Citation : 2022 Latest Caselaw 1810 Tel
Judgement Date : 11 April, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
W.A.Nos.272, 274, 275 and 277 of 2022
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Regard being had to the controversy involved in the
aforesaid cases, they are heard together and are being
decided by a common judgment.
The facts of W.A.No.274 of 2022 are reproduced as
under:
The facts of the case reveal that on account of an
irrigation project known as "Priyadarshini Jurala Project",
large number of people were displaced in the Dharoor
Mandal of Mahabubnagar District. Their houses came
under submergence and in those circumstances, keeping
in view the Rehabilitation and Resettlement (R&R) Policy,
the Government has issued G.O.Ms.No.68, dated
08.04.2005 for grant of rehabilitation package to project
affected families and project displaced families. The
members of the respondent/writ petitioner are people
belonging to lower strata of the society, most of them live in
a single room house surviving on the daily wages earned by
them and the learned Single Judge, as a Government
Order was issued i.e., G.O.Ms.No.68, dated 08.04.2005,
has allowed the writ petition directing the respondents
therein to extend the benefits as provided under Clauses
6.3, 6.7 and 6.8 of G.O.Ms.No.68, dated 08.04.2005.
Clauses 6.1, 6.2, 6.3, 6.7 and 6.8 of the R&R Policy,
2005, issued vide G.O.Ms.No.68, dated 08.04.2005, are
reproduced as under:-
"6.1 The Resettlement and Rehabilitation (R&R) benefits shall be extended to all the Project Affected Families (PAF's) and Project Displaced Families (PDF's) whether belonging to below poverty line (BPL) or non-BPL except to the extent where specifically restrictions mentioned in the policy.
6.2 "Allotment of house site/payment of exgratia
a) Any Project Displaced Family (PDF) holding up to an area of 5 Cents of village site and whose site has been acquired shall be allotted house site of an extent of 202 square meters (5 Cents) of land in rural areas of 75 square meters of land in Urban areas in the Resettlement zone besides payment of compensation for the structures if any therein;
a1) Where any such PDF as defined above desires to migrate and settle at the place of his/her choice, cash of compensation in lieu of house site as applicable in the resettlement Zone shall be paid besides payment of compensation for the structures therein and in case the
PDF belongs to BPL category, they shall be give suitable one time financial assistance for house construction including cost of sanitary latrine as fixed by the Government from time to time.
b. In case if any Project Displaced Family (PDF) holds village site of more than 5 cents, such holder shall be allotted village house site of an extent of 202 Square Meters (5 cents) of land in rural areas or 75 Square Meters of land in Urban areas in the Resettlement zone and also be paid exgratia for the site in excess of 5 Cents (for example if a family holds village site of 20 Cents in Project Affected Zone and have two major sons, residing with such person in case, they take 3 house sites of 5 Cents each in Resettlement zone, they will get exgratia for the balance of 5 Cents (20 Cents 3x5 cents = 15 cents); and
c. The Compensation/exgratia payable as above shall be on par with the package deal payable in case of acquisition of private/patta lands.
6.3 Grant for House construction:
Each PDF of BPL category who has been allotted free house site under section 6.2 shall get a One time financial assistance of Rs.40,000 (Rupees Forty thousand only) shall be increased to Rs.50,000/- (Rupees Fifty thousand only). This increase will have prospective effect. A sum of Rs.5,000/- (Rupees Five thousand only) is granted to those who have already shifted houses from 8-4-2005 to 10-12-2007. Apart from the above, a sum of Rs.3,000/- (Rupees Three thousand only) would be allowed in addition to the housing grant as per G.O.Ms.No.68, dt:8-4-2005. The above increase shall come into force with retrospective effect i.e., the date of issue of G.O.Ms.No.68, dt:8-4-2005.
6.7 Grant for cattle shed: Each affected family that is displaced and has cattle, shall get financial assistance of such amount as the appropriate Government may decide but not less than Rs.15,000/- (Rupees fifteen thousand only) for construction of cattle shed.
6.8 Grant for Transporting materials: Each PAF shall get lump sum one time financial assistance of Rs.5000/- or as fixed by Government from time to time for transportation/shifting of his building materials, belongings and cattle etc. from the affected zone to the resettlement zone."
Another important aspect of the case is that the
villagers were granted house sites under G.O.Ms.No.11,
dated 19.01.2004 and therefore, in the considered opinion
of this Court, once they were granted house sites, the
learned Single Judge was justified in holding that they are
entitled for other benefits also as per G.O.Ms.No.68, dated
08.04.2005. The operative portion of the order passed by
the learned Single Judge is reproduced as under:-
"At the hearing, it has come out that the petitioners were granted house sites under G.O.Ms.No.11, Irrigation & CAD (PW.LA IV-R&R) Department, dated 19.01.2004.
As the petitioners have not been extended the other benefits under G.O.Ms.No.68, dated 08.04.2005, for the purpose of construction of houses, the writ petitions are allowed by directing the respondents to
extend to the members of the petitioners-associations the other benefits envisaged under Clauses-6.3, 6.07 and 6.8 of G.O.Ms.No.68, dated 08.04.2005, (supra) after verification of their claims and on being satisfied that their Villages were submerged/acquired under the acquisition. The respondents shall complete this exercise and extend the benefits within three months from the date of receipt of a copy of this order.
As a sequel to disposal of the writ petitions, all the pending interlocutory applications shall stand disposed of as infructuous."
In the considered opinion of this Court, the State has
not been able to make out any case for interference with
the order passed by the learned Single Judge as it is based
upon the Government Order issued by the State
Government under the R&R policy. It is the duty of the
State to rehabilitate its citizens in case their houses come
under submergence or their land has been acquired,
keeping in view the R&R policy. No case for interference is
made out in the matter and the order passed by the
learned Single Judge is upheld.
The writ appeals are accordingly dismissed.
It is really unfortunate that the displaced families
came up before this Court in the years 2011 and 2012 and
the order was passed in the year 2015. Thereafter, the writ
appeals were preferred in the year 2016 and in spite of the
fact that there was no interim order, the State has not
implemented the order passed by the learned Single Judge
by which three months time was granted to the State
Government.
Resultantly, as the order passed by the learned
Single Judge has not been complied with, two months time
is granted to the State Government to comply the order
passed by the learned Single Judge, failing which this
Court shall be initiating suo motu contempt proceedings
against the appellants.
The miscellaneous applications pending, if any, shall
stand closed. There shall be no order as to costs.
______________________________________ SATISH CHANDRA SHARMA, CJ
______________________________________ ABHINAND KUMAR SHAVILI, J 11.04.2022 vs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!