/2022 INSC 0897/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No(s). 4678 OF 2021 (arising out of SLP (Civil) No. 23353 of 2012) M/S. M.S.P.L. LIMITED        …Appellant(s)  VERSUS THE STATE OF KARNATAKA AND ORS.      …Respondent(s) WITH CIVIL APPEAL No(s).           OF 2022 (arising out of SLP (Civil) No. 23351 of 2012) SRI SYED AHMED       …Appellant(s)  VERSUS THE STATE OF KARNATAKA AND ORS.  …Respondent(s) CIVIL APPEAL No(s).  4699­4719  OF 2021  (arising out of SLP (Civil) Nos. 20866­20886 of 2012 THE KARNATAKA INDUSTRIAL AREA  DEVELOPMENT BOARD AND ANOTHER    …Appellant(s)  VERSUS SRI KAKARAL RAVIKUMAR AND OTHERS  …Respondent(s) 1 CIVIL APPEAL No(s).  4679­4698  OF 2021  (arising out of SLP (Civil) Nos. 21310­21329 of 2012 M/S. AARESS IRON & STEEL LTD.     …Appellant(s)  VERSUS THE STATE OF KARNATAKA AND ORS. ETC.   …Respondent(s) AND WITH CIVIL APPEAL No(s).  4745­4747 OF 2021  (arising out of SLP (Civil) Nos. 21915­21917 of 2013 THE STATE OF KARNATAKA AND ANOTHER     …Appellant(s)  VERSUS SRI KAKARAL RAVIKUMAR AND OTHERS  …Respondent(s)   J U D G M E N T Vikram Nath, J. 1. Leave granted in SLP(C) No. 23351/2012. 2. The   State   of   Karnataka   (Civil   Appeal   No.   4745­4747   of 2021),   the   Karnataka   Industrial   Area   Development   Board   (Civil Appeal No. 4699­4719 of 2021), M/S MSPL Limited (Civil Appeal No. 4678 of 2021) and AARESS Iron & Steel Limited (Civil Appeal No.   4679­4698   of   2021)   have   jointly   assailed   the   correctness   of the   judgement   and   order   dated   22.03.2012   passed   by   the 2 Division   Bench   of   the   Karnataka   High   Court,   Circuit   Bench   at Dharwad in a group of writ appeals filed by the land owners.  By the   said  judgment,   the   Division   Bench   allowed   the  writ   appeals, set aside the order of the learned Single Judge dated 17.03.2009 and   the   writ   petitions   were   allowed.   The   notifications   under Sections   3(1),   1(3)   and   28(1)   of   the   Karnataka   Industrial   Areas Development Act, 1966 1  were quashed. 3. Civil Appeal @ SLP (C) No. 23351 of 2012 is filed by a land owner   Syed   Ahmed   challenging   the   judgment   dated   14.12.2011 passed   by   the   Division   Bench   of   the   Karnataka   High   Court, Circuit   Bench   at   Dharwad   in   Writ   Appeal   No.   6098   of   2009 whereby the writ appeal was dismissed and the judgement of the learned   Single   Judge   dated   23.06.2008   dismissing   the   writ petition {bearing number W.P.No. 18617 of 2007 (LA­KIDAB)} was affirmed.     As   the   argument   of   the   appellant   is   based   upon   the Division   Bench   Judgement   of   the   Karnataka   High   Court   dated 22.03.2012   which   is   impugned   in   the   group   of   Civil   Appeals referred to above, this matter has been taken up analogous with the above said appeals. Background 1 In short “the 1966 Act” 3 4.       Two   State   Acts   legislated   in   the   State   of   Karnataka   are relevant   for   determination   of   issues   in   the   present   case. Karnataka   Industrial   Areas   Development   Act,   1966   and   the Karnataka Industries (Facilitation) Act, 2002 2 .  (i)  The   1966   Act   came   up   with   the   following preamble/object: “An   Act   to   make   special   provisions   for   securing   the establishment   of   industrial   areas   in   the   1   [State   of Karnataka]1   and   generally   to   promote   the   establishment and orderly  development  of industries therein, and for  that purpose   to   establish   an   Industrial   Areas   Development Board   and   for   purposes   connected   with   the   matters aforesaid.   WHEREAS   it   is   expedient   to   make   special provisions for securing the establishment of industrial areas in the 1 [State of Karnataka]1 and generally to promote the establishment and the orderly development of industries in such industrial areas, and for that purpose to establish an Industrial   Areas   Development   Board   and   for   purposes connected with the matters aforesaid;” (ii)   The   2002   Act   was   enacted   with   the   following preamble/object: “An   Act   to   provide   for   the   promotion   of   industrial development   and   facilitation   of   new   investments   to   simplify the   regulatory   frame   work   by   reducing   procedural requirements and rationalising documents and to provide for an   investor   friendly   environment   in   the   State   of   Karnataka. Whereas,   it   is   expedient   to   provide   for   speedy implementation   of   industrial   and   other   projects   in   the   State by   providing   single   point   guidance   and   assistance   to promoters,   reducing   the   procedural   requirements, rationalising   documents   and   to   ensure   smooth operation ;” 2 In short “the 2002 Act” 4 5. The   acquisition   is   for   two   companies   viz.   M/s   MSPL Ltd. 3  and M/s AARESS Iron and Steel Ltd. 4 , for setting up an iron   ore   palletisation   plant   and   an   integrated   steel   plant respectively. 6. Before   setting   out   the   facts   it   is   relevant   to   note   that challenge to  the notifications  under  Section 1(3) and 3(1) of 1966   Act   is   made   only   in   W.P.   No.6304   of   2008.   This petition   relates   to   the   land   acquired   for   MSPL.   The   land owner   in   this   petition   S.   Narayana   Reddy   owned   only   4.35 acres whereas the total land acquired for MSPL was approx: 110 acres. Thus, S.Narayana Reddy owned a fraction of land being less than 4% of the total acquisition for MSPL. Rest of the 10 petitions challenged the notification under Section 28 of   1966   Act.   The   writ   petitioners   therein   in   all   the   10 petitions   held   less   than   10%   of   the   total   land   acquired   for AISL. For sake of convenience facts from the appeal of MSPL have   been   recorded.   It   covers   the   relevant   facts   of   the   AISL appeal also. ________________ 3 In short “MSPL” 4 In short “AISL” 5 Chronology of events : i. MSPL   moved   an   application   on   23.03.2005   before   the State High Level Clearance Committee 5  under the 2002 Act for approval of project to set up palletisation plant and   an   integrated   steel   plant   in   Koppal   Taluk   of Koppal District in the State of Karnataka. ii. The SHLCC  in its meeting  dated 06.06.2005 approved the   proposal   of   the   project   of   MSPL   to   establish   1.20 million   TPA   iron   ore   pellet   plant   and   1   million   TPA speciality steel plant (an integrated steel plant with an initial capacity of 1 million TPA) with a total cost of Rs. 2296.26 Crores for both the plants. iii. The   SHLCC   also   approved   infrastructural   facilities   for the   aforesaid   project   which   included   acquisition   of 1034   acres   of   land   by   Karnataka   Industrial   Area Development Board 6 3  setup under the 1966 Act. iv. Government   of   Karnataka   on   the   aforementioned recommendations issued a Government Order dated 3 5 In short “SHLCC” 6 In short “KIADB” 6 22.12.2005   permitting   MSPL   to   setup   the   project and   also   approved   the   infrastructural   facilities, including   1034   acres   of   land   to   be   acquired   by   the KIADB. v. MSPL   on   04.01.2006   transferred   all   applications made to the Government of Karnataka for setting up of palletisation and iron and steel plant to AISL. vi. Consequent   to   the   above,   AISL   on   09.01.2006 applied for all applications submitted by MSPL to be transferred in its name.  vii. On   16.01.2006,   a   further   restructuring   was   made by   MSPL   and   it   was   communicated   to   the Department   of   Industries   that   the   palletisation project   was   to   be   done   by   MSPL   whereas   the   iron and steel project was to be done by AISL. viii. On   28.01.2006,   the   Land   Audit   Committee   granted approval of 1034 acres of land for acquisition. ix. On   15.02.2006,   Karnataka   Udyog   Mitra   conveyed the                  decision   dated   28.01.2006   to   KIADB   to   give   1034 acres of land for the project. x. The   Government   of   Karnataka   issued   another 7 Government   Order   dated   22.03.2006   modifying already   approved   project   for   pellet   plant   in   favour   of the   MSPL   and   integrated   steel   plant   in   the   name   of AISL.  xi. The   State   Government   issued   notifications   under Section 1(3), 3(1) and 28(1) of the 1966 Act somewhere between 09.11.2006 till 07.05.2007. xii.   The   Karnataka   State   Pollution   Control   Board 7   4 on 19.10.2006   forwarded   its   inspection   report   for   the palletisation plant of MSPL.   xiii.The   Special   Land   Acquisition   Officer,   KIADB   on 20.11.2006   issued   notice   to   the   land   owners   under Section 28(2) of 1966 Act inviting their objections. xiv.     On   12.04.2007,   the   Special   Land   Acquisition   Office, KIADB   issued   an   order   under   Section   28   (3)   of   1966 Act after dealing with each of the objections. xv.     Thereafter,   notifications   under   Section   28(4)   of   1966 Act   was   issued   on   17.05.2007,   13.03.2008   and 17.04.2007   for   a   total   area   of   110   acres   24   guntas 4 7 In short KSPCB 8 required   by   MSPL.   (Similar   notifications   were   issued for the land required for AISL) xvi.     The   compensation   under   Section   29   (2)   of   1966   Act was     determined   at   a   sum   of   Rs.   3,64,98,000/­   for MSPL.  xvii.  The Special Land Acquisition Officer, KIADB issued its orders   determining   compensation   of   land   in   two categories: Rs. 3 lac per acre for dry land and Rs. 3.50 lacs per acre for irrigated lands.  The land owners were requested to collect their compensation. xviii.   Writ   Petition   No.   10501   of   2007   and   10   other petitions   were   filed   praying   for   quashing   of   the notifications   issued   under   Section   28(4)   of   the   1966 Act   for   MSPL   and   AISL.     It   would   be   relevant   to mention that more than 90 per cent of the land owners covering 90 per cent of the area acquired accepted the compensation.     It   was   only   10   per   cent   or   less   of   the land   owners   who   had   filed   the   above   11   petitions.     In Writ   Petition   No.   6304   of   2008   challenge   was   also made   to   the   grant   under   Sections   1(3)   and   3(1)   of   the 9 1966 Act.   The area of petitioners therein sought to be acquired   is   only   4   acres   and   34   guntas.     Further   the Writ Petition No. 6304 of 2008 was with respect to the land   for   the   pelletisation   plant   being   set   up   by   MSPL The   other   10   petitions   were   for   the   land   acquired   for AISL.   xix.     On   31.01.2008,   the   Government   of   Karnataka   issued an order for transfer of land with respect to 110 acres and 24 guntas. xx.         The   transfer   of   possession   took   place   on   10.03.2008 and   both   the   companies  MSPL   and  AISL   were   handed over possession. xxi.     MSPL   entered   into   an   agreement   with   KIADB   on 11.03.2008. xxii.      KSPCB   gave   its  consent  to   MSPL   to   establish   pellet plant on 02.08.2008 and 01.12.2008. xxiii.    Further the Ecology and Environment Department of Government   of   Karnataka   gave   environmental clearance on 01.10.2010. 10 xxiv.       On   17.03.2009,   the   learned   Single   Judge   dismissed all the 11 petitions.   xxv.    Judgment of the Single Judge was challenged by way writ appeals before the Division Bench.  xxvi.     The Division Bench vide judgment dated 22.03.2012 allowed   the   appeals   and   quashed   the   acquisition proceedings   for   the   entire   areas   which   was   not   even challenged.   xxvii.       Special   Leave   Petitions   filed   in   this   Court   with   a request   for   interim   order   in   favour   of   MSPL.     This Court   granted   interim   protection   on   27.07.2012   by staying   operation   of   the   impugned   judgment   of   the Division Bench. xxviii.       The   Ministry   of   Environment   and   Forest   issued   an order   dated   08.09.2014   providing   that   the   plant   may be continued to operate. xxix.    The KSPCB issued an order dated 16.10.2014 asking MSPL   to   apply   for   Terms   of   Reference   (TOR)   by 07.12.2014   and   also   to   obtain   environment   clearance 11 within one year.   xxx.         The   Ministry   of   Environment   and   Forest   vide   letter dated   23.09.2016   communicated   environmental clearance to MSPL.   7.   The above chronology of events is part of the written note of the   appellant   MSPL.   No   objection   has   been   taken   by   the respondents to the said chronology. Proceedings before the High Court : 8. Before   the   learned   Single   Judge,   the   learned   counsels   for land   owners   had   raised   two   points   as   recorded   in   paragraph   3 thereof; the same is reproduced below: “Sri   Mahabaleshwar   Goud,   learned   counsel   appearing   on behalf   of   some   of   the   petitioners   canvassed   mainly   two points:   (a)   The  State  Government  has  not  issued  Notification under   Section   1(3)   of   the   KIADB   Act   and   consequently, Chapter 7 of the KIADB Act has not come into force in so far as   it   relates   to   the   present   acquisition   is   concerned   and therefore,   the   acquisition   notifications   issued   under   Section 28(1) and 28(4) of the  KIADB Act  are bad  in the eye of law, and  (b)  the acquisition is in respect of only one company and therefore,   the   same   is   not   for   public   purpose.     According   to him,   it   is   the   case   of   colourable   exercise   of   power   and   the action   of   the   respondents   is   fraudulent   and   therefore,   the acquisition proceedings vitiate.” 9. Insofar   as   the   first   point   was   concerned   regarding   the 12 absence   of   notification   under   Section   1(3)   of   the   1966   Act,   the learned counsel appearing for KIADB produced the notification of the   Government   dated   09.01.2006   notifying   that   chapter   VII   of the 1966 Act would come into force in the relevant area.   Insofar as the second point is concerned that the acquisition was only for one company and as such it could not be for public purpose, the exercise   being   colourable   exercise   of   power   and   the   action   of respondents   is   fraudulent   was   dealt   with   by   the   learned   Single Judge in detail and relying upon the judgments of the Karnataka High   Court   under   the   1966   Act   held   that   the   second   argument would   also   fail.     The   learned   Single   Judge   has   also   recorded   in the   last   paragraph   that   only   1/10   i.e.   10%   of   the   land   owners submitted their grievances by filing the writ petitions.   It further gave   reasons   for   not   accepting   their   challenge   in   larger   public interest   relying   upon   a   judgment   of   this   Court.     The   last paragraph of the judgment of learned Single Judge is reproduced hereinbelow: “As   aforementioned,   the   owners   of   only   1/10 th   of   the   lands which   are   sought   to   be   acquired   are   agitating   their grievances   by   filing   these   writ   petitions.     If   the   Notifications under   Section   28(1)   and   Section   28(4)   of   the   KIADB   Act   are set   aside,   qua   these   pockets   of   lands,   then   the   entire development   activity   in   the   industrial   area   will   come   to   a grinding halt and that would not be in the interest of anyone. It   is   not   advisable   nor   feasible   to   interfere   with   the 13 acquisition of such a large tract of lands when the occupants of   9/10 th   of   the   acquired   lands   have   not   thought   it   fit   to challenge the acquisition proceedings.  The aforesaid view of mine is supported by the judgement of the Apex Court in the case   of   OM   PRAKASH   AND   ANOTHER   ­vs­   STATE   OF   U.P. AND  OTEHRS  ((1998)  6  SCC  PAGE­1).  The   individual’s   right of   the   land   owner   must   yield   place   to   the   larger   public purposes.     In   view   of   the   same,   this   Court   declines   to interfere I the acquisition proceedings.” 10. The   Division   Bench   allowed   the   appeals,   and   after   setting aside   the   judgement   of   the   learned   Single   Judge   proceeded   to quash   the   acquisition   proceedings.     In   paragraph   127,   the Division   Bench   recorded   its   conclusions   which   are   reproduced hereunder: “127. In the result, we sum up our conclusions as under: i)   In   the   Indian   context,   Judicial   review   of   administrative action is much more precise, pervasive and accurate than as contemplated   either   under   the   English   legal   system   or   as developed   in  the   American  legal   system.  In   the   wake  of  our country   having   a   written   Constitution   and   laws   made   by competent   legislatures,   judicial   review   of   administrative action   is   not   merely   confined   to   the   question   of   decision making   process   on   the   parameters   of   the   same   being affected or vitiated due to unreasonableness, arbitrariness or irrationality,   which   concepts   are   not   capable   of   a   precise definition   though   many   erudite   authors   have   made   good contributions   and   administrative   law   is   very   much   part   of jurisprudence   but   is   on   more   substantial   and   precise parameters   such   as   on   the   touchstone   of   the   statutory provisions   and   the   constitutional   provisions   and   therefore any decision and the process of making such a decision, if is not   in   conformity   with   the   relevant   statutory   provisions   and the   constitutional   provisions,   the   decision   is   affected   and cannot be sustained. ii)   Acquisition   of   private   lands   even   for   a   public   purpose, while   should   always   be   in   conformity   with   the   laws 14 governing   acquisition   proceedings   and   existence   of   public purpose which subserve a public interest is a sine  quo none of   such   acquisition   proceedings,   in   a   situation   where acquisition   is   of   private   agricultural   lands   belonging   to agriculturists   and   has   the   effect   of   affecting   their   very livelihood   and   depriving   them   of   their   avocation,   then   the acquisition   proceedings   will   have   to   be   tested   even   on   the touchstone   of   the   constitutional   provisions   such   as   Articles 14,   21   and   300A   of   the   Constitution   of   India   and   though there   is   no   corresponding   safeguard   as   is   provided   under Article   22   of   the   Constitution   of   India   visa­vis   violations   of Article 21, nevertheless, Courts will have to apply the test of strict   compliance   with   procedural   requirements   and   any deviation   even   from   procedural   requirement   will   vitiate acquisition proceedings. iii) Acquisition of lands under the provisions of the Karnataka Industrial   Areas   Development   Act,   1966   can   only   be   for   the purpose of developing the subject lands as an industrial area and  by the  Board  and  cannot  be  for the  benefit  of  a  private industry   or   company   or   companies,   particularly   as   the notifications issued under the provisions of 1, 3 and 28 of the Act,   proclaiming   that   the   subject   lands   are   notified   for acquisition for the  purpose  of the board  and  when once it  is so,   handing   over   of   such   lands   to   a   private   industrialist amounts to an instance of improper exercise of power and for a purpose other than the published and stated purpose, but more importantly, distribution of such acquired land, whether after development or before development, being in the nature of distribution of largesse of the State, amounts to depriving equal   opportunity   to   all   aspirants,   who   propose   to   set   up industries in industrial areas and when the State hands over acquired lands to a private individual, it is therefore violative of   the   equality   clause   in   the   Constitution   of   India.   In   this regard,   statement   of   law   as   enunciated   in   the   single   bench decision of this Court in the case of Heggappanavara [supra], later followed by another learned Single Judge in the case of N.   Somashekar   [supra],   on   the   basis   of   the   judgment   of   the Supreme   Court   in   the   case   of   RAMTANU   [supra],   does   not state the correct legal position as indicated in para 21 of the judgment   of   the   constitutional   bench   of   the   Supreme   Court, reading as under: 21. Counsel on behalf of the petitioners contended that there was procedural discrimination between the Land Acquisition Act and the Act in the present case. It was said   that   there   was   a   special   procedure   designed   by 15 the Land  Acquisition Act for acquisition of land  for the companies whereas in the present case the State was acquiring   land   for   companies   without   adopting   the procedure   of   the   Land   Acquisition   Act.   It   is   to   be remembered   that   the   Act   in   the   present   case   is   a special  one  having  the  specific  and  special  purpose  of growth, development  and  organisation of industries in the   State   of   Maharashtra.   The   Act   has   its   own procedure   and   there   is   no   provision   in   the   Act   for acquisition   of   land   for   a   company   as   in   the   case   of Land   Acquisition   Act.   In   the   present   case,   acquisition under   the   Act   is   for   the   purpose   of   development   of industrial   estates   or   industrial   areas   by   the Corporation or any other purpose in furtherance of the objects  of the  Act. The  policy underlying the Act  is not acquisition   of   land   for   any   company   but   for   the   one and   only   purpose   of   development,   organisation   and growth   of   industrial   estates   and   industrial   areas.  The Act   is   designed   to   have   a   planned   industrial   city   as opposed to haphazard growth of industrial areas in all parts   of   the   State.   The   Act   is   intended   to   prevent, growth   of   industries   in   the   developed   parts   of   the State.   Industries   are   therefore   to   be   set   up   in   the developing   or   new   parts   of   the   State   where   new industrial   towns   will   be   brought   into   existence.   The object   of   the   Act   is   to   carve   out   planned   areas   for industries.   On   one   side   there   will   be   engineering industries   and   on   the   other   there   will   be   chemical industries. There will be localisation of industries with the result that the residents and dwellers of towns and cities   will   not   suffer   either   from   the   polluted   air   or obnoxious chemicals of industries or the dense growth of   industries   and   industrial   population,   within   and near about the residential areas. The Land Acquisition Act   is   a   general   Act   and   that   is   why   there   is   specific provision for acquisition of land by the State for public purpose   and   acquisition   of   land   by   the   State   For companies.   The   present   Act   on   the   other   hand   is designed the sole purpose of development of industrial areas   and   industrial   estates   and   growth   and development   of   industries   within   the   State.   Industrial undertakings   or   persons   who   are   engaged   in industries   all   become   entitled   to   the   facilities   on   such industrial   growth.   Under   the   Land   Acquisition   Act acquisition is at the instance of and for the benefit of a company whereas under the present Act acquisition is solely   by   the   State   for   public   purposes.   The   two   Acts 16 are dissimilar in situations and circumstances. though   the   examination   by   the   Supreme   Court   of   the Maharashtra   Act   was   in   the   context   of   the   Constitutional validity   of   the   Maharashtra   Act   as   being   repugnant   to   the Central   Enactment   ­   Land   Acquisition   Act   ­   as   we   find   the purpose of acquisition of lands under the Maharashtra Act as well   as   the   Karnataka   Act   is   both   for   the   purpose   of developing industrial areas in the State, and therefore cannot be   held   to   be   laying   down   the   correct   law   and   ratio   as indicated   in   the   two   single   bench   decisions   of   this   Court   to this effect is hereby overruled. iv)   An   approval   of   the   project   proposed   by   an   entrepreneur and   cleared   by   the   State   high   level   clearance   committee under Section 5 of the Felicitation Act by itself cannot act as an   insurance   against   any   possible   violations,   infractions, illegalities   or   irregularities   in   the   matter   of   acquisition   of private   lands   by   the   State   Government   in   exercise   of   its power   under   any   enabling   acquisition   Acts   including   the present   act   (KIAD   Act,   1966).   Such   clearance   cannot   and does not absolve the State Government from adhering to the procedural requirements envisaged tinder the Acquisition Act and in the instant case, under the provisions of the KIAD Act and   the   legality   or   otherwise   of   the   proceedings   for acquisition  of  lands   has   to  bear  scrutiny  independently  and the   mere   approval   of   the   project   by   the   State   high   level clearance   committee   cannot   and   will   not   validate   the illegalities   or   irregularities   in   the   matter   of   acquisit   ion   of land.   On   such   an   independent   examination   in   the   instant case, we find from the records that the State Government as an   acquiring   authority   and   the   board   as   a   statutory development   board,   have   not,   only   committed   infractions   of statutory   provisions   of   Sections   3(1)   and   28   of   the   Act   but having   also   merely   surrendered   to   the   decision   of   the   State high level committee and have thereby abdicated their duties and responsibilities under the acquiring Act. v)   Simultaneous   issue   of   notifications   by   the   State Government   for   declaring   an   area   as   industrial   area   under Section   3(1)   of   the   Act   for   notifying   the   applicability   of Chapter­VII of  the Act in respect of an industrial  area under Section 1(3) of the Act and the State Government issuing the notification of its intention to acquire any extent of land in an industrial area for the purpose of development by the board, particularly when  different  extent   of   lands  are  mentioned   in these   notifications,   betrays   a   clear   lack   of   understanding   of 17 the statutory provisions as well as lack of awareness to the legislative scheme in making provisions in the Act for issuing of   not   only   notifications   but   also   to   gazette   the   same   under these   three   different   statutory   provisions   and   unless   it   is factually and on record that the State Government is able to establish   a   commensurate   application   of   mind   to   the   three different   enabling   sections   of   the   Act,   a   presumption   that either   the   notifications   are   validly   issued   or   that   the notifications   are   fully   in   conformity   with   the   procedural requirement   does   not   arise.   For   a   valid   acquisition   of   lands by   the   State   Government   in   exercise   of   its   powers   under Section   28   of   the   Act,   unless   the   State   Government   has adhered to the procedural requirement under sub­sections (2) to (8) of Section 28 of the Act, the acquisition proceedings get vitiated,   as   the   acquisition   results   in   deprivation   of   not merely   land   of   agriculturists   but   also   their   livelihood   and denial   of   their   avocation,   and   therefore   the   present acquisition   of   land   becomes   unsustainable   as   procedural requirements   under   these   statutory   provisions   are   not adhered to in the present cases. vi) Proceedings for acquisition of lands notified under Section 28   of   the   Act   are   also   vitiated   for   the   reason   that   the   State Government has not shown its awareness to the mandate of sub­rule   (3)   of   Rule   5   of   the   Environment   (Protection)   Rules, 1986, imposing restrictions and prohibitions on new projects or   activities   based   on   their   potential   environmental   impacts in   respect   of   the   industries   and   the   nature   of   industries proposed to be set up by the fourth respondent in the subject lands   before   embarking   on   acquisition   proceedings.   The amended   Rule   has   come   into   force   as   per   notification   dated 14­9­2006   and   in   clear   and   emphatic   terms   envisages   the procedure   for   either   granting   or   rejecting   of   prior environmental   clearance.   In   terms   of   the   notification,   even before   construction   of   new   projects,   it   has   to   be approved/permitted   or cleared   by the   central  government  or by the State level environment impact assessment authority, constituted by the Central Government under sub­section (3) of   Section   3   of   the   Environment   (Protection)   Act.   The industries   proposed   to   be   set   up   by   respondents   4   and   5 having   an   annual   production   capacity   far   exceeding   20000 tonnes are a class of industries/activities within the meaning of   column   3(a)   of   the   schedule   to   the   notification   and therefore   prior   clearance   by   the   Central   Government   was essential.   The   State   Government   having   embarked   on   the acquisition   proceedings   by   issue   of   preliminary   notification dated   9­11­2006   i.e.,   subsequent   to   the   publication   of   the 18 notification   dated   14­9­2006   under   the   provisions   of   the Environment   (Protection)   Act,   indicates   that   the   State Government had embarked on acquisition proceedings for the benefit of a private company to set, up industries covered by the   notification   even   before   it   was   known   as   to   whether   a project   of   this   nature   can   be   cleared   by   the   Central Government   and   therefore   the   acquisition   proceedings   get vitiated. Acquisition of private agricultural lands by the State Government   and   in  the   name   of   a   public   purpose   cannot   be either   casual   or   without   being   aware   of   the   suitability   and possibility of the acquired lands being available or otherwise for   the   proposal.   In   this   view   of   the   matter   the   State   action affecting rights of citizens under Articles 21 and 300A of the Constitution   of   India   and   in   turn   violating   Article   14   also, cannot pass muster before a constitutional Court.” 11. Based on the above conclusion, the Division Bench allowed the bunch of appeals and quashed the notifications issued under Sections   1(3),   3(1)   and   28(1)   of   the   1966   Act.     Aggrieved   by   the same, the appeals have been preferred by not only the companies for  whose benefits the land was acquired but also by the KIADB and the State of Karnataka.  At the cost of repetition, it is pointed out   that   Civil   Appeal   @   SLP   (C)   No.   23351   of   2012   has   been preferred   by   a   land   owner   aggrieved   by   judgment   dated 14.12.2011,   whereby   the   writ   appeal   of   the   said   petitioner   was dismissed,   confirming   the   dismissal   of   the   writ   petition   by   the learned   Single   Judge   with   respect   to   a   challenge   relating   to similar   acquisition   for   a   company   BMM   Ispat   Ltd.   on   similar grounds. 19 12. We   have   heard   the   learned   counsel   for   the   parties   and perused   the   material   on   record.     Shri   Krishnan   Venugopal, learned   Senior   counsel   appearing   for   the   MSPL,   after   taking   us through   the   chronology   of   events,   summarised   the   findings   and reasonings given in the impugned judgment as follows: a. The appellant being a ‘private’ company, its interests are not public. b. The   appellant   MSPL   multiplied   into   two   or   three   entities even during the process of acquisition proceedings. c. The   2002   Act   cannot   lead   to   a   situation   that   ‘at   the   same time   it   can   never   be   by   giving   a   go   by   to   other   statutory requirements and procedural compliances. d. The process followed in terms of Section 28 of the 1996 Act was   not   proper   and   many   land   owners   were   complaining about   being   dispossessed   or   thrown   out   of   their   land   as procedural requirements were not complied. e. Section 28(7) of the 1996 Act is ‘draconian’. f. There   is   no   ‘public   purpose’   when   land   is   acquired   for   one entity. 20 g. The   KIADB   has   not   examined   the   issue   of   Environmental Clearance.  h. Acquisition proceedings, in the background of the 2002 Act, are not in accordance with law and not for public purpose. 13. Mr.   Venugopal   also   briefly   summarised   the   conclusions given   in   paragraph   127   of   the   impugned   judgment,   which   have already been reproduced above as follows: i. KIADB   cannot   acquire   lands   for   a   single   company/private industrialist and the same is improper exercise of power. It is also not in public interest. ii. Approval   of   project   by   SHLCC   under   the   2002   Act   is   not immunity   against   illegalities/irregularities   in   land acquisition. iii. Simultaneous issuance of Notifications under Sections 1(3), 3(1) and 28(1) of the 1966 Act for declaration of the land as ‘industrial   area’   and   its   acquisition,   ‘betrays   a   clear   lack   of understanding of the statutory provisions as well as lack of awareness   to   the   legislative   scheme’   and   further,   ‘unless   it is factually and on record that the State Government is able 21 to   establish   a   commensurate   application   of   mind   to   the three   different   enabling   sections   of   the   1966   Act,   a presumption   that   either   the   notifications   are   validly   issued or   that   the   notifications   are   fully   in   conformity   with   the procedural requirement does not arise’. iv. State   Government   has   not   complied   with   the   EIA Notification for Environmental Clearance. 14. Shri   Krishnan   Venugopal,   learned   Senior   Counsel   then advanced   his   submissions   which   are   briefly   summarised hereunder: a. Failure   to   appreciate   following   facts   and   material   on record Approval of Project was after due consideration of material i. The   initiation   of   the   entire   process   is   based   on   an application   filed   by   Appellant   and   its   consideration   under the   2002   Act.   The   Application   was   considered   on 06.06.2005. ii. The   Government   Order   approving   the   Project   was   on 22.12.2005.     The   approval   was   not   hastily   done   and   the 22 Government Order in fact notes key features of the project. iii. The   approval   for   modification   of   the   Government   Order   by inclusion   of   AISL   was   based   on   an   application   filed   by MSPL.  The details and relation between AISL and MSPL are set out in additional documents, which discloses that MSPL and   AISL   had   common   shareholders   and   were   under   same management   and   ultimately,   AISL   was   a   wholly   owned subsidiary of MSPL. iv. Full   and   complete   disclosure   was   made   by   Applicant   and the   same   was   duly   considered   and   not   mechanically approved by Government of Karnataka.  The High Court has observed: “106…..There   is   absolutely   no   application   of   mind   at   the subsequent  levels. A  notification  issued   under  Section  3  of  the Act in the name of the  Act  and  for declaring an area mentions names   of   respondent   Nos.   4   and   5.     Respondent   No.   5   was never   an   applicant   before   the   State   High   Level   Clearance Committee,   but,   nevertheless,   figures   in   the   notification   under Section   3   of   the   Act.   Even   mentioning   of   the   names   do   not reveal or spell out as to how they figure there.   No preamble or legend is given to it. Then follows the application of chapter­VII in respect of the land notified.” v. The   above   observations   have   not   taken   into   consideration the     Government   Order   dated   22.03.2006.     The   grant   of land   is   also   approved   by   the   Land   Audit   Committee   in   its 23 meeting on 28.01.2006. Objections of land owners duly considered vi. Upon   approval   to   the   Project   under   the   2002   Act,   the notifications for land acquisition are issued under the 1966 Act.  The Notifications for acquisition of land were issued on 09.11.2006:­ (A) declaration under Section 1(3) that Chapter VII   would   apply   (B)   declaration   under   Section   3(1)   that   an area is ‘industrial area’ for the 1966 Act and (C) acquisition of land. vii. Notice   is   only   thereafter   issued   under   Section   28(1)   of   the 1966 Act to the  individual  landowners  to  show  cause as to why land should not be acquired. In the present case, notice under   Section   28(2)   was   issued   on   20.11.2006   and   the objections   were   duly   considered.   The   Special   Land Acquisition   Officer   passed   an   order   under   Section   28(3)   of the KIAD Act after considering these objections. viii. Sample   Panchnama   has   also   been   placed   before   this Hon’ble   Court.   Without   any   basis   and   despite   material   on record,   the   High   court   has   concluded   that   procedure   in terms of Section 28(3) was violated. 24 b. Failure to appreciate law Scope of Facilitation Act i. The   High   Court   has   erroneously   concluded   that   the   2002 Act   ‘virtually   leaves   no   option   to   all   other   agencies   of   the State   whether   statutory   or   otherwise   and   has   produced   in them a state of submissiveness and they have mechanically like   robots   acted   in   a   compliant   manner.’   It   is   submitted that   the   very   purpose   of   a   SHLCC   and   Single   Window Clearance   Committee   would   be   defeated   if   the   approval granted   by   such   committee   is   reviewed   again   and   again   by other departments.  The approach of the High Court will not only render the text of the 2002 Act otiose and unworkable, but will defeat the very purpose of the 2002 Act as set out in the Statement of Object and Reasons. ii. Further, the Hon’ble High Court has completly exceeded its jurisdiction  to   review  the  very   approval  of   the  Project  when the only issue to have examined was – whether the mandate of Section 28 of the 1966 Act was complied. iii.   The   High   Court’s   conclusion   that   the   2002   Act   leads   to   a complete   ‘go   by’   to   ‘statutory   requirements   and   procedural 25 compliances’   is   manifestly   contrary   to   the   record.   The approval of the project by the SHLCC, the State Government Order along with the compliances in terms of site inspection by   KPSCB     and     even     obtaining     Environmental Clearance,   the   approval   in   terms   of   the   2002   Act   has   not given   a   ‘go   by’   to   statutory   requirements   and   procedural compliances. iv. It   is   submitted   that   the   High   Court   has   erred   in appreciating   the   scope   of   the   Facilitation   Act.     It   is submitted that the same is only for approval of proposal of a project and not for construction and operation itself, which are only subject to various other approvals. Process under section 28 of 1966 Act v. The   High   Court   has   concluded   that   the   power   of   State Government to take possession of land under Section 28(7) of   the   1966   Act   is   draconian.   However,   this   power   is conferred   only   in   the   scenario   that   orders   are   passed   after considering objections and further notice to the landowners in terms of Section 28(6) of the 1966 Act. vi. It is only on the refusal in such an event that the power to 26 forcibly acquire land is conferred on the State Government. Single entity being eligible Applicant vii. It   is   submitted   that   the   High   Court   has   committed   a   grave error of jurisdiction in reconsidering the approval granted to the   Project­   which   was   cleared   by   the   SHLCC   and   also   by the   Land   Audit   Committee.   It   is   submitted   that   the   High Court could not have second­guessed the policy decision to approve a palletisation and integrated steel plant. viii. Without prejudice to the above contention, in any event, it is submitted   that   a   single   applicant   can   be   an   eligible applicant and there is no bar for the same. ix. The   conclusions   fail   to   appreciate   the   socio­economic benefit   to   the   State   of   Karnataka   and   the   scope   of   what constitutes ‘public purpose’.  15. Learned   counsels   appearing   for   AISL,   State   of   Karnataka and KIADB have majorly adopted the arguments advanced by Mr. Krishnan   Venugopal   and   have   submitted   that   the   impugned judgment   of   the   Division   Bench   be   set   aside.   It   is   their submission   that   the   procedure   as   prescribed   under   the   law   has 27 been strictly adhered to. 16. On   behalf   of   the   respondent   no.8   in   the   Appeal   of   MSPL, Shri   Shekhar   S.   Naphade,   learned   Senior   counsel   made submissions.  Other counsels appearing for other land owners in the appeal of AISL have adopted the same.  Briefly the arguments advanced   on   behalf   of   the   private   respondents   are   reproduced below: a. MSPL and AISL did not have any Environmental Clearance, in   the   absence   of   which   the   land   could   not   have   been acquired for setting up the plant. b. The   land   owner–respondents   have   not   accepted   any compensation. c. Just   because   90%   of   acquirees   have   accepted compensation, that does not validate an illegal acquisition. d. This   is   a   colourable   exercise   of   power   since   the   1996   Act does not contemplate acquisition for a private party directly. An   area   has   to   be   set   up   as   an   industrial   area   in   which private industry can be set up later. In the present case, the procedure   has   been   shortened   at   the   behest   of   private 28 parties.  e. AISL was not even before the SHLCC and the only applicant was MSPL. Hence, the acquisition for AISL is bad in law. f. Division   Bench   considered   the   issues   in   detail   and   has rightly quashed the notifications under 1966 Act. It does not call   for   any   interference.   The   appeal   deserves   to   be dismissed. 17. In   so   far   as   Civil   Appeal   @   SLP   (C)   No.   23351   of   2012   is concerned,   Shri   Ankur   S.   Kulkarni,   learned   counsel,   supported the   arguments   of   Mr.   Shekhar   S.   Naphade.   He   has   further submitted that judgment of the Division Bench dated 22.03.2012 is correct on law and facts as such the Division Bench dismissing the   writ   appeal   by   the   impugned   judgement   dated   14.12.2011 committed an error and, therefore, needs to be set aside.   18. It   may   be   noted   here   that   depending   upon   the   outcome   of the decision in the appeals filed by MSPL, AISL, KIADB and State of Karnataka in which the judgment of the Division Bench dated 22.03.2012   is   under   challenge,   the   fate   of   the   aforesaid   Civil Appeal of Syed Ahmad would rest. 29 19. Before proceeding to deal with the respective submissions, a brief   outline   of   the   two   state   enactments   i.e.   1966   Act   and   the 2002 Act, is spelled out.   1966 Act. 20.       The   object   of   the   1966   Act   is   already   reproduced   in   the earlier   part   of   this   order.   It   is   for   securing   the   establishment   of industrial areas and generally to promote the establishment and orderly   development   of   industries   therein   within   the   state   of Karnataka. (i) Under   section   1(3),   it   is   provided   that   the   Act   would   come into   force   at   once   except   Chapter   VII   which   shall   come   into force in such area and from such date as the State Government may from time to time by notification specify on this behalf. (ii) Section 2 deals with the definitions of the various words and phrases used in the Act.  (iii)   Under   section   3(1),   the   State   Government   by   Notification may   declare  any   area   in   the  State   to  be  an  industrial   area   for purposes of the Act. (iv) Under section 6, a Board is to be established chaired by the Secretary,   Commerce   and   Industries   Department.   Its 30 constitution is provided therein and comprises of the following as members: ● The Secretary, Finance Department; ● The Secretary, Housing and Urban Development; ● The Commissioner, Industrial Development; ● Director, Industries and Commerce; ● The   Chairman   and   Managing   Director,   Karnataka   State Industrial   Investment   and   Development   Corporation Limited; ● The Chairman, Karnataka State Pollution Control Board; ● The Director, Town Planning; ● The   Managing   Director,   Karnataka   State   Small   Industries Development Corporation Limited; ● The   Managing   Director,   Karnataka   State   Financial Corporation; ● The Executive Member of the Board; and   ● Two nominees of the Industrial Development Bank of India; (v) The   functions   of   the   Board   are   enumerated   in   section   13 and   further   general   powers   of   the   Board   are   spelled   out   in section   14   of   the   1966   Act.   The   same   are   reproduced hereunder: 31 “13.   Functions.­   The   functions   of   the   Board   shall be,­   (i)   generally   to   promote   and   assist   in the   rapid   and   orderly   establishment, growth   and   development   of   industries [and   to   provide   industrial   infrastructural facilities   and   amenity]   in   industrial areas , and (ii)   in   particular,   and   without   prejudice to the generality of clause (i), to,­   (a)   develop   industrial   areas declared   by   the   State   Government   and make them available for undertakings to establish themselves; (b)   establish,   maintain,   develop, and   manage   industrial   estates   within industrial areas; (c)   undertake   such   schemes   or programmes of works, either jointly with other corporate bodies or institutions, or with   the   Government   or   local   or statutory   authorities,   or   on   an   agency basis,   as   it   considers   necessary   or desirable,   for   the   furtherance   of   the purposes   for   which   the   Board   is established   and   for   all   purposes connected therewith. 14.   General   powers   of   the   Board.­   Subject   to   the provisions of the Act, the Board shall have power,­   (a) to acquire and hold such property, both movable and   immovable   as   the   Board   may   deem   necessary for   the   performance   of   any   of   its   activities   and   to lease,   sell,   exchange   or   otherwise   transfer   any property   held   by   it   on   such   conditions   as   may   be deemed proper by the Board; (b)   to   purchase   by   agreement   or   take   on   lease   or under   any   form   of   tenancy   any   land,   to   erect   such buildings   and   to   execute   such   other   works   as   may be   necessary   for   the   purpose   of   carrying   out   its duties and functions; 32 (c)   to   provide   or   cause   to   be   provided   amenities [industrial   infrastructural   facilities]   and   common facilities   in   industrial   areas   and   construct   and maintain   or   cause   to   be   maintained   works   and buildings therefor; (d)   to   make   available   buildings   on   lease   or   sale   or lease­cum­sale to industrialists  or persons  intending to start industrial undertakings; (e)   to   construct   buildings   for   the   housing   of   the employees of industries; (f)  (i)   to   allot   to   suitable   persons   [premises   or   parts thereof]   including   residential   tenements   in   the industrial   areas   established   or   developed   by   the Board; (ii)   to   modify   or   rescind   such   allotments, including   the   right   and   power   to   evict   the allottees   concerned   on   breach   of   any   of   the terms or conditions of their allotment;   (iii)   to   resume   possession   of   premises   or   part thereof   including   residential   tenements   in   the industrial   area,   or   industrial   estate   in   the manner provided in section 34B. (g)   to   delegate   any   of   its   powers   generally   or specially to the Executive Member;   (h)  to   enter  into  and  perform   all   such  contracts   as  it may consider necessary or expedient for carrying out any of its functions; and (i) to do such other things and perform such acts as it may   think   necessary   or   expedient   for   the   proper conduct   of   its   functions,   and   the   carrying   into   effect the purposes of this Act.                                                                                                                                                                                                                                                                                                                                                                    (vi)   Chapter   VII   deals   with   the   acquisition   and   disposal   of   the land.   Section   27   provides   that   the   areas   notified   by   the   State 33 Government   under   section   1(3)   would   be   applicable   to   this Chapter   with   effect   from   the   date   specified   in   the   notification. Section   28   and   its   sub­sections   (i)   to   (viii)   provide   the procedure   for   acquisition   of   land.   Section   29   provides   for determination of compensation of the land acquired. Section 30 provides   that   Land   Acquisition   Act,   1894   would   mutatis mutandis   apply   with   respect   to   the   provisions   therein   for inquiry   and   award   by   the   Deputy   Commissioner,   reference   to Court,   apportionment   and   payment   of   compensation.   Section 40 confers powers on the State Government to make rules and section   41   confers   power   on   the   Board   to   frame   regulations with the previous approval of the State Government.   2002 Act: 21. This   Act   was   promulgated   for   promotion   of   industrial development   and   facilitation   of   new   investments   to   simplify   the regulatory   framework.   Statement   of   objects   and   reasons   is reproduced below:­ “ STATEMENT   OF   OBJECTS   AND   REASONS.­   It   is considered necessary to provide for the promotion of industrial   development   and   facilitation   of   new 34 investments,   to   simplify   the   regulatory   frame   work, by   reducing   the   procedural   requirements   and rationalising   documents   and   to   provide   for   an investor   friendly   environment   in   the   State   of Karnataka. The Bill  among other things  provides  for the following, namely:­   1.   Constitution   of   State   High   Level   Clearance Committee,   State   Level   Single   Window   Clearance Committee   and   District   Level   Single   Window Clearance Committee for consideration of application from   entrepreneurs   intending   to   establish   industries in the State.   2.   Appointment   of   Karnataka   Udyoga   Mitra   as   a Nodal   Agency   at   State   Level   and   the   District Industries   Centre   at   Nodal   Agency   at   the   District level   to   undertake   investment   promotional   activities and to render necessary guidance and assistance to entrepreneurs  to  setup  industrial   undertaking  in  the State.   3.   Providing   Combined   Application   Form   in   lieu   of existing forms prescribed under various laws.   4.   Facilitating   entrepreneurs   by   furnishing   a   self certification   at   the   time   of   submitting   the   combined application form to the Nodal Agency.   5. Rationalising inspections by various authorities. 6. Providing for deemed approval by the departments or authorities in case of delay.   7. Penalty for entrepreneurs  who fail to comply with the conditions of undertaking in the self certification. ” (i) Section   3(1)   provided   for   establishment   of   a   SHLCC consisting   of   such   members   as   may   be   notified   by   the   State Government   to   work   as   a   single   point   clearance   committee. Under sub­section (2), the SHLCC was to examine and consider 35 such   proposals   received   from   any   entrepreneur   relating   to setting   up   of   any   industrial   or   any   other   project   in   the   State with   the   minimum   investment   of   Rs.100   Crores   or   above.   The functions   of   the   SHLCC   are   provided   in   section   4   and   its powers are provided in section 5.  (ii) Under   section   6,   a   State   Level   Single   Window   Clearance Committee (SLSWCC) is to be notified by the State Government which   has   the   power   to   deal   with   the   proposals   with   the investment   of   more   than   Rs.15   Crores   but   less   than   Rs.100 Crores.  The powers of SLSWCC are provided in section 7 and section 8. (iii) Similarly,   there   would   be   a   District   Level   Single   Window Clearance   Committee   (DLSWCC)   dealing   with   investments   up to   Rs.15   Crores   and   its   functions   and   powers   spelled   out   in paragraphs 10 and 11.  (iv) Under   section   11(A),   the   Government   could   constitute   a State Level Empowered Committee which was to be chaired by the Chief Secretary of the State, with Principal Secretaries of 10 different   departments,   Chairman   of   KSPCB,   Director­General and Inspector­General of Police & State Fire Extinguishing and Emergency   Services,   Chief   Executive   Officer   &   Executive 36 Member   of   KIADB   and   the   Commissioner   for   Industrial Development & the Director for Industries and Commerce as its members.  (v) There   was   also   provision   made   for   Nodal   Agencies, Karnataka Udyog Mitra at the State Level under section 12 and its functions enumerated under section 13. (vi) Section   14   provides   for   a   Combined   Application   Form   for use   of   entrepreneurs   for   obtaining   clearance   to   be   prescribed by the State Government to all the Clearance Committees.  (vii) Section   17   provides   for   deemed   approval   in   case clearance is not issued within stipulated time. (viii) Section   18   provided   for   an   appeal   by   any   person aggrieved by the decision of the above­mentioned committees.   22. In   the   present   case   as   stated   in   the   chronology   of   events, the MSPL had initially moved an application under the 2002 Act. During   the   consideration   of   the   said   application   by   the   State Government,   MSPL   shared   its   projects   of   the   two   industries   by inducting   AISL   a   fully   owned   subsidiary   of   MSPL.   The introduction of AISL was accepted by the State Government and necessary  applications were given by AISL also. The SHLCC  had 37 earlier   approved   both   the   projects   and   one   of   the recommendations was for acquisition of land under the 1966 Act. The   KIADB   considered   the   recommendations   of   the   SHLCC, Karnataka Udyog Mitra & the State Government and accordingly acquired the land as per the procedure prescribed under section 28 of the 1966 Act.   23. It   is   this   acquisition   of   land   for   MSPL   and   AISL   which   is under challenge in these proceedings. The Division bench having quashed   the   acquisition   as   also   the   notifications   under   section 1(3) and section 3(1) along with section 28 of 1966 Act is now for consideration in the present group of appeals. 24. Based   upon   the   arguments   advanced   by   the   learned counsels,   the   following   issues   arise   in   these   appeals   for   our consideration: (I)   Whether   in   the   absence   of   environmental   clearance,   the acquisition in question could have taken place?   (II)   Whether   the   acquisition   was   vitiated   in   view   of   the undue   haste   and   non­application   of   mind   by   the   competent authorities? 38 (III)   Whether   the   procedure   prescribed   under   the   1966   Act was duly followed? (IV)   Whether   the   acquisition   for   a   single   company   could   be said to be for public purpose and could be made under the 1966 Act?  (V)   Whether   acquisition   could   be   made   for   a   non­applicant AISL   under   the   1966   Act   without   its   application   being   routed through SHLCC. (VI)   Whether   the   comparison   with   the   Maharashtra Industrial   Development   Act,   1962,   placing   reliance   on   the judgment   of   this   Court   in   the   case   of   Shri   Ramtanu   Co­ op.Housing Society Ltd. Vs. State of Maharashtra ,    reported  in (197) 3 SCC 323 in the impugned judgment is correct? (VII)   Whether   the   conclusions   arrived   at   in   the   impugned judgment are vitiated on account of inclusion of value judgments of policy views by the High Court? (VIII) Whether the entire acquisition could be quashed upon a   petition   by   a   fraction   of   landowners   holding   a   fraction   of acquired   land   which   is   only   10   %   or   less   of   the   total   acquired land? A.   Environmental Clearance. 39 25. On   record   environmental   clearance   has   been   given   on 23.09.2016   by   the   Ministry   of   Environment   and   Forests, Government of India, copy of which has been filed along with I.A. No.118035 of 2017 in the appeal of MSPL. Prior to it, the Ministry itself   vide   paragraph­2   of   the   Notification   dated   14.09.2006 provided   that   no   Environment   Clearance   from   MOEF   was required   for   securing   land.   It   may   also   be   relevant   to   note   here that   KSPCB   had   given   its   clearance   and   no   objection   much earlier   for   setting   up   the   plant   vide   communication   dated 02.08.2008. Further, the Ecology and Environmental Department of Government of Karnataka had given clearance on 01.10.2010. Further,   the   Ministry   of   MOEF   had   issued   an   order   dated 08.09.2014 providing that the plant may be continued to operate. Thereafter,   the   KSPCB   issued   an   order   dated   16.10.2014 requiring   MSPL   to   apply   for   Terms   of   Reference   by   07.12.2014 and to obtain environment clearance from MOEF within one year. The MSPL accordingly applied as per the Terms of Reference and was   granted   the   environment   clearance   by   MOEF   vide communication   dated   23.09.2016.   In  view  of   the  above   facts,  as of date, no objection can be raised that there is no environmental 40 clearance certificate from the Ministry of Environment and Forest as the same has already been issued on 23.09.2016. B.   Non­application of mind and undue haste. 26. From  the  chronology  of events what  is to  be noted is that the   SHLCC   after   considering   all   aspects   of   the   matter   had resolved  to   approve  the  project  and  had  made  recommendations accordingly.   Thereafter,   the   KIADB   accepted   the recommendations   of   the   SHLCC   and   the   same   also   had   due approval   of   the   Government   at   the   highest   level.   The   division made   by   MSPL   (the   initial   applicant)   for   setting   up   the   two industries   by   two   different   entities   also   had   due   approval   of   the KIADB and the Government.  27. The   original   writ   petitioners   (land   owners)   had   challenged the   notifications   under   Section   1(3),   3(1)   and   28(1)   of   the   1966 Act   on   the   ground   of   non­application   of   mind   and   undue   haste. No   grounds   were   raised   nor  any  foundation   laid   in   the  petitions alleging   mala   fide.   The   object   of   the   2002   Act   was   primarily   to provide a Single Window Clearance by the High Level Committees constituted   under   the   2002   Act.   We   have   gone   through   the reports and recommendations of the different Committees as also 41 the State Government and we find that all aspects of the matter have   been   considered   and   a   conscious   decision   has   been   taken on   the   overall   conspectus   of   the   project   and   the   proposals submitted. 28. The meeting of the SHLCC dated 06.06.2005 was chaired by the   Chief   Minister,   State   of   Karnataka,   the   concerned   Ministers and   Secretaries   were   also   present   in   the   meeting.   The   complete project   was   discussed   under   different   heads   including   the background   of   the   promoters,   background   of   the   company, means   of   finance,   infrastructure   facilities,   environment   and pollution   control   clearances,   local   employment,   water consumption,   electricity   consumption   and   incentives   & concessions.  29. The   Government   Order,   thereafter,   was   issued   on 22.12.2005   detailing   the   different   facets   of   the   proposal   and granting due approval for establishment of the palletization plant as   also   the   integrated   steel   plant   with   a   total   investment   of 2292.26   crores   and   generating   employment   to   one   thousand persons.  42 30. Thereafter, under the provisions of 1966 Act, the Land Audit Committee   in   its   meeting   of   28 th   January,   2006,   which   was chaired   by   the   Principal   Secretary,   Department   of   Commerce   & Industries   and   Secretaries   of   other   relevant   Departments   with special invitees also took a conscious decision with respect to the project   submitted   by   MSPL   for   both   the   plants   at   subject   Item No.2.5   and   recommended   for   acquisition   of   1034   acres   of   land and to intimate the same to the KIADB. It was thereafter that the Nodal Agency of the State level i.e. Karnataka Udyog Mitra in its meeting   dated   15.02.2006   after   considering   the   proceedings   of the   SHLCC   dated   6 th   June,   2005   and   that   of   the   Land   Audit Committee   dated   28.01.2006   accepted   the   recommendation   for acquisition of 1034 acres of land.  31. These aspects were examined by this Court in   Chairman & MD, BPL Ltd. Vs. S.P. Gururaja,  reported in   (2003) 8 SCC 567 . This   Hon’ble  Court   was  dealing   with  a   similar  situation   where  a State   High   Level   Committee   was   constituted   to   grant   approvals and   acquire   land   to   the   appellant   therein.   This   process   was challenged in a public interest litigation. This Court was pleased to dismiss the writ petition finding that: 43 17.   The   Company   intended   to   set   up   more   than   one   unit. For   the   purpose   of   achieving   the   objective   of   economic development of the State, the State is entitled to deal with the   applications   of   the   entrepreneurs   in   an   appropriate manner. For the said purpose a High Level Committee was constituted.   The   said   Committee   held   its   meeting   on 10.10.1994   wherein   not   only   the   members   referred   to hereinbefore   but   also   various   other   officers   were   present. Presumably,   prior   thereto   the   applications   filed   by   the Company   were   scrutinized   by   the   competent   authorities. After   detailed   discussions,   the   High   Level   Committee resolved: (a) to permit the unit to change the location from Malur Indl. Area. to Dobespet Industrial Area; (b) to allot a total of 500 acres of land for the three projects viz., Colour Picture   Tube, Colour  Televisions   and   Battery,  in Dobespet Industrial   Area,   Nelamangala   to,   in   lieu   of   the   earlier allotment   of   100   acres   of   land   at   Malur   Indl   Area   for   the Colour TV  sets project, subject to  the  promoters  indicating the   individual   land   requirement   for   Colour   Picture   Tube project,   Colour   TV   project   and   the   battery   project   duly justifying   the   requirement   with   necessary   plans,   block diagrams, etc.  18. Similar considerations were made in respect of Colour Television   Picture   Tube   Project   of   the   Company   and Manufacture   of   Batteries.  The   matter  relating  to  allotment of land is a statutory function on the part of the Board. In terms   of   the   provisions   of   the   Act,   consultations   with   the State   Government   is   required   if   Regulation   13   of   the Regulations   in   place   of   Regulation   7   is   to   be   taken recourse to. Does it mean that  consultations  must be held in   a   particular   manner,   i.e.   by   exchange   of correspondences   and   in   no   other?   Answer   to   the   said questions   must   be   rendered   in   negative.   The   High   Level Committee   was   chaired   by   the   Minister   who   in   terms   of the Rules of Executive Business framed under Article 166 of   the   Constitution   of   India   was   entitled   to   represent   the State.   Once   a   consultation   takes   place   by   mutual discussion   and   a   consensus   is   arrived   at   between different   authorities   performing   different   functions   under the statutes, the purpose for which consultation was to be made   would   stand   satisfied.   Under   the   Act   or   the Regulations   framed   thereunder,   no   procedure   for   holding such consultations had been laid down. In that situation it was open to the competent authorities to evolve their own procedure.   Such   a   procedure   of   taking   a   decision   upon 44 deliberations   does   not   fall   foul   of   Article   14   of   the Constitution of India. No malice of fact has been alleged in the instant case.” 32. In view of the above, the finding in the impugned judgment regarding   non­application   of   mind   and   the   submission   of   Mr. Naphade to the aforesaid effect cannot be sustained. 33. Insofar   as   the   notifications   under   Section   1(3),   3(1)   and 28(1) of 1966 Act being issued on the same date, it may be noted that   there   is   no   embargo   on   the   same.   The   statutes   do   not prohibit the same. Moreover, this issue has also been dealt with by this Court in the case of  Deputy General Manager (HRM) and another   Vs.   Mudappa   and   others   reported   in   2007   (9)   SCC 768 . Para 30 of the said judgment is reproduced hereunder: “In   our   judgment,   the   learned   Single   Judge   was wholly in error in taking such view and quashing the notification.   Upholding   of   such   view   would   make statutory   provisions   under   the   Act   or   similar provisions   in   other   laws,   (for   example,   the   Land Acquisition   Act,   1894)   nugatory   and   otiose.   We   are also   of   the   view   that   the   learned   Single   Judge was   not   right   in   finding   fault   with   the   State Authorities   in   issuing   notifications   under Section   1(3),   Section   3(1)   and   Section   28(1) simultaneously .   There   is   no   bar   in   issuing   such notifications   as   has   been   done   and   no   provision   has been   shown   to   us   by   the   learned   counsel   for   the contesting   respondents   which   prevented   the   State from   doing   so.   Even   that   ground,   therefore,   cannot help the land­owners”.  45 34. The above view has the approval of this Court in its recent order   dated   28.01.2020   passed   in       Special   Leave   Petition   (c) No(s).9662   of   2013   (C.   Jayaram   and   others   Vs.   The   State   of Karnataka and others) . C.  Procedure Prescribed under the 1966 Act duly followed: 35. As already noted above from the chronology of events given in   the  earlier   part  of  the   judgment,  the  due  procedure had  been followed.  It  is  also   to   be  noticed   that   the   objections   were   invited under the procedure prescribed in Section 28 of the 1966 Act and the   same   were   duly   considered   and   disposed   of,   as   such,   it cannot   be   alleged   that   the   objections   have   not   been   considered vitiating   the   acquisitions.   In   this   respect   it   would   be   relevant   to mention   that   the   Land   Audit   Committee   approved   the   grant   of 1034   acres   of   land   in   its   meeting   dated   28.01.2006,   which   was duly   accepted   and   approved   by   the   State   Nodal   Agency, Karnataka Udyog Mitra in its meeting dated 15.02.2006 and duly communicated  vide  letter   of  even   date to   the  KIADB  to  start  the process   for   acquisition.   It   was   thereafter   that   the   notifications were issued under Section 3(1), 1(3) and 28(1) of the 1966 Act, on 09.11.2006.   Simultaneous   publication   of   the   said   notifications 46 has already been upheld to be not suffering from any illegality or irregularity.  36. Pursuant to the notification under Section 28(1) of the 1966 Act,   further   steps   were   taken   and   after   inviting   objections   and disposing of the same, final declaration was made, compensation was determined and thereafter possession taken. It would be also relevant   to   state   here   that   from   the   material   on   record,   it   is apparent   that   the   land   was   acquired   in   the   name   of   the   State, thereafter transferred to the KIADB, which proceeded to allot the same   to   MSPL   and   AISL   respectively   and,   accordingly,   lease deeds   were   executed.   The   entire   process   as   provided   under   the Act   has   been   strictly   followed.   The   Division   Bench   in   the impugned  judgment   apparently   was   swayed  by   its   own  personal views   based   on   assumptions   and   having   no   material   backing which led to the quashing of the notifications.   D.   Acquisition for a Single Company. 37. Section 28(1) of the KIAD Act is reproduced below: “28.   Acquisition   of   land.­   (1)   if   at   any   time,   in   the opinion of the State Government, any land is required for  the   purpose   of   development   by  the   Board,   or   for any   other   purpose   in   furtherance   of   the   objects 47 of   this   Act ,   the   State   Government   may   by notification,   given   notice   of   its   intention   to   acquire such land.”  [ Emphasis Provided ] The words for the purpose of development by the Board, and or for any other purpose in furtherance of the objects of this Act make   it   amply   clear   that   the   intention   to   acquire   land   in   the opinion   of   the   State   Government   could   be   not   only   for   the purpose  of  development  by  the   Board  but  for   any   other  purpose in   furtherance   of   the   objects   of   this   Act.   This   gives   power   to acquire   land   beyond   development   by   KIADB.   Further,   the regulations   framed   by   the   Board   under   Section   41   particularly deal with this aspect in Regulation 13 which reads as under; “Allotment of Plots in Special Cases: Notwithstanding anything   contained   in   these   regulations,   the   Board in consultation with the State Government   may allot any   plot   or   area   other   than   those   in   respect   of which   applications   are   called   for   under   Regulation   7 to   any   individual   or   company   for   the establishment of an industry  or for the provision of any   amenity   required   in   the   Industrial   area.” [ Emphasis Provided ] 38. Under   the   above   regulations,   the   Board   is   empowered   to allot   any   plot   or   area   to   any   individual   or   company   for establishment   of   an   industry   in   consultation   with   the   State Government. This provision also contemplates acquiring land for the   purpose   of   allotment   to   a   single   company   to   set   up   an 48 industry. In the present case, the allotment by the Board is duly approved by the State Government. 39. In   the   same   context,   it   would   be   relevant   to   refer   to   a judgment of this Court in the case of    P. Narayanappa Vs. State of Karnataka  reported in  (2006) 7 SCC 578 , where it upheld the acquisition of land in favour of a private company under the 1966 Act.   Paragraphs   6,   13   and   14   of   the   said   judgment   are reproduced below: “6.   Shri   Shanti   Bhushan,   learned   senior   counsel   for the   appellants,   has   challenged   the   impugned notifications   on   several   grounds   and   the   principal ground is that the land has been acquired in order to benefit   a   company,   namely,   Vikas   Telecom   (P)   Ltd. (respondent no.9) who had submitted a project report for   setting   up   a   software   technology   park   which included   an   I.T.   Training   Institute/Engineering College,   Research   and   Development   Centre, Educational   Centre,   Commercial   and   Residential Buildings   and   Service   Apartments,   Convention Centre, Hotel, Shopping Mall, etc…… ………… 13. The provision for acquisition of land under the Act is   contained   in   Section   28   which   is   somewhat different  from  the  provisions  contained  in   Sections  4 , 5A   and   6   of the Land Acquisition Act. The legislature in   its   wisdom   thought   it   proper   to   make   a   specific provision   for   acquisition   of   the   land   in   the   Act   itself rather than to take recourse to  Sections 4  and  6  of the Land   Acquisition   Act.   A   plain   reading   of   sub­ section   (1)   of      Section   28      would   show   that   land can   be   acquired   for   the   purpose   of   (i) development   by   the   Board,   or   (ii)   for   any   other purpose in furtherance of the objects of the Act. Sub­section   (3)   of   Section   28   is   similar   to   Section   5A of   the   Land   Acquisition   Act   and   the   final   notification 49 is   issued   under   sub­section   (4)   of   Section   28 .   The necessary   precondition   for   a   valid   notification under   sub­section   (4)   of      Section   28      is   that   the State   Government   should   be   satisfied   that   the land is required for the purpose specified in the notification  issued  under  sub­section  (1),   viz., for the purpose of (i) development by the Board, or (ii)  for any   other   purpose   in   furtherance   of   the   objects of the Act.  Therefore, in order to judge the validity of the   notification   what   is   to   be   seen   is   whether   the acquisition   of   land   is   being   made   for   securing   the establishment   of   industrial   areas   or   to   promote   the establishment or orderly development of industries in such   areas.   In   view   of   wide   definition   of   the words   "industrial   infrastructural   facilities"   as contained in     Section 2     (7a) of the Act, making of a   technology   park,   research   and   development centre, townships, trade and tourism centres or making   provisions   for   marketing   and   banking which   would   contribute   to   the   development   of industries   will   meet   the   objectives   of   the   Act and   acquisition   of   land   for   such   a   purpose would be perfectly valid. 14………. Sub­section   (1)   of      Section   28      clearly shows   that   the   land   can   be   acquired   for   (i) development   by   the   Board;   or   (ii)   for   any   other purpose in furtherance of the objects of the Act. Under   sub­section   (8)   of   Section   28 ,   the   State Government   is   empowered,   after   it   has   taken possession of land, to transfer the same to the Board for the purpose for which the land has been acquired. Section   32   empowers   the   State   Government   to   place at the disposal of the Board any land vested in it and the   Board   is   enjoined   to   deal   with   the   land   in accordance with the regulations made and directions given   by   the   State   Government   in   this   behalf.   This stage when the Board gets the authority to deal with the   land   comes   at   a   later   stage   which   is   after   the land  has  been developed  by it.   An  entrepreneur  or a   company   may   give   a   proposal   to   the   State Government   for   setting   up   an   industry   or infrastructural facility and the Government may thereafter   acquire   the   land   and   give   it   to   the Board. It is also possible that after the land has 50 already   been   acquired   and   developed   by   the Board,   it   may  be   allotted   to   an   entrepreneur   or a   company   for   setting   up   an   industry   or infrastructural   facility.   Therefore,   the   scheme   of the   Act   does   not  show  that  at  the   time  of  acquisition of   the   land   and   issuing   a   preliminary   notification under  Section 28(1)  of the Act, the complete details of the   nature   of   the   industry   or   infrastructural   facility proposed   to   be   set   up   should   also   be   mentioned.   At that   stage   what   is   to   be   seen  is   whether   the   land   is acquired   for   development   by   the   Board   or   for   any other purpose in furtherance of the objects of the Act, as   mentioned   in   sub­section   (1)   of   Section   28   of   the Act.   In   fact,   if   the   contention   raised   by   the   learned senior counsel for the appellants is accepted, it would mean   that   even   at   the   stage   of   preliminary notification under   Section 28(1)   of the Act, the  nature of   the   activity   which   may   be   done   by   some entrepreneur   or   a   company   which   may   give   a proposal   for   setting   up   an   industry   or   infrastructural facility   much   after   land   has   been   acquired   should also   be   taken   note   of   and   specifically   mentioned   in the   notification,   which   is   well   nigh   impossible.   While interpreting the provisions of the Act, the Court should not   only   take   into   consideration   the   facts   of   the present   case   but   should   also   have   in   mind   all possible   contingencies.   Therefore,   on   a   plain reading of the language used in the Act, it is not possible to accept  the  contention  of the learned senior   counsel   for   the   appellants   that   the impugned notification is vague or cryptic as the complete   details   of   the   project   which   was proposed   to   be  established   by  Vikas   Telecom   (P) Ltd.   (respondent   no.9)   were   not   mentioned     and on   account   of   the   aforesaid   lacuna,   the   landowners were   deprived   of   their   right   to   make   a   proper representation or to show cause against the proposed acquisition.”  [ Emphasis Provided ]   40. Therefore,   the   view   expressed   by   the   Division   Bench   that no   acquisition   could   be   made   for   a   single   company   cannot   be sustained.  51 E­ Acquisition for a non­applicant (AISL). 41. It   is   not   disputed   that   AISL   (non­applicant)   is   fully   owned subsidiary of MSPL (applicant). In effect, AISL is a new Company promoted   by   the   same   promoters.   The   State   Government examined   the  request  of   MSPL  and   also   AISL  for   modification   of its   Government   Order   dated   22.12.2005.   It   examined   the bifurcation   under   various   heads.   State   Government   issued Government Order dated 22.03.2006 splitting the infrastructures required   with   further   stipulation   that   all   other   terms   and conditions mentioned in the Government Order dated 22.12.2005 would   apply   as   it   is   to   both   the   Companies.   The   only   change sought by MSPL was the integrated steel plant be set up by AISL which was its own subsidiary. These are commercial matters and the   State   after   examining   the   proposal   for   change   in   its   wisdom accepted the same. There was no change in the project, as such, regarding the finance, employment and other infrastructures. The objection   raised  by   Mr.  Naphade   to   the  aforesaid  effect   does  not merit consideration. F.  Relevance of Shri Ramtanu judgment: 52 42. The   impugned   judgment   has   placed   reliance   upon   the judgment in the case of  Shri   Ramtanu   (supra)  for the proposition that the acquisition under the 1966 Act was in  pari materia  to the Maharashtra   Industrial   Development   Act,   1962   and,   therefore, the   acquisition   has   to   be   for   public   purpose   only   and   not   for   a private company. At the outset, it may be recorded that validity of the 1962 Act was being considered in the case of   Shri   Ramtanu (supra) .   In   the   present   litigation,   there   is   no   challenge   to   the validity of the 1966 Act or the 2002 Act. Further, the object and purpose   of   the   1962   Act   was   for   securing   the   orderly establishment   in   industrial   areas   and   industrial   State   of industries in the State of Maharashtra whereas the 1966 Act, the object   and   preamble   was   to   promote   the   establishment   and orderly development of industries (in industrial areas). This Court while dealing with the 1962 Act discussed this aspect in para 21 of  Shri   Ramtanu (supra) , which is reproduced hereunder: Counsel   on   behalf   of   the   petitioners   contended   that there   was   procedural   discrimination   between the   Land   Acquisition   Act   and   the   Act   in   the   present case. It  was said that there was a special procedure designed   by   the   Land   Acquisition   Act   for   acquisition of   land   for   the   companies   whereas   in   the'   present case   the   State   was   acquiring   land   for   companies without   adopting   the   procedure   of,   the   Land Acquisition Act. It is to be remembered that the Act in the   present   case   is   a   special   one   having   the   specific 53 and   special   pur­   pose   of   growth,   development   and Organisation   of   industries   in   the   State   of Maharashtra.   The   Act   has   its   own   procedure   and there is no provision in the Act for acquisition of land for a company as in the case of Land Acquisition Act. In the present case, acquisition under the Act is for   the   purpose   of   development   of industrial        estates   or   industrial   areas   by   the Corporation or any other purpose in furtherance of   the  objects   of  the  Act.   The  policy  underlying, the   Act   is   not   acquisition   of   land   for   any company   but   for   the   one.   and   only   purpose   of development,   Organisation   and   growth   of industrial   estates   and   industrial   areas.   The Act        is   designed   to   have   a   planned   industrial city   as   opposed   to   haphazard   growth   of industrial   areas   in   all   parts   of   the   State.        The Act        is intended to prevent ,.growth of industries in the developed parts of the State.  Industries are therefore to be set up in the developing or, new parts of   the   State   where   new   industrial   towns   will   be brought   into   existence.   The   object   of,   the  Act   is   to carve   out   planned   areas   for   industries .   On   one side   there   Will   be   engineering   industries   and   on   the other   there   will   be   chemical   industries.  There   will   be localisation   of   industries   with   the   result   that   the residents   and   dwellers   of   towns   and   cities   will   not suffer   either   from   the   polluted   air   or   obnoxious. chemicals   of   industries   or   the   dense   growth   of industries and industrial population, within and near about   the   residential   areas.   The   Land   Acquisition Act   is  a  general  Act  and  that  is  why there  is  specific provision   for   acquisition   of   land   by   the,   State   for public   purpose   and   acquisition   of   land   by   the   State for companies.  The present Act on the other hand is   designed   the   sole   purpose   of   development   of industrial   areas   and   industrial   estates   and growth   and   development   of   industries   within the   State .   Industrial   undertakings   or   persons   who are   engaged   in   industries   all   become   entitled   to   the' facilities   on   such   industrial   growth.   Under   the   Land Acquisition   Act   acquisition   is   at   the   instance   of   and for   the   benefit   of   a   company   whereas   under   the present Act acquisition is solely by the State for public 54 purposes.   The   two   acts   are   dissimilar   in   situations and circumstances."  [ Emphasis Provided ] 43. Thus, it is to be noticed that the purpose in 1962 Act was for establishment of industrial areas whereas in the other statute i.e   1966   Act,   it   was   for   promotion   of   the   establishment   and orderly   development   of   industries.   Thus,   the   reliance   by   the Division   Bench   in   the   impugned   judgment   on   the   case   of   Shri Ramtanu (supra)  is misplaced. G.   Value judgments of policy views. 44. The   Division   Bench   in   the   impugned   judgment   seems   to have been swayed by its own philosophy in due deference to the principles of statutory interpretation. The statute is to be read in its   plain   language.   Setting   up   of   industries   is   part   of development. There has to be a sustainable growth and existence of   all   facets   and,   that   is   why,   laws   have   been   framed,   cheques and balance have been imposed so that development takes place side   by   side   with   the   protection   and   preservation   of   nature   and environment.   Certain   extracts   from   the   impugned   judgment wherein   the   Division   Bench   had   expressed   its   personal   policy views and value judgments are reproduced hereunder: 55   “Though the word ‘development’ is used, when this word is   examined   in   an   objective   manner,   in   an   impassionate manner,   it   is   nothing   but   interference   with   the   existing state of nature and destroying naute !” (P.90­91) “Any   industry   inevitably   creates   and   causes   pollution   of the land, air and water….” (P.91) “Unfortunately,   by   and   large,….courts   have   been   pro acquisition   and   have   generally   approved   or   upheld acquisition   proceedings   in   the   name   of   public   interest.” (P.96) “When examined on such a touchstone and such tests are applied,   we   find   that   the   present   acquisition   proceedings cannot   stand.   The   affectation   is   very   adverse   and   the benefit   if   at   all   is   a   return   because   of   future   development of   any   industry   with   some   potential   for   employment   and may be a little revenue to the State. The affectation to the livelihood   and   dignified   life   of   thousands   of   people   which is not examined even it is not the  focal point, it should be at least be given due attention which it deserved” (P.105) “…..[A]nd   with   the   history   of   limited   companies   being   too well­known, though the British claim the invention of joint stock   company   is   the   genius   of   English   legal   mind   when the concept is examined from the  perception as  it prevails in   this   country   and   in   the   society   and   examine   from   the ethos   of   our   society,   it   is   nothing   short   of   deception   or playing fraud.” (P.106) “A   joint   stock   company   is   invented   only   to   defraud creditors.”   (P.106­107) “Let   us  not  lose  our   souls  in  the  name  of  development  by depriving land holders of their land holdings.” (P.108) 45. A   perusal   of   the   above   makes   it   amply   clear   that   the Division   Bench   introduced   several   value   judgments   and   policy views in order to interpret the provisions of the 1966 Act and the 2002 Act. It is only as a measure of caution that the said aspect is being taken note of. Such value judgments and policy views are 56 beyond the domain of the Courts. The Courts should refrain itself from   expressing   value   judgments   and   policy   views   in   order   to interpret statutes. Statutes are to be read in their plain language and   not   otherwise.   Reference   may   be   had   to   the   following decisions: (i) Regina   Vs.   Barnet   London   Borough   Council; (1983) 1 AII ER 226; (ii) Union   of   India   Vs.   Elphinstone   Spinning   and Weaving   Company   Ltd.;   (2001)   4   SCC   139   (Para 17) (iii)       D.R.   Venkatachalam   Vs.   Transport Commissioner; (1977) 2 SCC 273 (Para 29) (iv)  Padma Sundara  Rao Vs. State of  Tamil  Nadu; (2002) 3 SCC 533 (Para 13); (v) Harbhajan   Singh   Vs.   Press   Council   of   India; (2002) 3 SCC 722 (Para 11) and  (vi) Unique   Butyle   Tube   Industries   Vs.   U.P. Financial   Corporation;   (2003)   2   SCC   455   (Para 12). H.     Challenge   to   acquisition   by   a   minority   (10%)   of   land owners. 46. It is admitted position that the challenge to the acquisition of  more   than   a   thousand   acres   was   made   by  a  small   fraction   of land   owners   having   land   less   than   10%   of   the   total   acquisition. Compensation   for   rest   of   the   90%   land   acquired   had   been 57 accepted by their respective land owners. The Division Bench has quashed the entire acquisition of more than a thousand acres at the instance of such a small fraction. This aspect has been dealt with   by   this   Court   in   the   case   of   Amarjit   Singh   Vs.   State   of Punjab   reported   in   (2010)   10   SCC   43   and   Om   Prakash   Vs. State   of   U.P.   reported   in   ( 1998)   6   SCC   1 .   The   learned   Single Judge   had   placed   reliance   on   the   judgment   of   Om   Prakash (supra) .   It   is   also   worthwhile   to   mention   that   out   of   approx   110 acres of land acquires for MSPL, only one land owner possessing only   4.34   acres   of   land,   had   filed   the   writ   appeal   before   the Division   Bench.   Quashing   the   entire   acquisition   at   the   instance of   one   land   owner   having   4.34   acres   of   land   out   of   total acquisition   for   MSPL   of   110   acres,   would   be   against   the   public policy and public interest. The MSPL alone provides employment to   292   persons   with   a   substantial   investment   of   Rs.200   crores. The   employment   to   approximately   300   persons   by   MSPL   is   also alleged to   be  double  of  the   number   of  employees as  projected in the proposal. Further, in the case of AISL acquisition of 914 acres is   challenged   by   a   fraction   of   less   than   10%   land   owners.   The estimated   project   of   AISL   is   approx   Rs.2092   crores   and   would employment to at least one thousand persons.  58 47. In   view   of   the   above   analysis,   we   are   of   the   view   that   the Division   Bench   committed   an   error   in   quashing   the   acquisition proceedings. Accordingly, the appeals filed by MSPL, AISL, KIADB and State of Karnataka are allowed.  48. The   judgment   of   the   Division   Bench   dated   22.03.2012   is set aside and the writ petitions stand dismissed as ordered by the learned Single Judge vide judgment dated 17.03.2009. 49. Insofar as the claim of Syed Ahmed is concerned, which is in   respect   of   similar   acquisition   for   M/S   BMM   Ispat   Ltd.   on similar  grounds based upon the judgment of the Division Bench dated 22.03.2012 impugned in the other appeals, deserves to be dismissed   as   we   have   already   set   aside   the   said   judgment. Relevant to state here that Syed Ahmed was owner of 14.35 acres out of total land measuring 705.99 acres acquired for M/S BMM Ispat   Ltd.,   which   is   less   than   2%.   The   appeal   of   Syed   Ahmed   is accordingly dismissed. 50. There shall be no order as to costs. 59 51. Pending application(s), if any, is/are disposed of. …..…….......................... J. [HEMANT GUPTA] ………….........................J. [VIKRAM NATH] NEW DELHI OCTOBER 11, 2022.  60