Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hindustan Petroleum Corporation Ltd. Vs. Yashwant Gajanan Joshi & Ors [1990] INSC 376 (5 December 1990)
1990 Latest Caselaw 376 SC

Citation : 1990 Latest Caselaw 376 SC
Judgement Date : Dec/1990

    
Headnote :
The appellant corporation initiated proceedings under the Petroleum and Minerals Pipeline (Acquisition of Right of User in Land) Act, 1962 to install pipelines for the Bombay-Pune Pipeline Project. The Government of India appointed Mrs. A.R. Gadre, a Special Land Officer in the office of the Competent Authority, to serve as the competent authority.

One of the responsibilities of the Competent Authority was to assess the compensation owed to individuals whose property rights were impacted by the corporation\'s pipeline installation.

The respondent, seeking compensation, filed a petition in the High Court under Article 226 of the Constitution, contesting Mrs. Gadre\'s appointment as competent authority. The respondent argued that the principles of natural justice necessitated a perception of fairness for both parties involved. The High Court upheld the writ petition and ordered the Union of India to appoint a new competent authority who would not be affiliated with the corporation.

Subsequently, two special leave petitions were filed against the High Court\'s ruling: one by the Corporation and another by the Union of India.

In this Court, it was argued that the Union of India\'s special leave petition was time-barred, and the Corporation\'s petition was not maintainable, as only the Union of India had a vested interest in the matter.

On the merits, the following points were raised:

(i) There was no violation of natural justice principles, nor was there any bias if an employee of the corporation was appointed as the competent authority under the Act;

(ii) The Competent Authority had no personal stake in the compensation determination, thus the principle against a person judging their own case did not apply here;

(iii) The initial compensation determination by the Competent Authority was purely administrative and did not resolve the rights of the parties;

(iv) The Act\'s provisions were similar to those in the Land Acquisition Act, 1894, where the compensation amount was initially set by a government officer.

In contrast, the respondent argued that:

(i) The compensation determination by the competent authority was a quasi-judicial act, not merely administrative;

(ii) Individuals appointed under various other Acts held their positions by virtue of their office, and their decisions were subject to appeal;

(iii) When the Central Government had discretion in appointing the competent authority, it should not appoint someone employed by the entity benefiting from the pipeline installation;

(iv) In assessing bias, the relevant test was not whether bias actually influenced the decision, but whether a litigant could reasonably fear that bias might affect the outcome of the dispute.
 

Hindustan Petroleum Corporation Ltd. Vs. Yashwant Gajanan Joshi & Ors [1990] INSC 376 (5 December 1990)

Rangnathan, S. Rangnathan, S. Kasliwal, N.M. (J) Agrawal, S.C. (J)

CITATION: 1991 AIR 933 1990 SCR Supl. (3) 434 1991 SCC Supl. (2) 592 JT 1991 (1) 38 1990 SCALE (2)1208

ACT:

Petroleum and Minerals Pipeline (Acquisition of Right of User In Land) Act, 1962--Sections 2(a), 7 to 10--'Competent Authority' employee of contesting parties--Whether fit for appointment--Whether violative of principles of natural justice.

HEAD NOTE:

The appellant corporation took steps under the Petroleum and Minerals Pipeline (Acquisition of Right of User in land) Act, 1962 for laying down pipelines for a project called the Bombay--Pune Pipeline Project. One Mrs. A.R. Gadre, Special Land Officer in the office of Competent Authority was ap- pointed as competent authority by the Government of India.

One of the duties of the Competent Authority was to deter- mine the compensation which would be payable to those whose proprietary rights were affected by laying down of pipes by the Corporation.

The respondent who was claiming compensation filed a petition in the High Court under Article 226 of the Consti- tution challenging the appointment of Mrs. Gadre as compe- tent authority on the ground that the principles of natural justice required a feeling in both the parties that justice would be done as between them. The High Court allowed the writ petition and directed the Union of India to appoint another competent authority who shall not be an employee of the corporation.

Two special leave petitions were flied against the judgment of the High Court, one by the Corporation and the other by the Union of India.

Before this Court it was contended that the special leave petition filed by the Union of India was barred by limitation, and that the special leave petition flied by the Corporation was not maintainable,stood dismissed, because Union of India alone was the interested party.

On merits it was contended that

(i) there was no question of the 435 violation of any principle of natural justice nor there was any question. of bias in case any employee of the corpora- tion was appointed as competent authority under the Act;

(ii) that there was no personal interest of the Competent Authority in the subject matter of the litigation, namely in the determination of compensation, and as such the principle that no person could be a judge in his own cause was not applicable in the present case;

(iii) determination of compensation by the Competent Authority in the first in- stance was purely an administrative act by which the rights of the parties were not determined by the competent authori- ty; and

(iv) the provisions in this Act were analogous to those under the Land Acquisition Act, 1894 in which case the amount of compensation payable by the Government was, in the first instance, determined by the Officer of the Government itself.

On behalf of the respondent it was contended that

(i) the determination of compensation by the competent authority was a quasijudicial act and not an administrative act;

(ii) the persons or authorities appointed under various other Acts were appointed by virtue of their holding some office or post and their orders were appealable to the higher authorities;

(iii) where a discretion was given to the Central Government for appointing the competent authority, then such discretion should not be exercised by appointing a person or authority who may be in the employment of the body or authority for whose benefit the pipelines were laid;

(iv) while determining the question of bias the test was not whether in fact bias had affected the judgment but the test always was and must be whether a litigant could reasonably apprehend that a bias might operate against him in the decision of the subject matter of the dispute.

Dismissing the appeal, this Court,

HELD: (1) In view of the fact that the High Court had removed Mrs. Gadre from acting as competent authority on the ground that she was an employee of the corporation and further given direction that any suitable person be appoint- ed as competent authority but not an employee of the corpo- ration, there was an independent cause of grievance to the corporation, and therefore the special leave petition could be filed by the corporation. [438D]

(2) No one shah be a judge in his own cause only means that he should not have personal interest in the cause he has to adjudicate. [441F]

(3) There is no provision in the Act prohibiting the Central 436 Government to make an appointment of an employee of the Corporation as competent authority. [444G]

(4) The scheme of the Act shows that a competent author- ity has to discharge various and diverse duties under the Act. Such person becomes a better qualified and experienced person equipped with a proper background to decide the amount of compensation also. [444H-445B]

(5) A party is entitled to raise the ground of bias against the appointment of an individual officer as compe- tent authority on sufficient material placed on record in this regard, but not merely because such competent authority was an employee of the Corporation. [445F]

(6) It would be too broad a proposition to extend the theory of bias to exclude a person only because such a person draws salary from the bodies like a public corpora- tion, State Government or Central Government. It would altogether be a different matter if it was a case of a private employer and his employees. [445G-H] Metropolitan Properties Co. Ltd. v. Lannon and Ors., [1968] 3 All England Reports 304; G. Sarana v. University of Lucknow & Ors., [1977] 1 SCR 64; International Airports Authority of India v. K.D. & Anr., [1988] 2 SCC 360, distin- guished.

(7) In this case, compensation was decided by the Addi- tional District Judge in favour of the respondent. Mrs. A.R. Gadre in her own name flied a writ petition challenging the legality of the award passed by the Additional District Judge.

(8) Taking in view the entire facts and circumstances of the case, the respondent was right in contending that Mrs. A.R. Gadre may have bias while determining the amount of compensation as she herself is a litigating party in this very matter in the High Court against the respondent. An apprehension thus in the mind of the respondent is well rounded and on this ground there is no justification to interfere with the order of the High Court holding that the appointment of Mrs. Gadre was not valid. However, it does not mean an agreement with the general proposition of the High Court that an officer of the corporation cannot be appointed as a 'competent authority' because he may be biased in favour of the corporation by reason of his employ- ment. [446C, E-G]

 

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