2021 INSC 0545 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.5881 OF 2010 STATE OF TAMIL NADU & ORS.                ...          APPELLANT(S) VERSUS M.S. VISWANATHAN & ORS.                      ...     RESPONDENT(S) WITH CIVIL APPEAL NO. 5885 OF 2010 J U D G M E N T V. Ramasubramanian, J. 1. The State of Tamil Nadu and the officials in the Department of   Urban   Land   Ceiling   have   come   up   with   the   above   appeals challenging,  (i)  an order of the Division Bench of the Madras High Court   dismissing   an   intra­court   appeal;   and   (ii)   the   subsequent order   of   the   Division   Bench   refusing   to   condone   the   delay   in seeking review of the original order. 2 2. We have heard Mr. Sanjay R. Hegde, learned senior counsel for   the   appellant­State,   Mr.   E.C.   Agrawala,   learned   counsel appearing   for   the   respondents   and   Capt.   R.   Balasubramanian, learned senior counsel for the party seeking intervention. 3. The   Tamil   Nadu   Urban   Land   (Ceiling   and   Regulation)   Act, 1978 ( hereinafter referred to as the ‘Act’ ) came into force partly on 28.03.1978   and   was   deemed   to   have   come   into   force   partly   on 03.08.1976.   One   Smt.   Nagarathinam   Ammal   wife   of   Sambanda Mudaliar,   residing   at   No.29,   Appu   Mudali   Street,   Mylapore, Chennai­4, who owned two parcels of land, one measuring 2428 sq.mts   in   survey   No.279/2   and   another   measuring   7810   sq.mts in  Survey   No.279/5 in  Kottivakkam  Village, filed a return  under Section 6(1) of the Act on 20.09.1976. Thereafter, she applied for exemption under Section 19 of the Act on 26.02.1977 in respect of the excess vacant land, but the Government turned down the request vide letter dated 10.01.1978. 4. A   draft   statement   under   Section   9(1)   of   the   Act   was prepared   by   the   3 rd   appellant,   indicating   that   the   total   extent   of vacant   land   owned/held   by   Nagarathinam   Ammal   was   10238 3 sq.mts  and  that   after  deducting  the  ceiling  area  of  3500  sq.mts, she   was   required   to   surrender   the   excess   vacant   land   of   6738 sq.mts.     This   draft   statement   under   Section   9(1)   was   served   on the   owner   along   with   a   notice   under   Section   9(4)   dated 07.04.1979.   The   said   notice   under   Section   9(4)   was   received   by Nagarathinam  Ammal on 18.04.1979 and she filed a petition for reconsideration   of   the   order   of   rejection   regarding   exemption   on 16.05.1979.   But   the   said   petition   was   rejected   on   06.11.1979 and   orders   were   passed   under   Section   9(5)   of   the   Act   on 31.03.1980. 5. A final statement was issued under Section 10(1) of the Act on   01.04.1980,   followed   by   notifications   under   Section   11(1) dated   09.05.1980   and   Section   11(3)   dated   03.10.1980.   The notification under  Section  11(1) was also published in the Tamil Nadu Government Gazette dated 21.05.1980, and Nagarathinam Ammal was directed to surrender or deliver vacant possession of excess land measuring 6750 sq.mts. 6. By   a   letter   dated   11.11.1980   Nagarathinam   Ammal intimated the 3 rd  appellant and the District Collector that she was surrendering   the   land   and   she   requested   for   payment   of 4 compensation.   Under   a   land   delivery   receipt   dated   18.02.1981, Nagarathinam Ammal also handed over the possession. 7. Thereafter,   a   notice   dated   03.03.1981   under   Section   12(7) was   issued   to   her,   calling   upon   her   to   appear   for   an   enquiry   to show the share of the compensation payable to her under Section 12.   It   appears   that   as   per   the   scheme   of   the   Act,   the compensation was determined and paid to Nagarathinam Ammal in 15 instalments. 8. The   Government   then   issued   an   order   in   G.O.MS.   No.147 Revenue   dated   25.01.1982   allotting   the   excess   vacant   land   of 6750 sq.mts to the Madras Snake Park Trust ( hereinafter referred to as the ‘Trust ’), with a mandate that the Trust should develop a snake   park   on   modern   lines   within   two   years.   The   Collector   of Chengalpattu,   was   directed   to   handover   physical   possession   to the   trust   and   the   Trust   was   called   upon   to   pay   a   sum   of Rs.2,90,000/­. 9. It appears that after several extentions of time to the Trust, the   Trust   surrendered   the   land   back   to   the   Government   on   the ground  that  they   were  unable  to   carry  out   the  desired  objective. 5 Upon coming to know of the surrender of the land, the Principal Chief   Conservator   of   Forests   requested   the   Government   by   a letter   dated   02.09.1998   to   allot   the   land   to   the   Forest Department   in   view   of   the   fact   that   the   original   allottee,   namely the   Trust,   was   actually   functioning   already   from   a   forest   land and   that   therefore   the   land   in   question   could   be   used   by   the forest   Department   for   the   establishment   of   an   Urban   Nursery Ecological   and   Awareness   Centre.   Accordingly,   the   Government issued   G.O.MS.   No.   297   Revenue   dated   08.07.2002,   cancelling the   allotment   made   in   favour   of   the   Snake   Park   Trust   and allotting the same to the forest Department. It was mentioned in the   Government   Order   that   the   allotment   of   the   land   to   the Forest   Department   was   made   along   with   the   compound   wall enclosing the land. 10. In   the   meantime,   the   Act   was   repealed   through   the   Tamil Nadu   Urban   Land   (Ceiling   and   Regulation)   Repeal   Act,   1999 ( hereinafter referred to as the ‘Repeal Act’ ).   It came into force on 16.06.1999.  Section 3 of the said Repeal Act contained a savings clause which reads as follows:­ “ 3. Savings  – (1) the repeal of the principal Act shall not affect­ 6 (a)   the   vesting   of   any   vacant   land   under   sub­section   (3)   of section   10,   possession   of   which   has   been   taken   over   by   the State Government or any person duly authorised by the  State Government in this behalf or by the competent authority;  (b)   the   validity   of   any   order   granting   exemption   under   sub­ section   (1)of   section   20   or   any   action   taken   therunder, notwithstanding any judgment of any Court to the contrary; (c) any payment made to the State Government as a condition for granting exemption under sub­section (1) of section 20.  (2)Where­  (a) any land is deemed to have vested in the State Government under   sub­section   (3)   of   section   10   of   the   principal   Act   but possession   of   which   has   not   been   taken   over   by   the   State Government   or   any   person   duly   authorised   by   the   State Government in this behalf or by the competent authority; and  (b)   any   amount   has   been   paid   by   the   State   Government   with respect   to   such   land,   then,   such   land   shall   not   be   restored unless the amount paid, if any, has been refunded to the State Government” 11. After   five   years   of   the   said   repeal,   the   three   sons   and   two daughters   of   Nagarathinam   Ammal   joined   together   and   filed   a writ   petition   in   Writ   Petition   No.39419   of   2004,   seeking   a declaration that the entire proceedings under the Act followed by the allotment in favour of the Trust and the re­allotment in favour of  the   Forest   Department   are   void   ab   initio   in   view   of   the   Repeal Act. It appears that the writ petition was filed in December, 2004. 12. The said writ petition was allowed by a learned Single Judge of   the   High   Court   by   an   order   dated   24.06.2005,   on   the   short ground   that   as   per   the   Inspection   Report   of   the   competent 7 authority   dated   05.11.1996   and   the   Inspection   Report   of   the Assistant Commissioner dated 20.01.2005, the acquired land was still lying vacant enclosed by a compound wall and that therefore the   claim   of   the   writ   petitioners   that   possession   was   not   taken over, must be taken to be true.   13. Challenging the order of the Ld. Single Judge, the appellants herein   filed   an   intra­court   appeal   in   W.A.No.2087   of   2005.   The said   appeal   was   dismissed   by   the   Division   Bench   of   the   High Court   by   an   order   dated   26.10.2005,   again   on   the   basis   of   the Inspection   Report   of   the   Assistant   Commissioner   dated 20.01.2005 to  the  effect that  the land  was  lying  vacant and  that therefore,   finding   recorded   by   the   Ld.   Single   Judge   regarding possession must be taken to be correct. 14. The   appellants   filed   an   application   for   review   along   with   a petition   for   condonation   of   the   delay   of   113   days   in   filing   the review   application.   The   Division   Bench   of   the   High   Court,   by   its order dated 26.04.2006 dismissed the application for condonation of delay, on the ground that no sufficient cause was shown for the condonation of  delay. 8 15. Challenging   the   refusal   of   the   Division   Bench   of   the   High Court   to   condone   the   delay   in   filing   the   review   petition,   the appellants   have   come   up   with   Civil   Appeal   No.5881   of   2010. Challenging   the   substantial   order   passed   in   the   intra­court appeal on 26.10.2005, the appellants have come up with the next appeal namely Civil Appeal No.5885 of 2010. 16. Since   Civil   Appeal   No.5885   of   2010   challenges   the   original order   passed   in   the   intra­court   appeal,   the   disposal   of   the   same would decide the fate of Civil Appeal No.5881 of 2010.  Therefore, we shall deal with Civil Appeal No.5885 of 2010, first. 17. We   have   already   extracted   Section   3   of   the   Repeal   Act. Section   3   incorporates,   in   simple   terms,   two   rules.   They   are:   (i) the   repeal   of   the   principal   Act   will   not   affect   the   vesting   of   any vacant   land   under   Section   11(3),   if   the   possession   thereof   has been taken over either by the State Government or by any person duly   authorised   by   the   State   Government   or   by   the   competent authority;   (ii)   but if the possession  of a land which  is deemed to have vested in the State Government under Section 11(3), has not been   taken   over   by   the   Government   or   the   competent   authority, the  same  shall  be  restored to  the  person  in  respect  of whom  the 9 land was declared surplus, provided the amount paid by the State Government   towards   compensation   has   been   refunded   to   the State Government. 18. In   essence,   “ taking   over   possession ”   forms   the   lifeline   of Section   3   of   the   Repeal   Act   and   a   person   seeking   the   benefit   of the Repeal Act for restoration of the land should plead and prove that possession was not taken over. 19. It   is   true   that   the   word   ‘ possession’   has   been   subjected   to repeated   assaults   by   judicial   pronouncements   and   courts   have considered   several   facets   of   possession   such   as   actual possession,   physical   possession,   paper   possession,   symbolic possession   etc.     But   fortunately   this   case   does   not   provide   any room for display of any such semantic acrobatics. This is for the reason   that   admittedly   by   her   own   letter   dated   11.11.1980,   the land   owner   Nagarathinam   Ammal   voluntarily   surrendered   and delivered   possession   pursuant   to   the   notice   under   Section   11(5) of the Act dated 24.10.1980. 20. Today, the respondents, who are the sons and daughters of Nagarathinam   Ammal,   cannot   go   beyond   the   contents   of   the 10 aforesaid letter dated 11.11.1980, as she admittedly passed away on   26.10.1998,   even   before   the   Repeal   Act   was   enacted.   From 11.11.1980   till   her   death   in   1998,   Nagarathinam   Ammal   never went back on the contents of the said letter.  21. However,   a   valiant   attempt   was   made   Mr.   E.C.Agrawala, learned   counsel   for   the   respondents   to   get   over   a   categorical statement   regarding   surrender   of   possession   made   by   the   land owner   herself   in   the   first   part   of   her   letter   dated   11.11.1980,   by relying upon the last few lines of the very same letter. Though we could   have   rejected   the   said   contention   outright   on   the   ground that   after   the   death   of   the   author   of   the   letter,   her   legal   heirs cannot   seek   to   interpret   it,   we   would   still   deal   with   the contention.  Before we do  so, it  may  be useful  to  extract the  said letter in entirety as follows:­ “In pursuance of instructions of Assistant Commissioner, Urban   Land   (Ceiling   and   Regulations)   Act   1978   contained   in the notice issued to me in form VII of the above Act regarding the surrender and delivery of possession   of the excess vacant land   acquitted   under   sub   section   3   of   section   11   of   the   same act   of   1978.     I   surrender   and   deliver   possession   of   Re­survey Nos.279/5B and 279/2B of 141 Kottivakkam of Saidapet taluk as conceded by R.c. 3457/77 dated 24­10­1980 in the office of Assistant Commissioner, Urban Land Tax, Alandur. Previously, I signed the subdivision statements in respect of   these   lands   and   soon   after   a   notification   (G.O.   VI   (1) 497/80,   dated   9.5.80   was   issued   in   Tamil   Nadu   gazette clarifying   the   details   of   Re­survey   Nos.   279/5B   and   279/2B. On the strength of the aforesaid, I sold Re­survey Nos.279/5A and   279/2A   to   the   Madras   Snake   Park   Trust   covered   by   the 11 sale deed registered in the office of Sub Registrar, Saidapet as document   No.   1722   dated   29­5­1980   after   meticulously following   the   prescribed   procedure   in   procuring   the encumbrance   certificates   for the  entire  land  in  my  possession and   also   the   income   tax   clearance   certificate.     I   handed   over the   relevant   records   to   the   Secretary,   Madras   Snake   Park Trust. As   I   am   pressed   financially   on   account   of   domestic difficulties, I make humble request to the competent authority to   complete   the   acquisition   and   order   payment   of compensation   based   on   the   prevailing   market   rate   and   rate fixed in the aforesaid sale deed to Madras Snake Park Trust on 29­5­1980. Since the present acquired land of 30 grounds and the 15 grounds   of   land   sold   by   me   to   the   Madras   Snake   Park   Trust originally   formed   one   piece   of   land   encompassed   by   a   big compound   wall,   with   gates,   I   have   left   the   keys   with   the Secretary,   Madras   Snake   Park   Trust   for   purpose   of   safety. Since   my   husband   is   very   sick   and   unable   to   move   about.     I am not in a position to leave my house frequently.  The Madras snake   Park   Trust   through   its   Hon.   Secretary   have   agreed   to give the keys and show the relevant records whenever required by you.” 22. Mr.   Agrawala,   learned   counsel,   sought   to   contend   that   a mere   statement   that   the   keys   were   left   with   the   Trust   may   not tantamount to delivery of possession. He places reliance upon the decision of this Court in   Gajanan Kamlya Patil   vs.   Additional Collector And Competent Authority (ULC) And Others 1   23. But we do not agree. A careful reading of the last paragraph of   the   above   letter   would   show   that   the   land   owner   had   already sold to the Snake Park Trust, a land adjoining the surplus land, when both formed part of one large piece of land encompassed by 1 (2014) 12 SCC 523 12 a   big   compound   wall   with   the   gates.   Therefore,   she   had   left   the keys with the Secretary of the same Trust, to which the acquired land   was   also   first   allotted,   after   vesting   took   place   in   terms   of Section   11(3).   There   was   no   indication   in   the   last   paragraph   to retain   control   of   possession.   Actually   there   could   not   have   been one in the teeth of the first paragraph of the letter. 24. The first paragraph of the above letter contains a categorical statement   that   the   owner   was   surrendering   and   delivering possession. She was merely asking for payment of compensation. Therefore,   this   is   not   a   case   where   there   is   any   scope   for   word play. 25. The   decision   in   Gajanan   Kamlya   Patil   (supra)   will   not   go to   the   rescue   of   the   respondents,   as   there   was   no   voluntary surrendering of possession in that case.  As noticed from the facts of   that   case,   the   Repeal   Act   came   into   force   in   the   State   of Maharashtra   on   01.12.2007.   A   notice   for   taking   possession   had been issued on 17.02.2005. The notice itself was challenged after the Repeat Act came into force. It was sought to be contended by the   Government   of   Maharashtra   that   there   was   a   possession receipt.   But it was dated subsequent to the repeal. In paragraph 13 11 of the judgment in  Gajanan Kamlya Patil  (supra), this Court indicated   that   apart   from   the   affidavits   of   the   officials,   no   other document was made available either to show that the land owner had   voluntarily   surrendered   possession   or   to   show   that   the officials had taken peaceful or forcible possession. Therefore, the said decision is of no use to the respondents.   26. Unfortunately,   the   High   Court   did   not   even   look   into   the letter   dated   11.11.1980   nor   did   the   High   Court   examine   the records  of the  Department.  Both  the Single Judge  as well as  the Division Bench proceeded on the premise that the land was lying vacant with a compound wall and that therefore, the claim of the land owner to be in possession must be correct. There can hardly be   any   such   presumption.   The   existence   of   the   compound   wall enclosing   even   the   land   that   had   already   been   sold   by   the   land owner  to  the  Trust, is  admitted  by  the  land  owner   herself in  her letter   dated   11.11.1980.   Therefore,   the   High   Court   committed   a grave error in granting the benefit of Section 3(2) of the Repeal Act to the respondents herein. 27. There   is   one   more   reason   why   the   respondents   are   not entitled to pursue their claim for restoration of possession under 14 the Repeal Act. According to the respondents themselves, as seen from   their   pleading   in   I.A.No.1   of   2008   in   C.A.No.5881   of   2010, they   executed   a   General   Power   of   Attorney   on   14.02.2005   in favour of one S. Sundararaman. The said S. Sundararaman, has come up with an application for impleadment in I.A.No.3 of 2009 in   C.A.No.5885   of   2010   claiming   that   he   is   a   property   developer and   that   he   had   entered   into   an   unregistered   agreement   of   sale on   14.02.2005   with   the   respondents.   The   said   Sundararaman, has also claimed that he had paid the entire sale consideration of Rs.75,00,000/­   (Seventy   Five   Lakhs   Only),   on   two   dates   namely 01.02.2006 and 10.02.2006. 28. It   must   be   remembered   that   the   writ   petition   seeking   the benefit   of   the   Repeal   Act   was   filed   in   December   2004   and   the learned  Single  Judge  allowed  the   writ  petition  by  an   order   dated 25.06.2005.   It   means   that   the   respondents   created   a   Power   of Attorney   and   the   said   Sundararaman   claimed   to   have   entered into an agreement for the purchase of the land, after the filing of the   writ   petition   but   before   the   writ   petition   was   allowed.   These facts were not brought to the notice of the High court. 15 29. Interestingly, the land owners claim in their I.A.No.1 of 2008 in   C.A.No.5881   of   2010   that   Sundararaman   had   also   mortgaged the property  under  a registered deed for a consideration of Rs. 5 crores. The land owners now claim that they came to know about the   mortgage   only   after   the   disposal   of   the   review   petition   and that  therefore, they   cancelled  the Power   of Attorney   by   a deed  of revocation dated 11/12.6.2007. Thereafter, the land owners claim to   have   executed   a   fresh   Power   of   Attorney   on   11.02.2008   in favour  of  another  realtor   by  name  NADI  Realtors, followed  by  an agreement   of   sale   dated   31.03.2008   with   them.   All   these   events have led to civil, criminal and arbitration proceedings between the respondents   and   third   parties,   showing   thereby   that   there   is   a concerted attempt by a group of realtors to grab the land already vested   with   the   Government.   What   the   land   owners   and   the   2 third   parties   namely   Sundararaman   and   NADI   Realtors   have actually done, is nothing but champerty and they are not entitled to any relief from the court. 30. The reason why we have taken pains to point out the above developments   is   that   the   land   owners   have   actually   parted   with their   right   to   continue   the   litigation.   The   third   parties   are   mere 16 interlopers   and   they   have   no   right   to   question   the   proceedings under the Act. 31. In view of the above, C.A.No.5885 of 2010 is allowed and the judgment   of   the   learned   Single   Judge   as   well   as   the   Division Bench are set aside and the writ petition of the respondents­land owners is dismissed. 32. As   a   consequence,   no   orders   are   necessary   in   C.A.No.5881 of   2010   and   hence   it   is   closed.   All   applications   for   impleadment are dismissed and the other applications also stand closed. ...................................J. (Hemant Gupta) ...................................J. (V. Ramasubramanian) New Delhi September 20, 2021