Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S NATESAN AGENCIES vs. STATE
2020 Latest Caselaw 120 SC

Citation : 2020 Latest Caselaw 120 SC
Judgement Date : 05 Feb 2020
Case No : C.A. No.-005397-005397 / 2010, REVIEW PETITION (C) D. No. 46265 OF 2019

    
   SC Pdf Link
Headnote :
A. The Wild Life (Protection) Act, 1972 - Exclusion of leased land from the boundaries of the wildlife sanctuary - Claim for Damages - Following the notification issued in 1976 that included the land, the appellant had no opportunity to acquire any additional rights to the land after the lease expired in 1977. The purported second lease for 25 years was ineffective, and the appellant had no grounds to seek damages from the State. There is no evidence indicating that the State prevented the appellant from entering the forest and collecting usufructs. Therefore, the appellant has no basis to pursue a claim for damages.

[Para 4]

B. Limitation Act, 1963 Section 14 - Exclusion of time spent on bona fide proceedings in a court lacking jurisdiction - In the previous case, the appellant requested the exclusion of land from the sanctuary and claimed that the State should acquire the land and provide compensation. In contrast, the current suit is based on the assertion that the plaintiff incurred losses due to actions taken under the Wild Life (Protection) Act, 1972, and the subsequent exclusion of the land from acquisition. The relief sought in this suit is different, and the issues at hand are not the same as those in the earlier case. Therefore, the appellant is not entitled to the benefits of Section 14 of the Limitation Act.

[Para 5]
 

Before :- Uday Umesh Lalit and Dinesh Maheshwari, JJ.

Review Petition (C) D. No. 46265 of 2019 in Civil Appeal No. 5397 of 2010. D/d. 5.2.2020.

M/s. Natesan Agencies (Plantations) - Petitioners

Versus

State rep. by The Secretary to Govt. Environment & Forest Department - Respondents

For the Petitioners :- V. Ramasubramanian, Advocate.

ORDER

Delay Condoned.

2. Put in a nutshell, the relevant background aspects of this matter are as follows: The appellant firm had taken the land in question on lease for a period of 5 years (from 01.07.1972 to 30.06.1977) from its owner, Sri Nanamamalai Jeer Mutt, Nanguneri, for plantation and co-related purposes. By the notification dated 06.03.1976 issued under the Wild Life (Protection) Act, 1972, the land in question was proposed to be included in the wild life sanctuary. However, a fresh long-term lease for a period of 25 years (from 01.07.1977 to 30.06.2002) was made in favour of the appellant. The appellant and the Mutt attempted to get the land in question excluded from the sanctuary but remained unsuccessful. On the other hand, proceedings for award of compensation in relation to the land in question remained under contemplation. However, instead of making any award, the collector issued the order dated 19.11.1993, excluding the land in question from the limits of wild life sanctuary. Being aggrieved by such exclusion, the Mutt and the appellant filed a writ petition before the High Court, which was allowed by the Single Judge but then, the Division Bench of High Court, in its judgment dated 18.09.1997, did not approve the order so passed by the Single Judge and, while acknowledging the power of the Government to withdraw from the notification, dismissed the writ petition but left it open for the appellant and the Mutt to approach the appropriate forum in relation to their claim for damages. Thereafter, on 08.06.1998, the appellant instituted the civil suit for damages against the State while alleging that it had been prevented from using the land in question from the year 1976 to the year 1993.

3. The civil suit so filed by the appellant was decreed by the learned Single Judge of the High Court but, the Division Bench reversed the decree and dismissed the suit by way of its judgment and decree dated 26.02.2007 in OSA Nos. 193 of 2002 and 178 of 2003.

4. Having examined the matter in its totality, this Court found that after issuance of the notification dated 06.03.1976 and inclusion of the subject land therein, there was no occasion for the appellant acquiring any further right in the land after expiry of the term of lease on 30.06.1977 and hence, the alleged second lease for a period of 25 years was of no effect; and the appellant had no right to claim damages from the State. It was also found that there was nothing on record to suggest that appellant was prevented by the State from going inside the forest and collecting usufructs and hence, there was no basis for the appellant to maintain an action for damages.

5. The question of limitation, though left unanswered by the Division Bench of High Court, was also examined by this Court and it was found that in the earlier proceeding, the appellant sought exclusion of the land from sanctuary and asserted that State ought to take the land and pay compensation whereas the claim in the present suit was founded on the ground that the plaintiff had suffered loss due to the proceedings under Wild Life (Protection) Act, 1972 and then, due to exclusion of the land in question from acquisition. It was, therefore, found that the relief claimed in the present suit was different and matter-in-issue was not the same as that of the earlier proceeding and hence, the appellant was not entitled to the benefit of Section 14 of the Limitation Act.

6. Having examined the record and the grounds stated, we are unable to find any error apparent on the face of the record calling for review of the judgment dated 20.08.2019.

7. The review petition is, therefore, dismissed.

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 Partner Event : LL

 
 
 
Latestlaws Newsletter