrance created by the erstwhile owner of the land after publication of the notification under Section 4(1) does not bind the State if the possession of land is already taken over after the award came 6 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -7- 2024:PHHC:059315-DB

to be passed. The land stood vested in the State free from all encumbrances under Section 16. In Gurmukh Singh & Ors. vs. The State of Haryana [J] 1995 (8) SC 208], this Court had held that a subsequent purchaser is not entitled to challenge the legality of the acquisition proceedings on the ground of lack of publication of the notification. In Y.N. Garg vs State of Rajasthan [1996 (1) SCC 284] and Sneh Prabha vs. State of U.P. [1996 (7) 325], this Court had held the alienation made by the erstwhile owner of the land after publication of the notification under Section 4(1), do not bind either the State Government or the beneficiary for whose benefit the land was acquired. The purchaser does not acquire any valid title. Even the colour of title claimed by the purchaser was void. The beneficiary is entitled to have absolute possession free from encumbrances. In U.P. Jal Nigam, Lucknow through its Chairman & Anr. vs. M/s Kalra Properties (P) Ltd., Lucknow & Ors. {(1996) 1 SCC 124], this Court had further held that the purchaser of the property, after the notification under Section 4(1) was published, is devoid of right to challenge the validity of the notification or irregularity in taking possession of the land before publication of the declaration under Section 6. As regards laches in approaching the Court, this Court has been consistently taking the view starting from State of Madhya Pradesh & Anr. vs. Bhailal Bhai & Ors. [AIR 1964 SC 1006] wherein a Constitution Bench had held that it is not either desirable or expedient to lay down a rule of universal application but the unreasonable delay denies to the petitioner, the discretionary extraordinary remedy of mandamus, certiorari or any other relief. The same was view reiterated in catena of decisions, viz., Rabindranath Bose & Ors. vs. The Union of India & Ors. [(1970 (1) SCC 84]; State of Mysore & Ors. vs. Narsimha Ram Naik [AIR 1975 SC 2190]; Aflatoon & Anr. vs. Lt. Governor of Delhi [ (1975) 4 SCC 285]; M/s. Tilokchand Motichand & Ors. vs. H.B. Munshi, Commissioner of Sales Tax, Bombay & Anr. [AIR 1970 SC 898]; State of Tamil Nadu & Ors. etc. V. L. Krishnan & Ors. etc. [JT 1995 (8) SC 1]; Improvement Trust, Faridkot & Ors. vs. Jagjit Singh & Ors. [1987 Supp. SCC 608]; State of Punjab & Ors. vs. Hari Om Co-operative House Building Society Ltd., Amritsar [1987 Supp. SCC 687]; Market Committee, Hodal vs. Krishan Murari & Ors. [JT 1995 (8) SC 494] and State of Haryana vs. Dewan Singh [(1996 (7) SCC 394] wherein this Court had held that the High Court was not justified in interfering with the acquisition proceedings. This Court in the latest judgement in Municipal Corporation of Great Bombay vs. The Industrial Development & Investment Co. Pvt. Ltd. & Ors. [JT 1996 (8) SC 16], reviewed the entire case law and held that the person who approaches the Court belatedly will be told that laches close the gates of the Court for him to question the legality of the notification under Section 4(1), declaration under Section 6 and the award of the Collector under Section 11. "

7 of 8

Neutral Citation No:=2024:PHHC:059315-DB

CWP No. 3330 of 2014 (O&M) -8- 2024:PHHC:059315-DB

Final Order of this Court.

14. In aftermath, this Court finds no merit in the writ petition, and,

with the above observations, the same is dismissed with costs of

Rs. 25,000/- upon, the petitioner to be forthwith deposited by the petitioner

with the 'Punjab and Haryana High Court Bar Clerks Association,

Chandigarh'.. The impugned notifications, and, award are maintained and

affirmed.

15. The pending application(s), if any, is/are also disposed of.

(SURESHWAR THAKUR) JUDGE

(AMARJOT BHATTI) JUDGE April 29, 2024 Gurpreet

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

8 of 8

 
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