/1994 INSC 0248/ http://JUDIS.NIC.IN SUPREME COURT OF INDIA Page 1 of 2 PETITIONER: BUTA SINGH Vs.RESPONDENT: UNION OF INDIA DATE OF JUDGMENT01/03/1994BENCH: ACT: HEADNOTE:JUDGMENT: ORDER1. In this case the question is whether thepetitioner/claimant is entitled to pay the deficit court feeafter the appeals are allowed by condoning the delay inpayment thereof. The High Court refused to condone thedelay and following the earlier order, dismissed the appeal.On similar situation, number of matters have been filedbefore this Court. Learned counsel for the petitioner infairness has brought to our notice a recent order of thisCourt in Chand Kaur v. Union of India1. Therein theirLordships of the two-Judge Bench were pleased to follow thedecision reported in Bhag Singh v. Union Territory ofChandigarh2 and allowed the appeals, condoned the delay anddirected to compute the benefit of enhanced compensation andstatutory benefits. Earlier a three-Judge Bench of thisCourt has considered that whether the High Court would bejustified in refusing to condone the delay and permitting topay the deficit court fee in S.C. Cooperative Land OwningSociety Ltd. v. Union of India3 and held that the refusal tocondone the delay and not directing to pay the court fee wasjustified and this Court did not interfere with the order.The Bench disposing of Chand Kaur case' does not appear tohave been noticed nor brought to its notice the bindingprecedent of three-Judge Bench.+ From the Judgment and Order dated 30-1-1989 of the HighCourt of Punjab and Haryana in C. Misc. No. 1519 of 1989 inLPA No. 173 of 19881 (1994) 4 SCC 6632 (1985) 3 SCC 737: AIR 1985 SC 15763 (1991) 1 SCC 1745612. Earlier there is a three-Judge Bench judgment in which aprayer was made for condonation of delay and direction topay the court fee. While the appeals were allowed by thatcourt, therein it was stated that a batch of casesconcerning the same acquisition was disposed of giving thebenefit of condoning the delay in paying the deficit courtfee and giving entitlement to the enhanced compensation.That case was cited before the three-Judge Bench and thatwas distinguished. Later the three-Judge Bench judgment inS.C. Cooperative Land Owning Society Ltd. v. Union of India3is being followed. In view of the latest decision, anuncertainty would be created whether it would be permissible http://JUDIS.NIC.IN SUPREME COURT OF INDIA Page 2 of 2 to file the appeals without paying proper court fee and arguing the case on merits for enhancement of compensationand thereafter applying for condonation of the delay inpayment of court fee and condonation thereof or to seekdirection to pay the same would loom large and would becomea practice or precedent.3. In certain cases, we have come across that this practiceis being followed by some of the Benches in Punjab andHaryana High Court and also in Delhi High Court. In somecases, the High Courts are following the later judgment ofthe three-Judge Bench. Thereby an uncertainty in principleis being created that whether the claimants would beentitled to file appeals without paying the court fee andthen to argue the matter on merits for the enhancement ofthe compensation and thereafter whether they be permitted topay the deficit court fee on the enhanced market value oncondonation of delay and entitled to the benefits thereon.4. In this view of this uncertainty, we feel it expedientthat a request may be made to the Hon'ble Chief Justice torefer this case before a Constitution Bench to lay down thelaw on two points, namely, (1) whether an appeal underSection 96 of CPC arising out of the land acquisitionappeals filed under Section 54 of the Land Acquisition Acteither in this Court or in the High Courts would bemaintainable without paying the proper court fee on theenhanced market value claimed therein; and (2) whether theHigh Courts or this Court would be justified in condoningthe delay in paying the deficit court fee and givingdirection to pay the same after the appeals are allowed.The decision on these points would settle the principles tobe followed uniformly by all the courts in the country.5. Accordingly, we direct the Registry to place this casebefore the Hon'ble Chief Justice for placing the matterbefore the Constitution Bench and for earlier disposal,since number of matters are coming frequently for admissionin this Court.6. Issue notice.7. Learned Attorney General is requested to assist theCourt. The standing counsel for the States of Punjab andHaryana are also directed to take notice in this matter andappear on behalf of the parties and assist the Court. Court Master -------------------563