Citation : 2023 Latest Caselaw 144 Tri
Judgement Date : 7 February, 2023
Page 1
HIGH COURT OF TRIPURA
AGARTALA
W.A. 125 of 2022
1. The Union of India
represented by the Secretary, Ministry of Defence (Border Road
Organization), New Delhi-110001
2. The Commander, (HQ), 755 BRTF (GREF)
Lichubagan, Agartala, C/o 99 APO, Agartala, West Tripura
... APPELLANT-RESPONDENTS
(Respondents No.1 and 2 in WP(C) 149 of 2021) Versus
1. Billal Hossain son of Ali Ahamed, resident of Birampur, PS- Jatrapur, Kathalia Block, P.O. Jatrapur, District- Sepahijala, Tripura ... RESPONDENT-PETITIONER (Petitioner in W.P(C) 149 of 2021)
2. The State of Tripura represented by the Secretary, Government of Tripura, Revenue Department, New Secretariat Complex, Agartala- 799006, West Tripura
3. Land Acquisition Collector Sepahijala District, Bishramganj-799103 ... RESPONDENTS.
For Appellant(s) : Mr. B. Majumder, Deputy SGI
For Respondent(s) : Mr. A. Nandi, Advocate
Date of hearing & delivery
of judgment : 07.02.2023
Whether fit for reporting : Yes / No
HON'BLE THE CHIEF JUSTICE (ACTING)
HON'BLE MR. JUSTICE ARINDAM LODH
Judgment & Order (Oral)
07/02/2023
(T. Amarnath Goud, ACJ)
Heard Mr. B. Majumder, learned Deputy SGI appearing for
the appellant-respondents. Also heard Mr. A. Nandi, learned
counsel appearing for the respondent petitioner.
Page 2
2. This appeal has been filed by the appellant-respondents
challenging the judgment and order of the learned Single Judge
dated 05.04.2022 passed in WP(C) no.149 of 2021.
3. The fact of the case is that the land of the petitioner was
acquired for construction of IBB road without any determination
of the value of the land, for which the petitioner had filed a writ
petition before this Hon'ble Court. A learned single Judge of this
court by its judgment dated 05.04.2022 disposed of the writ
petition with a direction for paying the compensation after
determining the value of the land including rent in favour of the
petitioner. Being aggrieved by the said order to the extent of
paying rent to the land loser including the petitioner for such
acquisition by the appellant-respondents, the instant writ appeal
has been filed.
4. Learned Deputy SGI appearing for the appellant-
respondents has submitted that since acquisition, the land of the
petitioner has not been utilized. Learned Deputy SGI has also
urged that prior to determination of utilization of the land, the
impugned order has been passed. Learned Deputy SGI has also
urged that it is the duty of the respondent no. 3, LA Collector to
determine as to whether the land has been utilized or not and
after such determination the appellant shall make the payment of
the entire compensation.
Page 3
5. Learned counsel for the respondent-petitioner could not
place any evidence so as to establish that the land has been
utilized by the appellant-respondents.
6. We have perused the records and also the judgment of the
learned single Judge
7. At para 9 of the judgment, learned single Judge has
directed to make survey and assess the compensation within a
prescribed period. Para 9 of the judgment reads as under:
"09. Be that as it may, if it is found that even beyond the road some patches of land of the petitioners have been utilized by the respondents No.1 & 2 for purpose of construction or for other purposes, appropriate compensation including the rent will be paid to the land-loser including the petitioners. The entire exercise of survey and assessment of compensation shall be completed within a period of 6(six) weeks from the date when the petitioners shall furnish a copy of this order. It is made absolutely clear that after the said survey is complete and the value is determined, the compensation to the petitioners shall be made by another 4(four) weeks from the date of such determination as per law."
8. From the record, it is clear that the petitioner failed to show
any evidence that his land has been utilized by the appellant-
respondents. Further, there is no evidence to show that the
determination of compensation has already been done despite
there was a direction of the learned single Judge to determine
the value of the land within a stipulated period of time. Learned
single Judge in its judgment has clearly directed if it is found that
even beyond the road some patches of land of the petitoners
have been utilized by the respondents no. 1 and 2 for purpose of
construction or for other purposes, appropriate compensation
including the rent will be paid to the land loser including the Page 4
petitioners and the entire exercise of survey and assessment of
compensation shall be completed within a period of six weeks
from the date when the petitioners shall furnish a copy of this
order. Thus, it is aptly clear that inspite of passing of the
judgment, the LA Collector failed to make any survey and
determine the compensation. It is the duty of the respondent no.
3, LA Collector to survey the land and determine the value of the
acquired land and thereafter the appellant-respondents are liable
to make the payment as per Acts and Rules.
9. Thus, we are of the view that if the determination is already
done, then, the compensation shall be disbursed within 3 (three)
months from the date of passing of this order in accordance with
Act and Rules. It is also made clear that if the determination is
not done, the same shall be done within a period of 2 (two)
months from the date of receipt of this order, and thereafter 3
(three) months for disbursement of the amount in terms of the
Acts and Rules.
10. Accordingly, without expressing any opinion on merit, the
writ appeal stands disposed of. Interim application(s), if any, also
stand disposed of.
JUDGE CHIEF JUSTICE (ACTING) Saikat
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!