/2022 INSC 0222/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 1345­1346 OF 2022 The Agricultural Produce Marketing Committee       ..Appellant (S) Bangalore  Versus The State of Karnataka & Ors.                             ..Respondent (S) With  CIVIL APPEAL NOS. 1347­1374 OF 2022 J U D G M E N T  M. R. Shah, J. 1. As common question of law   and facts arise in this group of appeals   and   as   such   are   between   the   same   parties,   all these appeals are decided and disposed of together by this common judgment and order.     2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order in respective writ appeals preferred by 1 the  appellant  herein  –  the Agricultural  Produce Marketing Committee,   Bangalore   (hereinafter   referred   to   as   the “APMC”),   by   which   the   Division   Bench   of   the   High   Court has   dismissed   the   said   writ   appeals   and   confirmed   the common judgment and order passed by the learned Single Judge   passed   in   respective   writ   petitions   preferred   by   the private   respondents   herein   –   original   land   owners   and declared that the acquisitions of the lands in question has lapsed   under   Section   24(2)   of   the   Right   to   Fair Compensation   and   Transparency   in   Land   Acquisition, Rehabilitation   and   Resettlement   Act,   2013   (hereinafter referred   to   as   “the   Act,   2013”),   the   APMC,   Bangalore   has preferred the present appeals.  3. The   facts   leading   to   the   present   appeals   in   a   nutshell   are as under: ­  3.1 That   the   lands   in   question   were   acquired   in   three   parts. The first acquisition was in respect of 172 acres 22 guntas of   land   owned   by   respondent   No.4   –   Jamanlal   Bajaj   Seva Trust (for short “Trust”). Second acquisition was in respect 2 of   104   acres   5   guntas   of   land   owned   by   very   respondent No.4 – Trust and the third acquisition was in respect of 3 acres 34 guntas of land (which is not the subject matter of appeals before this Court).  3.2 The   relevant   facts   in   respect   of   first   and   second acquisitions are as under: ­ In respect of 172 acres 22 guntas (First Acquisition) 3.2.1 That   a   notification   was   issued   under   Section   4(1)   of   the Land Acquisition Act, 1894 (hereinafter referred to as “the Act,   1894”)   on   03.09.1994   in   respect   of   172   acres   22 guntas of land owned by respondent No.4 herein – Trust in Srigandadakaval Village, Yeshwanthpura Hobli, Bengaluru for   establishing   a   mega   market   by   the   appellant   –   APMC, Bangalore. 3.2.2 One   Rajajinagar   House   Building   Co­operative   Society challenged   the   notification   issued   under   Section   4(1), before the High Court of Karnataka by way of Writ Petition No.28988/1994.   It   was   the   case   on   behalf   of   the   said society that the land should be acquired for them and not 3 for  APMC.  The  said   writ   petition   came   to   be   dismissed   by the High Court vide order dated 23.12.1995. 3.3.3 Thereafter a notification/declaration under Section 6 of the Act,   1894   was   issued   on   10.10.1996   and   published   on 13.10.1996. A draft award was prepared in respect of 172 acres 22 guntas of land on 12.08.1998.  3.3.4 On the instructions given by  the Land Acquisition Officer, the   appellant   –   APMC   deposited   Rs.9,14,14,873/­   on 19.08.1998 towards approximate cost of the acquisition.  3.3.5 It   appears   that   the   aforesaid   Rajajinagar   House   Building Co­operative   Society   filed   another   writ   petition  being   W.P. No.6880/1997   before   the   High   Court,   before   the acquisition   of   172.50   acres   of   land   at   Srigandadakaval Village could be completed.  The High Court granted an ex­ parte  order   of  stay  of   acquisition   proceedings vide  interim order   dated   16.09.1998.   Thereafter   respondent   no.4   – original   land   owner   filed   Writ   Petition   No.3884/1998 before   the   High   Court,   challenging   the   acquisition 4 proceedings.   Vide   interim   order   dated   08.02.1999,   the High Court ordered stay of dispossession.               In respect of 104 acres 5 guntas (Second Acquisition) 3.4 That   a   notification   under   Section   4(1)   read   with   Section 17(4) of the Act, 1894, dispensing with the requirement of hearing was issued on 13.04.1999 in respect of 104 acres 5   guntas   of   land   owned   by   respondent   No.4   –   Trust   in Herohalli   Village,   Yeshwanthpura   Hobli,   Bangalore   North Taluk,   for   establishing   a   mega   market   by   the   appellant   – APMC.   A   final   notification   under   Section   6(1)   read   with Section   17(1)   to   17(4)   was   issued   in   respect   of   100   acres 11   guntas   out   of   104   acres   5   guntas   which   had   been notified under Section 4(1) on 13.04.1999, leaving an area of 3 acres 34 guntas out of acquisition. An enquiry  under Section 5A was dispensed with. 3.4.1 That   one   Vishwaneedam   Trust   filed   Writ   Petition No.708/2000   before   the   High   Court   challenging   the   said acquisition.   The   High   Court   granted   stay   of   dispossession in   respect   of   35   acres   out   of   the   100   acres   5   guntas situated in Herohalli Village.  5 3.4.2 Respondent   No.4   –   Trust   –   original   land   owner   filed   Writ Petition   No.37140/2000   challenging   the   notifications dated   13.04.1999   and   26.10.1999   in   respect   of   the   lands at Herohalli Village.  3.4.3 According   to   the   appellant,   possession   was   taken   and handed   over   to   the   APMC   by   the   Land   Acquisition   Officer vide   an   Official   Memorandum   of   Possession   dated 06.10.2000 in respect of 65 acres 19 guntas of the lands at Herohalli Village. 3.4.4 That   an   award   was   made   by   the   State   Land   Acquisition Officer   (SLAO)   on   22.05.2002,   referring   to   a   Government order dated 26.03.2002, in respect of 100 acres 11 guntas covered   by   Section   6   notification   dated   26.10.1999.   The award   provided   for   payment   of   compensation   to respondent   No.4   –   Trust   after   excluding   34   acres   14 guntas of acquired land treating the same as Phut Kharab belonging   to   the   Government   and   further   excluding   35 acres   in   respect   of   the   writ   petition   filed   Vishwaneedam 6 trust in which an  order  of  stay  of dispossession had been passed   by   the   High   Court.   The   said   compensation   was accepted   by   respondent   No.4   under   protest.   Respondent No.4 – Trust – original land owner filed a Land Acquisition Case   No.1/2003   seeking   enhancement   of   compensation which seems to be pending. 3.5 Thus, Writ Petition No.3884/1998 filed by respondent No.4 –   original   land   owner   was   in   respect   of   172   acres   22 guntas   of   land.   Writ   Petition   Nos.37140­37146/2000   was in   respect   of   100   acres   of   land   and   Writ   Petition No.708/2000 was filed by Vishwaneedam Trust in respect of second acquisition (part).  3.6 A   common   statement   of   objections   was   filed   by   the appellant – APMC to all the writ petitions.  3.7 That   the   APMC   filed   IA   No.01/2007   in   W.P. No.37140/2000,   to   permit   APMC   to   hand   over   9   acres   of land   out   of   65   acres   11   guntas   to   the   Bangalore Development Authority (BDA) and 4 acres to the Bangalore Water   Supply   and   Sewerage   Board   (BWSSB).   That   vide 7 order  dated  21.03.2007,  the  learned  Single  Judge  allowed the   said   IA   No.01/2007   and   granted   permission   to   the APMC as prayed.  3.8 At   this   stage,   it   is   required   to   be   noted   that   in   respect   to the   lands   in   question   and   other   lands   owned   by respondent No.4 – Trust, proceedings were pending before the   Land   Reforms   Tribunal,   Bangalore   N.   Taluk.   At   this stage, it is required to be noted that it was the specific case on   behalf   of   the   State   and   the   APMC   that   unless   the proceedings   under   the   Karnataka   Land   Reforms   Act   (KLR Act)   are   disposed   of,   the   compensation   is   not   required   to be   deposited   as,   if   ultimately   it   is   held   that   the   land acquired is excess vacant land under the provisions of KLR Act,   in   that   case,   the   said   land   would   vest   with   the   State Government   and   therefore,   no   compensation   would   be payable.   Therefore,   since   the   Government   was   not proceeding   with   making   of   awards   or   offering compensation   on   the   ground   that   proceedings   were pending   before   the   Land   Reforms   Tribunal,   by   the   same order  dated   21.03.2007   the  learned   Single   Judge   directed 8 the Tribunal to dispose of application No.LRF 2099/74­75 under Section 66 of the KLR Act, within three months.   3.9 The   order   passed   by   the   learned   Single   Judge   dated 21.03.2007 granting permission to the APMC to hand over 9 acres of land to BDA and 4 acres of land to BWSSB was challenged before the Division Bench of the High Court by way   of   Writ   Appeal   No.1011/2007.   The   Division   Bench   of the   High   Court   stayed   the   order   of   the   learned   Single Judge.   The   said   appeal   along   with   some   companion appeals came to be disposed of by the Division Bench vide order  dated  28.06.2012,  directing  learned  Single  Judge  to decide   all   the   connected   writ   petitions   finally   and continued   the  interim   stay  granted   by   the  Division   Bench until the final disposal of all the petitions. 3.10 Thereafter   APMC   filed   IA   No.03/2008   seeking   permission to build a wall around 65 acres of land, which came to be allowed   vide   order   dated   12.02.2009.   It   is   reported   that thereafter APMC has completed the fencing work.  Proceedings before the Land Reforms Tribunal 9 3.11 That the Land Reforms Tribunal (hereinafter referred to as “the   Tribunal”)   passed   an   order   dated   12.01.2010   in   the proceedings under  the KLR Act holding  that  213 acres 20 guntas  of  respondent  No.4 – Trust’s land was excess land under the said Act.  3.11.1 The   order   passed   by   the   Tribunal   was   challenged   before the High Court in Writ Petition No.4311/2010. The High Court   vide   order   dated   24.03.2014   remitted   the proceedings   to   the   Tribunal   with   directions   for   a   fresh consideration.  3.11.2 On   remand   the   Tribunal   passed   a   fresh   order   dated 22.09.2015   and   declared   that   265   acres   24   guntas   of land   held   by   respondent   No.4   –   Trust   was   excess   land. That  the order  passed by  the Tribunal  dated 22.09.2015 was challenged before the High Court and the High Court vide   order   dated   02.05.2017   set   aside   the   order   passed by   the   Tribunal   dated   22.09.2015   and   once   again remitted the matter to the Tribunal.  10 3.11.3 That the Tribunal passed a fresh order dated 28.11.2017 and  declared that  354 acres 10 guntas  was excess land. The   order   passed  by   the   Tribunal   dated  28.11.2017   was again the subject matter before the High Court by way of Writ   Petition   No.55344/2017.   By   judgment   and   order dated 30.06.2021, the learned Single Judge has quashed and set aside the Tribunal’s order dated 28.11.2017. It is reported   that   against   the   judgment   and   order   passed   by the   learned   Single   Judge   of   the   High   Court   dated 30.06.2021   passed   in   Writ   Petition   No.55344/2017,   the State has preferred a writ appeal being W.A. No.1089/21, which is reported to be pending before the Division Bench of the High Court.  3.12 That   all   the   aforesaid   writ   petitions   being   W.P. No.3884/1998 (in respect of 172 acres of land), W.P. Nos. 37140­37146/2000   (in   respect   of   100   acres   of   land)   and others  writ  petitions   being   W.P.  No.708/2000  and   19579­ 19585/2001, were clubbed together. During the pendency of   the   aforesaid   writ   petitions   the   Act,   2013   came   into force.   Therefore,   the   writ   petitioners   submitted   an 11 application dated 24.02.2014 seeking to invoke the benefit of the Act, 2013 and urged that the benefit of provisions of the said Act would be available to it.  3.13 That the learned Single Judge framed the following points for consideration: ­ a. Whether the disposal of these petitioners should be   deferred   pending   adjudication   and determination   by   the   Land   Tribunal,   Bangalore North  Taluk   of  the  excess  holdings   or  otherwise under   the   provisions   of   the   Karnataka   Land Reforms   Act,   1961   of   the   very   lands   which   are the subject matter herein.  b. Whether the possession of a portion of the lands in   question   having   said   to   have   been   given   to APMC can be said to be valid and in accordance with law.  c. Whether   the   invocation   of   Section   17   of   the   LA Act   in   the   acquisition   of   a   portion   of   the   lands for the same purpose was justified.  d. Whether   the   acquiring   authority   could   keeping abeyance   the   mandate   to   pay   or   deposit   the compensation   amount   pending   disposal   of   the proceedings  before the Land Tribunal in respect of the lands.  e. Whether the acquisition proceedings have lapsed by virtue of the 2013 Act.     3.14 That   though   some   observations   were   made   on   the proceedings   under   the   Act,   1894,   thereafter,   without further   finally   deciding   any   other   point   framed   for 12 consideration,   as   reproduced   hereinabove,   the   learned Single Judge has allowed the writ petitions by holding that respective acquisitions  have lapsed under  Section  24(2) of the Act, 2013.  3.15 Feeling   aggrieved   and   dissatisfied   with   the   common judgment   and   order   passed   by   the   learned   Single   Judge dated 24.06.2014 holding that respective acquisitions have lapsed   under   Section   24(2)   of   the   Act,   2013,   the   APMC preferred   writ   appeals   before   the   High   Court.   By   the impugned   common   judgment   and   order,   the   Division Bench   of   the   High   Court   has   dismissed   the   said   appeals confirming  the  judgment  and  order  passed by   the learned Single   Judge   declaring   that   the   acquisition   have   lapsed under Section 24(2) of the Act, 2013.  3.16 Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the Division Bench of the High Court in respective Writ Appeal No.1732/2014 and   others   along   with   accompanied   appeals,   the   APMC, Bangalore, has preferred the present appeals.   13 4 Shri   V.   Giri,   learned   Senior   Advocate   appearing   on   behalf of the appellant – APMC has vehemently contended that in the   facts   and   circumstances   of   the   case   the   High   Court has erred in holding that the acquisitions in respect of the lands   in   question   have   lapsed   under   Section   24(2)   of   the Act, 2013.  4.1 It is further contended that in respect of acquisition of 172 acres   land   no   award   was   declared   in   view   of   the   stay granted   by   the   High   Court   in   various   proceedings.   It   is submitted   that   therefore   sub­section   (2)   of   Section   24   of the  Act, 2013 shall not  be applicable. It is submitted that therefore   the   High   Court   has   erred   in   declaring   that   the acquisitions   have   lapsed   under   sub­section   (2)   of   Section 24 of the Act, 2013.  4.2 It   is   further   submitted   that   so   far   as   the   acquisition   in respect of 100 acres of land situated at Herohalli Village is concerned,   the   award   in   respect   of   65   acres   of   land   was declared and the possession was also taken over. Further, the   amount   of   compensation   was   deposited   and   the 14 respondent – original land owner withdrew Rs.2.37 crores, therefore it cannot be said that the acquisition has lapsed under sub­section (2) of Section 24 of the Act, 2013.  4.3 It   is   urged   that   the   High   Court   has   not   properly appreciated   the   fact   that   in   respect   of   acquisition   of   172 acres and in respect of remaining 35 acres out of the 100 acres of land, the awards could not be declared in view of the   stay   orders   granted   by   the   High   Court   in   various proceedings.  Therefore,  for  the  purpose  of  Section  24(1)(a) of the Act, 2013, being made applicable, the period during which   the   stay   orders   were   in   operation   have   to   be excluded.  4.4 Now   so   far   as   the   observations   made   by   the   High   Court that the appellant was not ready to deposit the amount of compensation, it is submitted that the High Court ought to have   appreciated   that   as   such   there   was   a   very   valid reason and/or justification for the APMC not to deposit the entire   amount   of   compensation.   It   is   submitted   that   with respect to the very land in question the proceedings under 15 the   KLR   Act   were   pending   before   the   Land   Reforms Tribunal   and   the   Tribunal   had   to   take   a   call   and/or decision   that   the   respondent­Trust   is   holding   any   excess vacant land or not and therefore, it was thought fit to wait till   the   outcome   of   the   proceedings   under   the   Land Reforms   Act.   It   is   submitted   that   the   aforesaid   reason cannot   be   ascribed   against   the   appellant   on   the   ground that   the   appellant   was   not   ready   to   deposit/pay   the compensation.  4.5 It   is   further   submitted   that   even   the   High   Court   has materially erred in holding that possession in respect of 65 acres   of   land   was   illegal   which   was   taken   by   invoking urgency clause and not complying with the deposit of 80% of   compensation   as   required   under   Section   17   of   the   Act, 1894.  4.6 It   is   further   submitted   that   as   such   in   the   impugned judgment and order the High Court has not at all quashed and set aside the notifications under Section 4 and 6 of the Act, 1894 in  respect of  172 acres and 100 acres of  lands, 16 respectively. It is submitted that after some discussion on the   proceedings   under   the   Act,   1894,   the   High   Court   has straightway   considered   the   applicability   of   the   Act,   2013 and   has   held   that   the   acquisitions   in   respect   of   both   the lands   have   lapsed   under   sub­section   (2)   of   Section   24   of the Act, 2013.  4.7 Relying upon the decision of the Constitution Bench of this Court   reported   in   the   case   of   Indore   Development Authority Vs. Manoharlal & Ors.,  (2020) 8 SCC 129, it is submitted   that   the   impugned   judgment   and   order   passed by   the   High   Court   holding   that   the   acquisitions   have lapsed   under   sub­section   (2)   of   Section   24   of   the   Act, 2013, is not sustainable.  4.8 A number of submissions are sought to be made by Shri V. Giri,   learned   Senior   Advocate   appearing   on   behalf   of   the appellant – APMC on repeal of the Act, 1894 in view of the enactment of the Act, 2013 and the effect of the Act, 2013 on the acquisitions  under   the Act,  1894. However, for  the reasons stated hereinbelow and as the High Court has not 17 at   all   considered   any   of   the   submissions/issues   on   the validity   of   the   notifications   issued   under   Section   4   and   6 and   the   High   Court   having   considered   and   dealt   with   the applicability   of   sub­section   (2)   of   Section   24   of   the   Act, 2013   and   having   held   that   the   acquisitions   have   lapsed under   sub­section   (2)   of   Section   24   of   the   Act,   2013,   we propose to remand the matter to the High Court to decide the other issues raised afresh, in accordance with law and on   merits.   Therefore,   we   have   not   dealt   with   any   of   the submissions made by Shri V. Giri, learned Senior Advocate and   even   Shri   C.U.   Singh,   learned   Senior   Advocate appearing on behalf of the respondent – Trust on merits on other   issues.   Hence,   we   have   restricted   the   consideration of   the   present   appeals   to   the   impugned   judgment   and order   passed   by   the   High   Court   declaring   that   the acquisitions   have   lapsed   under   sub­section   (2)   of   Section 24 of the Act, 2013.   5 Shri   V.N.   Raghupathy,   learned   counsel   appearing   on behalf   of   the   State   has   supported   the   appellant   –   APMC. He   has   stated   that   the   Writ   Appeal   No.1089/21 18 challenging the judgment and order passed by the learned Single Judge quashing  and setting  aside the order passed by   the   Tribunal,   is   pending   before   the   Division   Bench   of the   High   Court.   Therefore,   it   is   prayed   that   if   this honourable   Court   proposes,   to   remand   the   matter   to   the learned Single Judge, in that case, the aforesaid appeal be directed to be heard first by the Division Bench of the High Court. 6 All   these   appeals   are   vehemently   opposed   by   Shri   C.U. Singh, learned Senior Advocate appearing on behalf of the respondent   –   Trust   –   original   land   owner.   It   is   submitted that in the present case respondent – Trust is undertaking various   activities   and   running   the   ashram   in   furtherance of the object of the Trust. It is submitted that respondent – Trust   is   not   an   ordinary   individual   land   owner.   That   the Trust   was   established   in   the   year   1960.   It   is   submitted that the lands in question was purchased in the year 1960 and   the   same   is   being   used   to   carry   out   Gandhian activities and in furtherance of the object of the Trust. 19 6.1 It is submitted that in the present case the High Court has rightly observed that the State Government/APMC have no intention of paying any compensation for the acquisition of the   subject   lands   and   accordingly,   chose   to   abandon   the acquisition of the lands or to allow the same deliberately to lapse. 6.2 Shri Singh, learned Senior Advocate appearing on behalf of respondent   –   Trust   has   also   made   elaborate   submissions on   the   legality   and   validity   of   the   notifications   under section 4 and 6 of Act, 1894 in respect of the acquisitions of   172   acres   and   100   acres   lands,   respectively.   However, by   the   impugned   judgment   and   order   the   High   Court  has not declared and set aside the  notifications under  Section 4   and   6   of   the   Act,   1894   and   has   held   and   declared   that the   acquisitions   have   lapsed   under   sub­section   (2)   of Section 24 of the Act, 2013 and the High Court has not at all   decided   the   other   issues   which   were   placed   before   it. We   propose   not   to   deal   with   any   of   the   submissions   on other   issues   on   which   there   is   no   decision   by   the   High Court   and   we   confine   the   present   appeals   to   the   decision 20 of   the   High   Court   declaring   and   holding   that   the acquisitions   have   lapsed   under   sub­section   (2)   of   Section 24 of the Act, 2013 and for the other issues we propose to remand the matter to the High Court. 6.3 Now so far as the impugned judgment and order passed by the High Court holding and declaring that the acquisitions have lapsed under sub­section (2) of Section 24 of the Act, 2013,   Shri   Singh   learned   Senior   Advocate   appearing   on behalf   of   respondent   –   Trust   has   fairly   conceded   that   in view of the subsequent decision of this Court in the case of Indore Development Authority  (supra), the view taken by the   High   Court   that   the   acquisitions   have   lapsed   under sub­section   (2)   of   Section   24   of   the   Act,   2013   is unsustainable.   However,   he   has   submitted   that   the learned Single Judge and even the learned Division Bench of the High Court were right in holding so, considering the law prevailing at that time when the learned Single Judge decided the matters. It is submitted that the learned Single Judge followed the law prevailing  at the relevant time and the  learned Single Judge decided the  matters accordingly. 21 It   is   submitted   that   therefore   no   fault   can   be   found   with the view taken by the learned Single Judge.   7 We have heard the learned counsel appearing on behalf of the respective parties at length.  8 At the outset it is required to be noted that the proceedings before the  learned  Single  Judge  of  the  High   Court  by   way of   writ  petition   No.  3884  of   1998  was   with   respect  to   172 acres   22   guntas   of   land   acquired.   In   the   writ   petition   No. 3884   of   1998,   the   original   land   owners   prayed   for   the following reliefs: ­ (i) Declare   that   the   entire   acquisition   proceedings commencing   with   the   issue   of   a   preliminary notification  gazette  on   3.9.1994   marked  as  Annexure­ A   in   the   writ   petition   have   lapsed   on   account   of   the award   not   having   been   made   within   a   period   of   two years   in  terms   of   Section   11A   of   the   Land   Acquisition Act. (ii) Issue   a   writ   of   certiorari   or   any   other   writ,   order   or direction   to   quash   Annexure­A,   the   preliminary notification   LAQ   (2)   SR/32/94­95   DATED   2.9.1994 PUBLISHE  DIN   TH  Karnataka   Gazette  dated  3.9.1994 and   Annexure   the   final   notification   No.   RDD   21   LAQ 96   dated   10.10.1996   published   in   the   Karnataka Gazette dated 31. l 0.1996. By way of amendment the original writ petitioners – original land   owners   also   prayed   to   declare   that   the   acquisition 22 proceedings   are   deemed   to   have   lapsed   in   view   of   the provisions   of   the   Right   to   Fair   Compensation   and Transparency   in   Land   Acquisition,   Rehabilitation   and Resettlement Act, 2013.  8.1 Writ petition Nos. 37140­37146 of 2000 filed by the original writ   petitioners   –   original   land   owners   was   with   respect   to 100 acres of acquired land. In the said writ petitions original writ petitioners prayed for the following reliefs: ­  (i) Issue   a   Writ   of   certiorari   or   any   other   writ   or   order, quashing   the   impugned   notification   at   Annexure­B dated 13.04.1999 gazetted on 17.04.1999 in LAC(2) SR 2/99­2000   issued   by   the   second   respondent   and   also the   notification   at   Annexure­C   dated   26.10.1999 gazetted   on   18.11.1999   in   No.   Kam.E.68.AQ8­99 issued by the first respondent.  OR (ii) In   the   alternative   direct   the   respondents   to   pay compensation   to   the   petitioner   in   terms   of   the proceedings   of   the   meeting   dated   29.04.1999   Vide Annexure­D By   way   of   amendment   the   original   writ   petitioners   also prayed   to   declare   the   acquisition   proceedings   having   been lapsed under the provisions of the Act, 2013.   8.2 That the learned Single Judge framed the following common points for consideration: ­ a. Whether the disposal of these petitioners should be   deferred   pending   adjudication   and determination   by   the   Land   Tribunal,   Bangalore North  Taluk   of  the  excess  holdings   or  otherwise 23 under   the   provisions   of   the   Karnataka   Land Reforms   Act,   1961   of   the   very   lands   which   are the subject matter herein.  b. Whether the possession of a portion of the lands in   question   having   said   to   have   been   given   to APMC can be said to be valid and in accordance with law.  c. Whether   the   invocation   of   Section   17   of   the   LA Act   in   the   acquisition   of   a   portion   of   the   lands for the same purpose was justified.  d. Whether   the   acquiring   authority   could   keeping abeyance   the   mandate   to   pay   or   deposit   the compensation   amount   pending   disposal   of   the proceedings  before the Land Tribunal in respect of the lands.  e. Whether the acquisition proceedings have lapsed by virtue of the 2013 Act.     Despite the fact that a number of issues/grounds were raised before the High Court on the legality and validity of the   acquisition   proceedings,   the   learned   Single   Judge decided   only   one   issue,   namely,   whether   the   acquisition proceedings   have   lapsed   by   virtue   of   the   2013   Act. Whereas   a   number   of   issues/grounds   were   raised   and   as such   the   original   reliefs   sought   (acquisition   proceedings under Act 1894) were the main reliefs which were required to be dealt with and considered, unfortunately, the learned Single   Judge   did   not   give   findings   on   the   other issues/grounds and on the reliefs sought and as observed 24 hereinabove,   disposed   of   the   writ   petitions   considering only   one   relief/ground,   namely,   whether   the   acquisition proceedings have lapsed by virtue of the 2013 Act. When a number   of   submissions   were   made   on   the   other issues/grounds, we are of the opinion that the High Court ought   to   have   considered   the   other   issues   and   ought   to have   given   the   findings   on   other   issues   also.   Because   of not deciding the other issues and deciding the matter only on one issue and thereafter when the decision on such one issue,   is   held   to   be   bad   in   law   for   the   reasons   stated hereinbelow,   this   Court   has   no   other   alternative   but   to remand   the   matters   to   the   learned   Single   Judge   for deciding the Writ Petitions afresh on all other issues.     8.3 By way of analogy we observe that while considering Order 14   Rule   2   (as   amended   w.e.f.   01.02.1977),   this   Court   in the   case   of   Nusli   Neville   Wadia   Vs.   Ivory   Properties   & Ors ,   (2020)   6   SCC   557,   has   observed   and   held   that   after the   amendment   w.e.f.   01.02.1977,   though   Order   14   Rule 2(2)   enables   the   court   to   decide   the   issue   of   law   as   a preliminary issue in case the same relates to (i) jurisdiction of court or (ii) a bar to suit created by any law for the time 25 being   in   force,   a   departure   has   been   made   in   amended provision whereby now it mandates the court to pronounce judgment on all issues notwithstanding that a case may be disposed   of   on   a   preliminary   issue.   It   is   further   observed that intendment behind this departure is to avoid remand in an appealable case for deciding other issues.  8.4 Therefore,   the   courts   should   adjudicate   on   all   the   issues and   give   its   findings   on   all   the   issues   and   not   to pronounce   the   judgment   only   on   one   of   the   issues.   As such   it   is   the   duty   cast   upon   the   courts   to   adjudicate   on all   the   issues   and   pronounce   the   judgment   on   all   the issues   rather   than   adopting   a   shortcut   approach   and pronouncing   the   judgment   on   only   one   issue.   By   such   a practice,   it   would   increase   the   burden   on   the   appellate court   and   in   many   cases   if   the   decision   on   the   issue decided is found to be erroneous and on other issues there is   no   adjudication   and   no   findings   recorded   by   the   court, the  appellate court  will have  no  option  but to  remand  the matter   for   its   fresh   decision.   Therefore,   to   avoid   such   an eventuality, the courts have to adjudicate on all the issues 26 raised in a case and render findings and the judgment on all the issues involved.    9 Now, so far as the impugned common judgment and order passed   by   the   High   Court   declaring   that   the   acquisition proceedings   have   lapsed   under   sub­section   (2)   of   Section 24   of   the   Act,   2013,   is   concerned,   the   same   is unsustainable   in   view   of   the   decision   of   the   Constitution bench   of   this   Court   in   the   case   of   Indore   Development Authority  (supra). This Court has concluded in paragraph 365 and 366 as under: ­  “365.   Resultantly,   the   decision   rendered   in   Pune Municipal   Corpn.   [ Pune   Municipal Corpn.   v.   Harakchand   Misirimal   Solanki ,   (2014)   3   SCC 183 : (2014) 2 SCC (Civ) 274] is hereby overruled and all   other   decisions   in   which   Pune   Municipal Corpn.   [ Pune Municipal Corpn.   v.   Harakchand Misirimal Solanki ,   (2014)   3   SCC   183   :   (2014)   2   SCC   (Civ)   274] has   been   followed,   are   also   overruled.   The   decision in   Sree   Balaji   Nagar   Residential   Assn.   [ Sree   Balaji Nagar   Residential   Assn.   v.   State   of   T.N. ,   (2015)   3   SCC 353   :   (2015)   2   SCC   (Civ)   298]   cannot   be   said   to   be laying down good law, is overruled and other decisions following   the   same   are   also   overruled.   In   Indore Development   Authority   v.   Shailendra   [ Indore Development Authority   v.   Shailendra , (2018) 3 SCC 412 :   (2018)   2   SCC   (Civ)   426]   ,   the   aspect   with   respect   to the proviso to Section 24(2) and whether “or” has to be read   as   “nor”   or   as   “and”   was   not   placed   for consideration.   Therefore,   that   decision   too   cannot prevail,   in   the   light   of   the   discussion   in   the   present judgment. 27 366.   In   view   of   the   aforesaid   discussion,   we   answer the questions as under: 366.1.   Under the provisions of Section 24(1)( a ) in case the   award   is   not   made   as   on   1­1­2014,   the   date   of commencement   of   the   2013   Act,   there   is   no   lapse   of proceedings.   Compensation   has   to   be   determined under the provisions of the 2013 Act. 366.2.   In   case   the   award   has   been   passed   within   the window   period   of   five   years   excluding   the   period covered   by   an   interim   order   of   the   court,   then proceedings   shall   continue   as   provided   under   Section 24(1)( b ) of the 2013 Act under the 1894 Act as if it has not been repealed. 366.3.   The   word   “or”   used   in   Section   24(2)   between possession   and   compensation   has   to   be   read   as   “nor” or   as   “and”.   The   deemed   lapse   of   land   acquisition proceedings under Section 24(2) of the 2013 Act takes place where due to inaction of authorities for five years or   more   prior   to   commencement   of   the   said   Act,   the possession   of   land   has   not   been   taken   nor compensation   has   been   paid.   In   other   words,   in   case possession   has   been   taken,   compensation   has   not been   paid   then   there   is   no   lapse.   Similarly,   if compensation has been paid, possession has not been taken then there is no lapse. 366.4.   The   expression   “paid”   in   the   main   part   of Section   24(2)   of   the   2013   Act   does   not   include   a deposit   of  compensation  in  court.  The  consequence  of non­deposit is provided in the proviso to Section 24(2) in   case   it   has   not   been   deposited   with   respect   to majority   of   landholdings   then   all   beneficiaries (landowners)   as   on   the   date   of   notification   for   land acquisition   under   Section   4   of   the   1894   Act   shall   be entitled   to   compensation   in   accordance   with   the provisions   of   the   2013   Act.   In   case   the   obligation under   Section   31   of   the   Land   Acquisition   Act,   1894 has not been fulfilled, interest under Section 34 of the said Act can be granted. Non­deposit of compensation (in   court)   does   not   result   in   the   lapse   of   land acquisition   proceedings.   In   case   of   non­deposit   with respect   to   the   majority   of   holdings   for   five   years   or more, compensation under the 2013 Act has to be paid 28 to   the   “landowners”   as   on   the   date   of   notification   for land acquisition under Section 4 of the 1894 Act. 366.5.   In   case   a   person   has   been   tendered   the compensation   as   provided   under   Section   31(1)   of   the 1894   Act,   it   is   not   open   to   him   to   claim   that acquisition has lapsed under Section 24(2) due to non­ payment or non­deposit of compensation in court. The obligation to pay is complete by tendering the amount under Section 31(1). The landowners who had refused to   accept   compensation   or   who   sought   reference   for higher   compensation,   cannot   claim   that   the acquisition   proceedings   had   lapsed   under   Section 24(2) of the 2013 Act. 366.6.   The proviso to Section 24(2) of the 2013 Act is to   be   treated   as   part   of   Section   24(2),   not   part   of Section 24(1)( b ). 366.7.   The mode of taking possession under the 1894 Act   and   as   contemplated   under   Section   24(2)   is   by drawing   of   inquest   report/memorandum.   Once   award has   been   passed   on   taking   possession   under   Section 16 of the 1894 Act, the land vests in State there is no divesting provided under Section 24(2) of the 2013 Act, as   once   possession   has   been   taken   there   is   no   lapse under Section 24(2). 366.8.   The   provisions   of   Section   24(2)   providing   for   a deemed   lapse   of   proceedings   are   applicable   in   case authorities   have   failed   due   to   their   inaction   to   take possession   and   pay   compensation   for   five   years   or more   before   the   2013   Act   came   into   force,   in   a proceeding   for   land   acquisition   pending   with   the authority   concerned   as   on   1­1­2014.   The   period   of subsistence   of   interim   orders   passed   by   court   has   to be excluded in the computation of five years. 366.9.   Section 24(2) of the 2013 Act does not give rise to   new   cause   of   action   to   question   the   legality   of concluded   proceedings   of   land   acquisition.   Section  24 applies   to   a   proceeding   pending   on   the   date   of enforcement of the 2013 Act i.e. 1­1­2014. It does not revive   stale   and   time­barred   claims   and   does   not reopen concluded proceedings nor allow landowners to question   the   legality   of   mode   of   taking   possession   to reopen   proceedings   or   mode   of   deposit   of 29 compensation   in   the   treasury   instead   of   court   to invalidate acquisition.” We wish to emphasise that this Court has opined that all   judgments   rendered   on   the   basis   of   Pune   Municipal Corporation Vs. Harakchand Misirimal Solanki  [(2014) 3   SCC   183]   are   overruled   in   view   of   the   interpretation made   to   Section   24(2)   of   the   Act,   2013,   in   Indore Development   Authority   (supra).   There   has   been   a   trend of   land   owners   filing   fresh   cases   seeking   lapse   of acquisition  on  the  basis  of Section  24(2)  of the  Act, 2013, although   such   land   owners   may   have   earlier unsuccessfully   filed   writ   petitions   challenging   the acquisition notifications. Such land owners may  have had the benefit of interim orders of stay of further proceedings in   the   acquisition   process   or   dispossession   resulting   in   a delay in the making  of the award and payment/deposit of the   compensation   and   consequently   in   taking   over possession of the acquired land. There being a delay in the passing   of   the   award   owing   to   interim   orders   granted   by the High Court or even by the civil courts, where suits may 30 have   been   filed   against   acquiring   bodies,   the   land   owners cannot   now   take   advantage   of   the   same   so   as   to   contend that no award has been made and consequently there has been no payment or deposit of the compensation and that possession of the acquired land continues with them. The land   owners   having   had   the   benefit   of   interim   orders granted   in   their   favour   in   proceedings   initiated   by   them against   the   acquisition   cannot   take   benefit   under   Section 24(2)   of   the   Act,   2013.   The   High   Court   or   the   civil   courts which   may   have   granted   interim   orders   in   favour   of   the land owners, ought to consider the aforesaid aspect before applying   Section   24(2)   of   the   Act,   2013   in   favour   of   the land owners.  10 Applying   the   law   laid   down   by   this   Court   in   the   case   of Indore Development Authority   (supra) to the facts of the case   on   hand,   the   view   taken   by   the   High   Court   while declaring   the   acquisition   proceedings   have   lapsed   under sub­section   (2)   of   section   24   of   the   Act,   2013,   is unsustainable and is just contrary to the law laid down by this   Court   in   the   case   Indore   Development   Authority 31 (supra).  Even  the   same  is also   not   disputed  by  Shri  C.  U. Singh, learned Senior Advocate appearing on behalf of the original   writ   petitioners   –   original   land   owners.   Therefore, the common judgment and order passed by the High Court allowing   the   writ   petitions   and   declaring   that   the acquisition   proceedings   with   respect   to   the   lands   in question have lapsed under sub­section (2) of section 24 of the   Act,   2013   cannot   stand   and   the   same   deserve   to   be quashed and set aside.  11 As observed hereinabove, though a number of other issues were   raised   on   the   legality   of   the   acquisition   proceedings under   the   Act,   1894   and   though   other   points   for consideration   were   raised/framed   by   the   High   Court reproduced   hereinabove,   since   none   of   the   issues   are adjudicated by the High Court on merits, we have no other alternative but to remand the matter to the learned Single Judge   for   deciding   the   writ   petitions   afresh   and   to adjudicate on  all the other  issues, other  than  the lapse of acquisitions under sub­section (2) of section 24 of the Act, 2013.   At   the   cost   of   repetition,   we   observe   that   the   High 32 Court   ought   to   have   adjudicated   on   all   the   issues   raised and   ought   not   to   have   decided   and   disposed   of   the   writ petitions,   adjudicating   only   on   one   issue   which   has   been found   to   be   erroneous.   The   Division   Bench   has   also   not applied   its   mind   to   this   aspect   of   the   matter   and   has simply dismissed the appeals filed by the appellant herein. 12 In view of the above discussion and for the reasons stated above,   all   these   appeals   are   allowed.   The   impugned common judgment and order passed by the Division Bench of   the   High   Court   as   well   as   the   common   judgment   and order   passed   by   the   High   Court   in   writ   petition(s)   No. 3884/1998   and   Nos.   37140­37146/2000   are   hereby quashed and  set  aside.   The  matters are remitted back to the   learned   Single   Judge   to   decide   and   dispose   of   the aforesaid writ petitions afresh and in accordance with law and   on   their   own   merits.   The   learned   Single   Judge   to adjudicate  all other  issues  which  were  framed  reproduced hereinabove and pronounce the judgment on all the points framed   for   consideration.   The   aforesaid   exercise   shall   be 33 completed within  a  period of twelve months from  the date of receipt of the present order.  It   is   made   clear   that   we   have   not   expressed   anything on   the   merits   of   these   cases,   in   favour   of   either   of   the parties on other issues and it is ultimately for the learned Single   Judge   to   deal   with   and   consider   the   same   in accordance   with   law   and   on   their   own   merits.   It   is   also made   clear   that   on   remand   the   learned   Single   Judge   to adjudicate and pronounce the judgment on all other issues except the issue with respect to the lapse of the acquisition proceedings by virtue of the Act, 2013. All the appeals are allowed accordingly.   We also observe and direct that Writ Appeal No.1089 of 2021 be  heard  first  and  to   be  decided  and  disposed of  on or before 31.12.2022.  There shall be no order as to costs.   …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  March 22, 2022. 34