/2022 INSC 0301/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION` CIVIL APPEAL NOS. 2926­2927 OF 2022 SH. RAM CHANDER (DEAD) THR LRS            ..Appellant (S) Versus UNION OF INDIA                                ..Respondent (S) With  CIVIL APPEAL NO. 2928 OF 2022 J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   07.07.2017   in   CMA   No. 23091/2017   and   order(s)   dated   12.05.2017   in   Review Petition   Nos.   309/2008   &   310/2008,   passed   by   the   High Court   of   Delhi   at   New   Delhi,   the   original   land   owners   – appellants herein have preferred the present appeals.   1 2. The   present   proceedings   have   a   checkered   history.   The facts   leading   to   the   present   appeals   in   a   nutshell   are   as under: ­ 2.1 A notification under section 4 of the Land Acquisition Act, 1894,   was   issued   for   acquiring   land   of   the   original   land owners   in   village   Jasola,   Delhi.   The   Land   Acquisition Officer   declared   award   dated   29.01.1981,   awarding compensation at Rs. 3500/­ per bigha. The reference court enhanced the compensation to Rs. 22000/­ per bigha vide judgment   and   order   dated   03.05.1986.   Thereafter,   the High   Court   vide   judgment   and   order   dated   19.10.2001 enhanced   the   amount   of   compensation   to   Rs.   2240/­   per sq.   yard   relying   upon   its   own   decision   in   the   case   of   one Bhola Nath and others Vs. Union of India. At this stage, it is   required   to   be   noted   that   at   the   time   when   the   High Court   enhanced   the   amount   of   compensation   in   the   year 2001   relying   upon   the   decision   in   the   case   of   Bhola   Nath (supra), the Special Leave Petition (SLP) filed by the Union of   India   against   the   judgment   in   the   case   of   Bhola   Nath (supra)   was   already   dismissed   by   this   Court   on 12.04.1999.   However,   the   SLP   filed   by   the   Delhi 2 Development   Authority   (DDA)   –   beneficiary   in   the   Bhola Nath acquisition case came to be allowed subsequently by this   Court   vide   judgment   and   order   dated   08.12.2010 [ DDA   v.   Bhola   Nath   Sharma;   (2011)   2   SCC   54 ].   The matter   was   remanded   to   the   reference   court.   On   remand, the   reference   court   determined   the   compensation   at   Rs. 250/­   per   sq.   yard,   which   was   subsequently   enhanced   to Rs. 2000/­ per sq. yard by the High Court vide subsequent judgment   and   order   dated   23.03.2016.   The   SLP   against the   subsequent   judgment   and   order   dated   23.03.2016 passed by the High Court in the case of Bhola Nath (supra) came   to   be   dismissed   by   this   Court   vide   order   dated 06.04.2017. 2.2 Before that and at the relevant time, when the SLP in the case   of   Bhola   Nath   (supra)   against   the   original   judgment and   order   was   pending   before   this   Court,   the   Union   of India   filed   the   SLP   before   this   Court   challenging   the judgment and order dated 19.10.2001 passed by the High Court in the  case of present  land owners, which was filed in   the   year   2007.   There   was   a   delay   of   2316   days   in 3 preferring   the   SLP.   This   Court   dismissed   the   SLP   arising from the judgment and order dated 19.10.2001 passed by the   High   Court   in   Regular   First   Appeal   (RFA)   No. 416/1986   and   other   allied   first   appeals.   Despite   the dismissal   of   the   SLP   on   the   ground   of   delay,   on   the   very ground that the decision in the case of Bhola Nath (supra) which   was   relied   upon   while   passing   the   judgment   and order   dated   19.10.2001   in   RFA   No.   416/1986   and   other allied   first   appeals   and   determined   the   compensation   at Rs.   2000/­   per   sq.   yard   was   pending,   the   Union   of   India filed the present review application, which was also after a period  of   six  months  of   the   dismissal  of   SLP.  As   observed herein   above,   during   the   pendency   of   the   review application   and   on   remand   to   the   reference   court   by   this Court   in   the   case   of   Bhola   Nath   (supra),   the   High   Court again   determined  the   compensation   at   Rs.   2000/­  per   sq. yard  vide  judgment  and order  dated 23.03.2016  and even the   SLP   preferred   by   the   DDA   against   the   judgment   and order   dated   23.03.2016   filed   in   the   case   of   Bhola   Nath (supra)   came   to   be   dismissed   by   this   Court   vide   order dated   06.04.2017.   By   the   impugned   ex­parte   judgment 4 and order, the High Court has allowed the review petitions and   recalled the  judgment  and  order  dated  19.10.2001  in RFA   No.   416/1986   and   other   allied   first   appeals, determining   the   compensation   at   Rs.   2000/­   per   sq.   yard relying   upon   the   decision   in   the   case   of   Bhola   Nath (supra), solely on the ground that the decision in the case of  Bhola  Nath (supra), which has  been relied  upon  by   the High   Court   while   passing   the   judgment   and   order   in   RFA No. 416/1986 was set aside by this Court vide order dated 08.12.2010.   The   appellants   herein   having   come   to   know about   the   impugned   order   dated   12.05.2017,   allowing review   and   recalling   judgment   and   order   dated 19.10.2001,   immediately   preferred   a   recall   application being   CMA   No.   23091/2017.   It   was   brought   to   the   notice of the Division Bench that on remand again the High Court had   enhanced   the   compensation   at   Rs.   2000/­   per   sq. yard in the case of Bhola Nath (supra) and the SLP against the   said   judgment   and   order   has   been   dismissed   by   the Supreme   Court.   However,   by   the   impugned   order   dated 07.07.2017   though   the   High   Court   has   noted   that   the aforesaid facts were not brought to the notice of the Court 5 when it heard and allowed the review petition, the Division Bench  of  the   High  Court  refused  to  recall  the  order  dated 12.05.2017   allowing   Review   Petition   (R.P.)   No.   309/2008 by observing that as the appeal itself was listed before the Roster Bench, it will be open to the original land owners – appellants to place the above facts before the Roster Bench for its consideration. 2.3 Feeling   aggrieved   and   dissatisfied   with   impugned   order dated   12.05.2017   passed   by   the   High   Court   in   R.P.   No. 309/2008   allowing   the   said   review   application/petition and   recalling   the   judgment   and   order   dated   19.10.2001 passed   in   RFA   No.   416/1986   and   dismissing   the   recall application   being   CMA   No.   23091/2017   by   order   dated 07.07.2017,   the   original   land   owners   –   appellants   before the   High   Court   in   RFA   No.   416/1986,   have   preferred   the present appeals being Civil Appeal Nos. 2926 and 2927 of 2022.  6 2.4 Similar   order   has   been   passed   by   the   High   Court   in   R.P. No.   310/2008   in   Regular   First   Appeal   No.   453/1986, which is the subject matter of Civil Appeal No. 2928/2022. 3. We   have   heard   Shri   Yashraj   Singh   Deora   and   Ms.   Nidhi Mohan   Parashar,   learned   counsel   appearing   on   behalf   of the   respective   appellants   and   Shri   Nachiketa   Joshi, learned   counsel   appearing   on   behalf   of   the   respondent   – Union of India.   4. We   have   gone   through   the   impugned   judgment   and   order passed   by   the   High   Court   in   Review   Petition   Nos. 309/2008   and   310/2008   in   respective   Regular   First Appeal   Nos.   416/1986   &   453/1986.   From   the   orders passed by the High Court allowing the review applications and   recalling   the   earlier   judgment   and   order   dated 19.10.2001 passed in RFA Nos. 416/1986 & 453/1986, it appears   that   the   High   Court   has   recalled   the   judgment and   order   dated   19.10.2001   passed   in   the   aforesaid regular   first   appeals   solely   on   the   ground   that   the judgment   in   the   case   of   Bhola   Nath   (supra),   which   was 7 relied   upon   while   passing   judgment   and   order   dated 19.10.2001   in   Regular   First   Appeal   No.   416/1986   and other   allied   first   appeals   was   set   aside   by   this   Court   vide judgment and order dated 08.12.2010 and the matter was remanded. However, it is required to be noted that during the pendency of the review petitions, on remand again the High   Court   decided   the   first   appeals   in   the   case   of   Bhola Nath   (supra)   vide   judgment   and   order   dated   23.03.2016 and again determined the compensation at Rs. 2000/­ per sq. yard. Even against the subsequent judgment and order dated 23.03.2016, the SLP preferred by the DDA has been dismissed   by   this   Court   vide   order   dated   06.04.2017. Therefore, when review applications/petitions were allowed on   12.05.2017   on   the   ground   that   pursuant   to   the decision   of   this   Court   in   the   case   of   DDA   Vs.   Bhola   Nath Sharma   (supra)   dated   08.12.2010,   the   first   appeals   are remanded   and   pending,   in   fact   there   was   already   a decision   on   remand   vide   judgment   and   order   dated 23.03.2016   and   even   the   SLP   was   dismissed.   Therefore, the   ground   on   which   the   High   Court   had   allowed   the review applications was thereafter not available. Under the 8 circumstances,   and   in   view   of   the   subsequent development,   which   was   even   pointed   out   to   the   High Court   while   filing   the   recall   application   being   CMA   No. 23091/2017,   the   order(s)   passed   by   the   High   Court   in Review Petition Nos. 309/2008 and 310/2008 deserve(s) to be quashed and set aside.  4.1 Even otherwise, it is required to be noted that earlier also while   passing   judgment   and   order   dated   19.10.2001   and allowing   RFA   Nos.   416/1986   and   453/1986,   enhancing the   compensation   at   Rs.   2240/­   per   sq.   yard,   the   High Court   relied   upon   the   decision   in   the   case   of   Bhola   Nath (supra).   It   is   true   that   subsequently   vide   judgment   and order  dated  08.12.2010,  the  decision  in   the  case  of  Bhola Nath   (supra)   (First)   was   set   aside   and   the   matter   was remanded. However, again on remand, the High Court has enhanced   the   compensation   to   Rs.   2000/­   per   sq.   yard and   the   said   judgment   dated   23.03.2016   in   the   case   of Bhola   Nath   (supra)   (second)   has   been   confirmed   by   this Court   as   the   SLP   has   been   dismissed.   Therefore,   even   if the first appeals preferred by  the original land owners are 9 heard again pursuant to the impugned order passed by the High Court in the review petitions, recalling judgment and order   dated   19.10.2001,   in   that   case   also   again   the   court will   have   to   consider   and   rely   upon   the   judgment   in   the case of Bhola Nath (supra) (second), which was earlier also relied   upon.   Therefore,   the   same   will   be   nothing   but   an exercise in futility. In any case, the cause and the reasons on   which   the   High   Court  has   allowed   the   review   petitions and recalled judgment and order dated 19.10.2001 in RFA Nos. 416/1986 and 453/1986, did not exist in view of the subsequent   development   narrated   hereinabove.   The impugned   judgment(s)   and   order(s)   passed   by   the   High Court   allowing   review   petitions   hence   deserve   to   be quashed   and   set   aside   and   the   judgment(s)   and   order(s) passed by the High Court given in RFA Nos. 416/1986 and 453/1986 are required to be restored.  5. In   view   of   the   above   and   for   the   reasons   stated   above,   all these   appeals   are   allowed.   Impugned   judgment   and   order dated   12.05.2017   in   R.P.   No.   309/2008   in   RFA   No. 416/1986   and   the   order   dated   07.07.2017   in   CMA   No. 10 23091/2017   in   R.P.   No.   309/2008   in   RFA   No.   416/1986 and   impugned   judgment   and   order   in   R.P.   No.   310/2008 in   RFA   No.   453/1986,   allowing   review   petition   and recalling   judgment   and   order   dated   19.10.2001   in   RFA Nos.   416/1986   and   453/1986,   are   hereby   quashed   and set   aside.   Consequently,   common   judgment   and   order passed   by   the   High   Court   dated   19.10.2001   in   RFA   Nos. 416/1986 and 453/1986, are ordered to be restored. Now the   original   claimants   shall   have   to   be   paid   the compensation   determined   pursuant   to   the   judgment   and order dated 19.10.2001 passed in RFA Nos. 416/1986 and 453/1986   along   with   all   other   statutory   benefits   which may  be available under  the Land Acquisition Act, 1894 to be   paid   within   a   period   of   Twelve   weeks   from   today. Present appeals are accordingly allowed. In the facts of the case, there shall be no order as to costs. …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  April 20, 2022. 11