2019 INSC 0655                                       REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION SPECIAL LEAVE PETITION (C) NOS.30404­30442/2017 Baljeet Singh (Dead) through Lrs. …Petitioners and others etc. etc. versus State of U.P. and others …Respondents WITH SPECIAL LEAVE PETITION (C) NOS.30455­30460/2017 SPECIAL LEAVE PETITION (C) NOS.23522­23530/2018 J U D G M E N T M.R. SHAH, J. Delay   of   193,   224   and   142   days   respectively   in   refiling   the special leave petitions is condoned. 2. Feeling   aggrieved   and   dissatisfied   with   the   common impugned   judgment   and   order   dated   2.4.1996   passed   by   the 1 High   Court   of   Judicature   at   Allahabad   in   First   Appeal   No. 919/1993   and   other   allied   first   appeals,   the   respective   original claimants – land owners have preferred the present special leave petitions. 3. At   the   outset,   it   is   required   to   be   noted   that   there   is   an inordinate   delay   of   7534,   7542   and   7886   days   respectively (approximately   21   years)   in   preferring   the  special   leave   petitions before   this   Court   challenging   the   impugned   common   judgment and   order   passed   by   the   High   Court.   There   is   a   further   delay  of 193,   224   and   142   days   respectively   in   refiling   the   special   leave petitions. 3.1. The application/applications for condonation of delay is/are vehemently   opposed   by   the   respondents   herein.     Therefore,   this Court   is   first   required   to   consider   and   decide   the application/applications   submitted  by  the  petitioners/applicants praying to condone the huge delay of 7534, 7542 and 7886 days respectively in preferring the special leave petitions. 4. Shri   Rishi   Malhotra,   learned   Advocate   appearing   on   behalf of   the   respective   petitioners   has   vehemently   submitted   that   the lands   of   the   respective   petitioners   have   been   compulsorily 2 acquired   under   the   provisions   of   the   Land   Acquisition   Act,   and therefore, they are entitled to the fair compensation for the lands acquired.   It is submitted that the dispute is with respect to the lands  acquired  of  village  Gulsitapur  and  Tilpta  which   are  only  4 kms.   away   from   village   Kasna.    It   is   submitted   that   the   location wise the lands of village Gulsitapur and Tilpta were better located and were abutting the national highway, i.e, Noida – Dadri Road. It   is   submitted   that   village   Kasna   is   4   kms.   behind   village Gulsitapur.   It is submitted that for the lands acquired of village Kasna,   Section   4   notification   was   issued   on   1.3.1989   and   the compensation   was   awarded   @   Rs.65/­   per   square   yard,   which has been confirmed by this Court vide order dated 05.12.2016.  It is submitted that therefore the respective petitioners are entitled to   the   fair   compensation   for   the   lands   acquired   of   village Gulsitapur   and   Tilpta   at   par   with   the   land   owners   of   village Kasna,   i.e.,   at   Rs.65/­   per   square   yard.     It   is   submitted   that therefore   the   agriculturists/farmers   are   entitled   to   the   fair compensation for the lands acquired.  It is submitted that for the lands   compulsorily   acquired,   the   delay   should   not   defeat   the valuable   rights   of   the   petitioners   to   get   fair   compensation.     It   is submitted   that   the   petitioners   may   not   be   awarded   the   interest 3 and   other   statutory   benefits   under   the   Land   Acquisition   Act   for the period of delay. 4.1 Making   the   above   submissions   and   relying   upon   the decisions of this Court in the cases of  Market Committee, Hodal v. Krishan Murari reported in (1996) 1 SCC 311; Dhiraj Singh v. State of  Haryana  reported   in  (2014)  14  SCC  127;  and  K.  Subbarayudu v. Special Deputy Collector (Land Acquisition) reported in (2017) 12 SCC   840 ,   it   is   prayed   to   condone   the   delay   and   consider   the special leave petitions on merits. 5. All   these   applications   are   vehemently   opposed   by   the learned Advocates appearing on behalf of respondent no.3 – Uttar Pradesh State Industrial Development Corporation (UPSIDC) and on   behalf   of   respondent   no.4   –   Greater   Noida   Industrial Development Authority.     Counter affidavits are filed on behalf of respondent   nos.   3   and   4   opposing   the   present   applications   for condonation of delay. 5.1 It is vehemently submitted by the learned counsel appearing on behalf of the respondents that there is an inordinate delay of approximately   21   years   in   preferring   the   special   leave   petitions. It   is   submitted   that   at   no   point   of   time   earlier   the   respective 4 petitioners made any grievance with respect to inadequacy of the compensation as awarded by the High Court.   5.2 It is further submitted by the learned counsel appearing on behalf   of   the   respondents   that   as   such   no   sufficient   cause   has been shown explaining the huge delay of approximately 21 years. It   is   submitted   that   merely   because   in   view   of   the   subsequent decision   in   the   case   of   lands   acquired   of   another   village,   relying upon   which   the   petitioners   have   preferred   the   present   petitions, huge delay of approximately 21 years may not be condoned. 5.3 It is further submitted by the learned counsel appearing for the respondents that even otherwise the reliance placed upon the decisions   of   the   High   Court   and   this   Court   is   with   respect   to entirely different village, i.e., village Kasna and that too in respect of   the   land   which   was   acquired   after   about   four   years   of acquisition of the petitioners’ land.  It is submitted that therefore the lands acquired of village Kasna are not comparable at all with respect to the lands acquired of village Gulsitapur and Tilpta. 5.4 It is further submitted that so far as the impugned common judgment   and   order   dated   2.4.1996   is   concerned,   as   such,   the same   has   attained   finality.     It   is   submitted   that   not   only   the 5 petitioners   accepted   the   compensation   but   after   the   said judgment   was   delivered   by   the   High   Court   no   special   leave petition has been filed by the present petitioners all these years. It   is   submitted   that   therefore   they   have   acquiesced   with   the impugned common judgment and order of the High Court. 5.5 It is further submitted by the learned counsel appearing on behalf   of   the   respondents   that   any   attempt   by   the   present petitioners to reopen the judgment shall lead to a cascading effect where   every   one   whose   land   has   been   acquired   by   the   said notification   with   respect   to   the   land   acquired   at   village Gulsitapur   and   Tilpta   would   start   demanding   enhanced compensation   @   Rs.65/­   per   square   yard.     It   is   submitted   that similarly   the   other   land   owners   whose   land   has   been   acquired though   at   different   villages   between   the   years   1985­1989,   too start demanding the same rate of compensation. 5.6 It is further submitted by the learned counsel appearing on behalf   of   the   respondents   that   after   the   acquisition,   the   land   is developed,   infrastructure   and   amenities   are   laid.   They   are maintained. The developed land has been allotted decades ago.  It is   submitted   that   the   rate   of   allotment   is   based   on   the   cost   of 6 acquisition   and   the   amounts   spent   on   development,   laying   out the infrastructure.   It is submitted that if the cost of acquisition is increased, then how this cost would now be recovered from the allottees after decades of allotment.  It is submitted therefore that to   entertain   the   present   petitions   now   after   a   period   of approximately   21   years   and   to   increase   the   amount   of compensation would have a cascading effect. 5.7 It   is   further   submitted   that   it   is   disputed   and   denied   that the   land   in   village   Gulsitapur   is   superior   to   the   land   in   village Kasna. It is submitted that the correct fact is that village Kasna is located   on   the   main   road,   which   connects   Greater   Noida   to Sikanderabad,   District   Bulandshar,   unlike   the   land   of   village Gulsitapur which is in the interiors. 5.8 Now so far as the reliance placed upon the decisions of this Court   by   the   learned   Advocate   appearing   on   behalf   of   the petitioners,   referred   to   hereinabove,     is   concerned,   it   is vehemently   submitted   by   the   learned   counsel   appearing   on behalf of the respondents that none of the aforesaid decisions of this Court shall be applicable to the facts of the case on hand.  It is submitted that in the present case there is an inordinate delay 7 of   approximately   21   years.     It   is   submitted   that   in   the   present case the petitioners have failed to make out a sufficient cause to condone   the   huge   delay   of   approximately   21   years   in   preferring the special leave petitions. It is submitted that in the relied upon cases this Court was satisfied on the sufficient cause for delay.  It is submitted that in the relied upon cases the parity was claimed with respect to the land acquired under the very notification and it   was   pointed   out   that   due   to   poverty   and   financial   difficulty some   of   the   land   owners   whose   land   was   acquired   under   the same   notification   could   not   prefer   the   appeals   earlier   and   they preferred   the   appeals   subsequently   and   claimed   parity   of compensation   at   par   with   the   lands   acquired   under   the   very notification.     It   is   submitted   that   in   the   present   case   the petitioners   are   claiming   the   parity   in   compensation   with   respect to   the   land   acquired   of   another   village   and   that   too   the   land   in the   said   village   was   acquired   after   a   period   of   four   years   and location   wise   etc.   the   lands   are   different.     It   is   submitted   that therefore on facts the same shall not be applicable to the facts of the case on hand. 8 5.9 Making   the   above   submissions,   it   is   prayed   to   dismiss   the present   applications   for   condonation   of   delay   and   consequently dismiss the special leave petitions as barred by limitation. 6. We   have   heard   the   learned   counsel   appearing   for   the respective parties at length. 6.1 At the outset, it is required to be noted that as such there is an   inordinate   delay   of   approximately   21   years   in   preferring   the special   leave   petitions   before   this   Court   challenging   the impugned common judgment and order passed by the High Court which   has   been   passed   in   the   year   1996.     It   is   required   to   be noted   that   the   notification   under   Section   4   of   the   Land Acquisition   Act   with   respect   to   the   land   situated   in   village Gulsitapur   and   Tilpta   was   issued   in   the   year   1985;   possession was   taken   over   in   the   month   of   January,   1987;   the   Land Acquisition Officer declared the award in the year 1988 awarding compensation   at   the   rate   of   Rs.8­10   per   square   yard.     At   the instance   of   the   petitioners   herein   ­   the   original   land   owners, reference under Section 18 of the Land Acquisition Act was made to the reference Court.  By judgment and award dated 22.3.1993, the   reference   Court   enhanced   the   compensation   to   Rs.30/­   per 9 square  yard.     However,  on   appeals  and   considering   the   material on   record,   by   the   impugned   common   judgment   and   order,   the High   Court   reduced   the   amount   of   compensation   to   Rs.   22­20 per square yard.   That thereafter, after a period of approximately 21 years, now the petitioners have preferred the present petitions claiming compensation at par with the compensation awarded for the   land   owners   of   another   village   Kasna.     It   is   required   to   be noted   that   so   far   as   the   land   acquisition   of   village   Kasna   is concerned,   notification   under   Section   4   of   the   Land   Acquisition Act was issued in the year 1989, i.e., after a gap of four years and it appears that in between certain developments have also taken place. 7. Having   considered   the   averments   made   in   the application/applications   for   condonation   of   delay,   we   are   of   the opinion   that   as   such   the   petitioners   have   miserably   failed   to make out a case to condone the huge delay of approximately  21 years.   No sufficient cause has been shown to condone the huge delay   of   approximately   21   years.     It   is   required   to   be   noted   that as such in the application itself it is submitted by the petitioners that there is an inordinate delay in approaching this Court.   The 10 only   explanation  in  approaching   this  Court  after  about   21  years is given in paragraph 3 of the application, which reads as under: “That the primary reason in not approaching this Hon’ble Court in time was the fact that it was only in December, 2016,   the   claimants   pertaining   to   village   Kasana   got   the enhanced   compensation   from   this   Hon’ble   Court   to   the tune of Rs.65/­ per sq. yard.  The petitioners herein came to   know   about   the   said   fact   in   the   month   of   January, 2017   causing   not   only   lots   of   heartburn   but   spelling miseries   over   them.     It   took   not   only   lots   of   courage   in mustering   support   from   number   of   affected   families   but also it took time for the petitioners to collectively file the instant   special   leave   petition   claiming   not   only   the enhanced   compensation   but   also   parity   with   regard   to the   compensation   awarded   to   their   co­villagers   at   village Kasana.” 7.1 That thereafter the petitioners have stated that though there is   a   reasonable   case   made   out   by   the   petitioners   to   get   the enhanced   compensation   to   the   tune   of   Rs.65/­   per   square   yard, but   fairly   enough  in   order   to   balance  the   equity,  this   Court  may not grant interest from the date of the judgment of the High Court i.e., 2.4.1996 till the filing of the special leave petitions before this Court.     Except   the   explanation   in   paragraph   3,   reproduced hereinabove, there is no other explanation whatsoever explaining the huge delay of approximately 21 years.   Neither any poverty is pleaded   nor   any   financial   difficulty   is   pleaded.     Nothing   is   on 11 record   that   after   the   impugned   common   judgment   and   order   is passed   by   the   High   Court,   the   petitioners   made   any grievance/objection   with   respect   to   inadequacy   of   the compensation determined by the High Court.  On the contrary, all the   petitioners   have   accepted   the   compensation   as   per   the judgment   and   award   passed   by   the   reference   Court   determining the   compensation   at   the   rate   of   Rs.30/­   per   square   yard.     It appears   that   with   respect   to   some   of   the   land   owners   even   the execution   petitions   are   pending   with   respect   to   recovery   of   the differential amount of compensation, determined by the reference Court and the High Court as by the impugned common judgment and   order   the   High   Court   has   reduced   the   compensation   from Rs.30­/ per sq. yard to Rs.22/­ per sq. yard.   Be that as it may, the fact remains that after the impugned common judgment and order is passed by the High Court, no grievance at all is made by the   petitioners   with   respect   to   inadequacy   of   the   compensation determined   by   the   High   Court.   Thus,   it   can   be   said   that   for   a period   of   approximately   21   years   no   grievance   was   made   by   the petitioners.     Therefore,   considering   the   terms   of   doctrine   of acquiescence,   the   petitioners   lose   their   right   to   complain.     This principle   is   based   on   the   doctrine   of   acquiescence   implying   that 12 in   such   a   case   the   party   who   did   not   make   any   objection acquiesced   into   the   alleged   wrongful   act   of   the   other   party   and therefore has no right to complain against that alleged wrong. 8. The   matter   requires   examination   from   another   aspect,   viz., laches   and   delay.     It   is   a   very   recognised   principle   of jurisprudence   that   a   right   not   exercised   for   a   long   time   is   non­ existent.     Even   when   there   is   no   limitation   period   prescribed   by any statute relating to certain proceedings, in such cases, courts have coined the doctrine of laches and delay as well as doctrine of acquiescence   and   non­suited   the   litigants   who   approached   the court   belatedly   without   any   justifiable   explanation   for   bringing the   action   after   unreasonable   delay.     In   those   cases,   where   the period of limitation is prescribed within which the action is to be brought before the court,  if the action is not brought within that prescribed   period,   the   aggrieved   party   loses     remedy   and   cannot enforce   his   legal   right   after   the   period   of   limitation   is   over, however,   subject   to   the   prayer   for   condonation   of   delay   and   if there is a justifiable explanation for  bringing  the action after  the prescribed   period   of   limitation   is   over   and   sufficient   cause   is shown,   the   court   may   condone   the   delay.     Therefore,   in   a   case 13 where the period of limitation is prescribed and the action is not brought   within   the   period   of   limitation   and   subsequently proceedings are initiated after  the  period of limitation  along  with the   prayer   for   condonation   of   delay,   in   that   case,   the   applicant has to make out a sufficient cause and justify the cause for delay with a  proper  explanation.    It  is not  that in  each  and  every   case despite   the   sufficient   cause   is   not   shown   and   the   delay   is   not properly   explained,   the   court   may   condone   the   delay.     To   make out   a   case   for   condonation   of   delay,   the   applicant   has   to   make out   a   sufficient   cause/reason   which   prevented   him   in   initiating the proceedings within the period of limitation.  Otherwise, he will be   accused   of   gross   negligence.     If   the   aggrieved   party   does   not initiate   the   proceedings   within   the   period   of   limitation   without any sufficient cause, he can be denied the relief on the ground of unexplained laches and delay and on the presumption that such person has waived his right or acquiesced with the order.   These principles   are   based   on   the   principles   relatable   to   sound   public policy that if a person does not exercise his right for  a long  time then such right is non­existent. 14 9. Now so far as the reliance placed upon the decisions of this Court   in   the   cases   of   Market   Committee,   Hodal   (supra);   Dhiraj Singh   (supra);   and   K.   Subbarayudu   (supra) ,   relied   upon   by   the learned   Advocate   appearing   on   behalf   of   the   petitioners   is concerned, having gone through the said decisions, we are of the opinion that none of the said decisions shall be applicable to the facts   of   the   case   on   hand   and/or   the   said   decisions   shall   be   of any   assistance to  the  petitioners.   First  of  all, in  the relied  upon cases,   there   was   no   such   inordinate   delay   of   approximately   21 years.     In   the   relied   upon   cases,   this   Court   was   satisfied   on   the sufficient   cause   for   delay.     In   the   relied   upon   cases,   parity   was claimed   with   respect   to   the   land   acquired   under   the   very notification   and   it   was   pointed   out   that   due   to   poverty   and financial   difficulty   some   of   the   land   owners   whose   land   was acquired under the same notification could not prefer the appeals earlier   and   thereafter   they   preferred   the   appeals   subsequently and claimed parity of compensation at par with the land acquired under  the same notification.    It is  also required  to  be  noted  that as   such   in   none   of   the   aforesaid   decisions,   this   Court   had   dealt with   and/or   considered   the   adverse   impact/effect   on   the State/acquiring   body   if   after   inordinate   delay/laches   the 15 State/acquiring   body   is   directed   to   pay   the   enhanced   amount   of compensation.     In   the   present   case,   lands   were   acquired   as   far back   as   in   the   year   1985   and   the   award   by   the   Special   Land Acquisition Officer was declared in the year 1988.   The reference Court   enhanced   the   amount   of   compensation   to   Rs.30/­   per square yard, which came to be reduced by the High Court by the impugned   common   judgment   and   order   in   the   year   1996.     It   is required   to   be   noted   that   the   lands   were   acquired   for   Industrial development   purposes.     That   after   the   acquisition,   the   land   has been   developed,   infrastructure   and   amenities   are   laid   and   the developed   land   has   been   allotted   approximately   before   30   years. It is the specific case on behalf of the respondents that the rate of allotment   was   based   on   the   cost   of   acquisition   and   the   amount spent on development, laying out the infrastructure.  Therefore, if the   cost   of   acquisition   is   increased   now   and   the   State/acquiring body   is   directed   to   pay   enhanced   compensation,   in   that   case,   it would   be   very   difficult   to   recover   the   difference   of   amount   of compensation   from   the   allottees   after   decades   of   allotment.     The acquiring   body   will   have   to   make   additional   budgetary   provision and   as   observed   hereinabove   it   would   be   very   difficult   for   the acquiring body to recover the difference of compensation from the 16 allottees after so many years.  All these aspects and the cascading effect on the State/acquiring  body if they  are directed to pay  the additional   compensation   after   number   of   years,   have   not   been considered by this Court in the aforesaid decisions relied upon by the   learned   Advocate   for   the   petitioners.     Even   if   the   petitioners are denied the interest and/or the other statutory benefits for the delayed   period   as   requested   by   the   learned   counsel   for   the petitioners, in that case also, to direct the State/acquiring body to pay the enhanced amount of compensation after number of years (21   years)   would   be   unreasonable   and   would   have   a   financial burden upon them and as observed hereinabove it would be very difficult for the State/acquiring body to recover the same from the allottees.     Under   the   circumstances,   none   of   the   aforesaid decisions   shall   be   applicable   to   the   facts   of   the   case   on   hand and/or the same shall not be of any assistance to the petitioners. 10. In   view   of   the   above   and   for   the   reasons   stated   above,   we refuse   to   condone   the   huge   delay   of   7534,   7542   and   7886   days respectively   in  filing   the special leave petitions.   Accordingly, the applications   for   condonation   of   delay   stand   dismissed. Consequently,   all   these   special   leave   petitions   are   dismissed   on 17 the   ground   of   limitation.     However,   in   the   facts   and circumstances of the case, there shall be no order as to costs. …………………………………..J. [ARUN MISHRA] ……………………………………J. [S. ABDUL NAZEER] NEW DELHI; ……………………………………J. AUGUST 08, 2019. [M.R. SHAH]    18