Citation : 2023 Latest Caselaw 4038 Tel
Judgement Date : 15 November, 2023
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
AND
THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR
WRIT APPEAL No.1069 of 2023
JUDGMENT: (Per the Hon'ble the Chief Justice Alok Aradhe)
Mr. Ch.Venkat Raman, learned counsel for the
appellants.
Mr. Gadi Praveen Kumar, learned Deputy Solicitor
General of India for respondent Nos.1 and 2.
Ms. P.Bhavana Rao, learned Government Pleader for
Land Acquisition Department for respondent Nos.3, 6, 7
and 9.
Ms. G.Sindhu, learned Assistant Government Pleader
for Energy Department for respondent No.4.
Mr. M.Hareesh Kumar, learned Government Pleader
for Irrigation Department for respondent No.5.
Mr. Pattipaka Ram Prasad, learned Government
Pleader for Social Welfare Department for respondent No.8.
Mr. R.Pavan Reddy, learned Standing Counsel for
respondent Nos.10 and 11.
::2::
2. This intra court appeal has been filed against
an order dated 20.09.2023 passed by the learned Single
Judge in W.P.No.26087 of 2023, by which writ petition
preferred by the appellants has been dismissed.
3. Facts
giving rise to filing of this appeal briefly
stated are that the appellants are the owners of the
residential houses situated at Thirlapuram Gram
Panchayat, H/o. Ramanujavaram Village, Manuguru
Mandal, Bhadradri Kothagudem District. Respondent
Nos.6 to 9 issued a preliminary notification dated
19.06.2019 under Section 11(1) of the Right to Fair
Compensation and Transparency in Land Acquisition,
Rehabilitation and Resettlement Act, 2013 (briefly referred
to hereinafter as 'the Act, 2013'), by which the residential
houses belonging to the appellants were sought to be
acquired for the purposes of laying new Railway Line from
Manuguru Railway Station to the plant of respondent
No.11-Bhadradri Thermal Power Station.
::3::
4. The appellants in response to the aforesaid
notification have submitted objections. Subsequently, a
declaration under Section 19(1) of the Act, 2013 was issued
on 21.09.2019. Thereafter, an award has been passed on
29.04.2021. After the award was passed, W.P.No.26087 of
2023 was filed on 19.09.2023, in which the appellants
have assailed the validity of the preliminary notification
dated 19.06.2019 issued under the Act, 2013 inter alia on
the ground that the provisions of the Act, 2013 cannot be
invoked for acquisition of the land in the light of Section
105 of the Act, 2013. Learned Single Judge by an order
dated 20.09.2023 has dismissed W.P.No.26087 of 2023.
5. Learned counsel for the appellants submitted
that provisions of the Act, 2013 cannot be invoked in view
of the mandate contained in Section 105 of the Act, 2013.
It is therefore submitted that the impugned order is liable
to be quashed.
6. On the other hand, learned counsel for the
respondents have submitted that after the preliminary
notification dated 19.06.2019, a declaration under Section ::4::
19(1) of the Act, 2013 has already been issued on
21.09.2019 and an award has been passed on 29.04.2021.
It is also pointed out that the appellants have received the
compensation as determined by the competent authority in
the award. Therefore, it is not open for the appellants to
challenge the validity of the preliminary notification dated
19.06.2019.
7. The writ appeal preferred by the appellants
deserves dismissal for the following reasons:
(i) It is trite law that once an award has been
passed, the validity of the preliminary
notification seeking to acquire the land cannot
be challenged. The Supreme Court while
dealing with a challenge to the land acquisition
proceedings, held that when a person
challenges a Notification issued under Section 4
of the Land Acquisition Act on any ground, it
should be challenged within a reasonable period
and if the acquisition is challenged at a belated
stage, the petition deserves to be dismissed only ::5::
on this ground. [See: Hari Singh v. State of
U.P. 1]. Similar view was reiterated by Supreme
Court in State of Mysuru v. V.K.Kangan 2,
State of Orissa v. Dhodei Sethi 3, State of
Tamilnadu v. L.Krishnan 4 and C.Padma v.
Deputy Secretary to Government of
Tamilnadu 5.
(ii) The appellants have neither sought to challenge
the validity of the declaration issued on
21.09.2019 under Section 19(1) of the Act, 2013
as well as the award dated 29.04.2021.
(iii) The appellants have also not disclosed the fact
in the writ petition that an award has already
been passed on 29.04.2021 and the appellants
have received compensation as determined by
the competent authority in the award dated
29.04.2021.
1 AIR 1984 SC 1020 2 AIR 1975 SC 2190 3 (1995) 5 SCC 583 4 AIR 1996 SC 497 5 (1997) 2 SCC 627 ::6::
(iv) The appellants have approached this Court with
unclean hands and therefore, are not entitled to
any relief in the exercise of extraordinary
discretionary jurisdiction of this Court.
(v) The appellants have accepted the amount of
compensation and therefore, at this point of
time, it is not open for them to contend that the
proceedings initiated under the Act, 2013 are
without jurisdiction.
(vi) Therefore, at this point of time, the petitioners
are estopped from contending that the
proceedings initiated for acquisition of land
under the Act, 2013 are without jurisdiction.
(vii) Sofar as contention that in the light of Section
105 of the Act, 2013, the provisions of the Act,
2013 cannot be invoked for acquisition of the
land is concerned, the same does not apply as
the project in question is not a Special Railway ::7::
Project as defined under Section 2(37-A) of the
Railways Act, 1989.
8. For the aforementioned reasons, we do not find
any merit in this writ appeal. The same is hereby
dismissed. There shall be no order as to costs.
Miscellaneous applications, if any pending, shall
stand closed.
_______________________________ ALOK ARADHE, CJ
_______________________________ N.V.SHRAVAN KUMAR, J
Date: 15.11.2023
Note: Issue C.C. today (B/o.) KL
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!