Citation : 2022 Latest Caselaw 925 Tel
Judgement Date : 25 February, 2022
THE HON'BLE SRI JUSTICE A.ABHISHEK REDDY
WRIT PETITION No.16526 of 2021
ORDER:
Heard the learned counsel for the petitioners, the learned
Government Pleader for Irrigation & Command Area
Development and the learned Government Pleader for Land
Acquisition for the respondents. With their consent, the Writ
Petition is disposed of at the stage of admission itself.
Aggrieved by the inaction of the respondents in depositing
the decreetal amount to the credit of E.P. No.2 of 2021 in
L.A.O.P. No.62 of 2003 on the file of the Judge, Family Court-
cum-VII Additional District Judge, Medak at Sangareddy, the
present writ petition is filed.
Learned Government Pleader, on instructions, has stated
that the official respondents are taking necessary steps to
deposit the amounts and that as and when the amounts are
received, the authorities will deposit the compensation amount.
As can be seen from the record, the notification under
Section 4 (1) the Land Acquisition Act, 1894, was issued way
back on 27.06.1984 and the Award was passed on 12.12.1988.
Subsequently, the compensation amount was enhanced, by
virtue of the order and decree, dated 15.03.2013 passed in
L.A.O.P.No.62 of 2003 on the file of the Judge, Family Court-
cum-VII Additional District Judge, Medak at Sangareddy, and
the said order has become final as no appeal was preferred
questioning the same.
Having regard to the above backdrop of the case, this
Court is of the considered view that the authorities cannot take
their own time to deposit the amounts which are already
enhanced by the competent Court. The inaction of the
respondents in paying the enhanced compensation amounts in
time to the petitioners, who are already suffering from the loss
of their lands, would make them to also suffer untold hardship
and misery and run from pillar to post for getting the enhanced
compensation deposited and incur expenses for the same. They
will also have to incur additional expenditure for approaching
the Court for seeking the required relief. With the raising
inflation, the value of the money will also go down and the
delayed payment of the enhanced compensation will result in
the compensation amount itself losing all the charm and utility.
If the petitioners or similarly situated persons receive the
enhanced compensation within the time, they will be in a
position to use that amount in some other investments and get
some returns over the same.
Further, in Bhimidipati Annapoorna Bhavani v. Land
Acquisition Officer1, while dealing with similar issue, the
Larger Bench of this Court has held as under:
"One of the self-imposed restrictions is that High Court generally refrains from entertaining a writ petition when there is adequate and efficacious alternate remedy available to a party, and, when such alternate remedy available is a statutory remedy, such statutory remedy has been duly exhausted. Availability of such alternate and efficacious or statutory remedy itself is not a bar in entertaining a writ petition in the given facts and circumstances. We need not multiply the circumstances in which such discretionary power may be exercised by the Court in such matters despite availability of such alternate, adequate and efficacious remedy. But the limits as notice in B.Govinda Reddy's case supra by a learned Single Judge of this Court are sufficient that in cases arising out of the Act where the amount of compensation, finally determined has not been paid, a person must first resort to the alternate efficacious remedy of taking out execution and when despite taking out execution proceedings, if there is any delay caused on the part of authorities, resort can be had to filing of a writ petition in this Court and, this Court, while exercising its discretionary jurisdiction, in appropriate cases, may issue directions for immediate deposit of the amount of compensation by the State Government or the authorities on whose behalf the land has been acquired."
For the afore-stated reasons and the law laid down by the
Larger Bench of this Court in the above referred judgment, the
official respondents are directed to deposit the enhanced
compensation amount, in terms of the order and decree, dated
15.03.2013, passed in LAOP No.62 of 2003 by the Judge,
Family Court-cum-VII Additional District Judge, Medak at
Sangareddy, as expeditiously as possible, preferably, within a 1 2005 (3) ALD 233 (LB)
period of three months from the date of receipt of a copy of this
order.
Accordingly, the Writ Petition is disposed of.
Miscellaneous petitions pending in this writ petition, if
any, shall stand closed. There shall be no order as to costs.
________________________ A.ABHISHEK REDDY, J Date : 25.02.2022 sur
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!