/2023 INSC 0120/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 1347­1349 OF 2023 (@ SLP (C) Nos. 11842­11844/2022) State of Haryana & Ors.               ...Appellant(s) Versus Niranjan Singh & Ors. Etc.       …Respondent(s) With CIVIL APPEAL NO. 1351 OF 2023 (@ SLP (C) No. 3980 /2023) (@ D. No. 37052/2022) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order  dated 09.04.2021 passed by the   High   Court   of   Punjab   and   Haryana   at   Chandigarh   in CWP No. 16346/2013, CWP No. 6729/2013 and CWP No. 10452/2014,   by   which,   the   Division   Bench   of   the   High Court has allowed the said writ petitions and has set aside the   action   of   the   State   in   declining   prayer   of   the   original 1 writ   petitioners   –   original   land   owners   for   release   of   their respective acquired land(s) and consequently, has directed to   release   their   respective   acquired   land(s)   from acquisition,   the   State   of   Haryana   and   others   have preferred   the   present   appeals.   Feeling   aggrieved   and dissatisfied with the impugned judgment and order passed in writ petition ­ CWP No. 10452/2014, the beneficiaries of the   acquisition   have   also   preferred   the   present   appeal arising out of Diary No. 37052/2022.  1.1 At   the   outset,   it   is   required   to   be   noted   that   Civil   Appeal No. 1347/2023 arising out of SLP (C) Nos. 11842/2022 is concerned,   the   same   is   against   the   impugned   judgment and   order   passed   by   the   High   Court   in   CWP   No. 6729/2013. Civil Appeal No. 1348/2023 arising out of SLP (C) No. 11843/2022 is concerned, the same is against the impugned judgment and order passed by the High Court in CWP   No.   16346/2013   and   Civil   Appeal   No.   1349/2023 arising   out   of   SLP   (C)   No.   11844/2022   is   concerned,   the same is against the impugned judgment and order passed by the High Court in CWP No. 10452/2014.       2 2. For   the   sake   of   convenience,   the   facts   of   CWP   No. 16346/2013 are considered which was also considered by the High Court as a lead matter. FACTS IN CIVIL APPEAL NO.1348 /2023 ARISING OUT OF CWP NO. 16346/2013 2.1 That   the   State   of   Haryana   issued   a   notification   dated 21.04.1987   under   Section   4   of   the   Land   Acquisition   Act, 1894   (hereinafter   referred   to   as   the   Act),   intending   to acquire   the   land   measuring   35.76   acres   for   the development   and   utilization   of   land   as   residential   and commercial   Sector   11,   Kurukshetra   and   the   same   was followed   with   declaration/notification   under   Section   6   of the Act dated 20.04.1988. The objections were invited from all  the   concerned  land   owners.  That  thereafter,  the  award was   pronounced   by   the   Land   Acquisition   Collector   on 12.04.1990 for the land measuring 34.61 acres only. That thereafter, a further notification was issued by the State of Haryana   under   Section   4   of   the   Act   dated   11.02.2002   for acquiring the land measuring 126.30 acres for residential, commercial and institutional purposes in Sector 6 and 11, Kurukshetra.   It   appears   that   even   before   the   issuance   of 3 notification under Section 6 of the Act, the land measuring 81.91   acres   belonging   to   43   land   holders   came   to   be released, details of which shall be considered hereinbelow. That thereafter, except the original writ petitioners of CWP No.   16346/2013,   rest   of   the   lands   acquired   belonging   to the   different   land   holders   came   to   be   released   from acquisition either by the State Government or pursuant to the   order(s)   passed   by   the   High   Court   in   various   writ petitions,   the   area   of   which   amounts   to   40.80   acres.   The particulars   of   the   land   released   with   respect   to   the   land acquired   vide   notification   dated   21.04.1987   in   tabular form are as under: ­  Sr. No.  Acquisition   details   of   land   acquired   under L.A. Act, 1894 Area   in acres 1. Section ­4, 21.4.1987  46.49 2. Land excluded u/s 5 A 10.83 3. Section ­6, 20.4.1988 35.66 4. Land released between u/s 6 and award 1.05 5. Award 12.04.1990 34.61 6. Land released after award 26.83 7. Balance Land Area [5­(6+7)] 7.78 8. CWPs pending u/s 24(2) 4.056 9. CWPs pending other than u/s 24(2) 1.125 10. CWPs dismissed/acquisition upheld  NA 11. CWPs   allowed/acquisition   quashed   by Hon’ble High Court where SLP filed or yet to be filed.  0.50 4 2.2 That   thereafter,   the   original   writ   petitioners   filed   the   writ petition   before   the   High   Court   challenging   the   acquisition by   filing   CWP   No.   371/2008   which   came   to   be   dismissed as   withdrawn   vide   order   dated   11.01.2008   by   granting liberty   to   the   land   owners   to   file   a   representation   before the   authorities   concerned   for   redressal   of   their   grievance. As   a   result   of   which,   the   original   writ   petitioners   filed   a representation   dated   22.01.2008   praying   for   release   of their   acquired   land   on   parity   with   the   similarly   situated persons   whose   land   was   released   by   the   State.   That thereafter,   after   the   second   round   of   litigation,   the representation came to be dismissed and the prayer of the original land owners to release their land from acquisition came   to   be   rejected.   The   same   was   the   subject   matter   of CWP No. 16346/2013 before the High Court.  2.3 Now,   so   far   as   Civil   Appeal   arising   out   of   CWP   No. 6729/2013   is   concerned,   the   representation   filed   by   the original   land   owners   for   release   of   their   acquired   land came   to   be   rejected   vide   order   dated   15.06.2012,   which was the subject matter of CWP No. 6729/2013.  5 2.4 Similarly,   original   writ   petitioner   –   Anita   Kumari   Sharma filed CWP No. 10452/2014 before the High Court rejecting their prayer to release the land from acquisition.  2.5 By   the   impugned   common   judgment   and   order,   the   High Court has allowed the said writ petitions and has set aside the orders/notifications issued by the Government and the action   of   the   State   Government   in   declining   prayer   of   the writ   petitioners   –   original   land   owners   for   release   of   their respective   acquired   land(s)   being   violative   of   Article   14   of the   Constitution   of   India   by   observing   that   the   major chunk of the land belonging  to the similarly situated land owners   already   stood   released.   Consequently,   the   High Court   has   directed   to   release   the   land   belonging   to   the original land owners from the acquisition.    2.6 Feeling   aggrieved   and   dissatisfied   with   the   impugned common   judgment   and   order   passed   by   the   High   Court, the State of Haryana and others have preferred the present appeals.   3. Shri   Alok   Sangwan,   learned   AAG   appearing   on   behalf   of the State has vehemently submitted that as such the land in question is needed by the State and therefore, the High 6 Court has materially  erred in directing  to release the land in question from acquisition.  3.1 It is vehemently submitted by Shri Sangwan, learned AAG appearing   on   behalf   of   the   State   that   once   the   lands   in question   have   been   acquired   after   following   the   due procedure   required   under   the   Act   and   thereafter,   the award came to be passed and even the compensation was paid   and   the   possession   was   taken   over   and   the   lands actually vested in the State Government/acquiring body. It is submitted that therefore, the High Court has materially erred   in   directing   to   release   the   acquired   lands   from acquisition.  3.2 It is further submitted by learned AAG that the High Court has not properly appreciated the fact that other lands were released   by   the   State   pursuant   to   the   order(s)   passed   by the High Court in various writ petitions.  3.3 It is further submitted by learned AAG appearing on behalf of the State that so far as the land acquired with respect to CWP No. 10452/2014 is concerned, the land in question is already   utilized   and   used   for   the   sewage   line   and   Rs.   17 crores have been spent in constructing the sewage line and 7 it   is   submitted   that   therefore,   if   the   land   is   released,   as ordered   by   the   High   Court,   the   same   shall   be   against   the public interest  and the entire sewage line which  has been constructed   after   spending   Rs.   17   crores   will   have   to   be removed. Shri Gaurav Agrawal, learned counsel appearing on   behalf   of   the   residents   of   the   locality   has   also vehemently   submitted   that   if   the   land   in   question   is released from acquisition as ordered by the High Court in that case the sewage line already  constructed will have to be   removed   which   will   be   against   the   public   interest   and also against the interest of the residents of the locality.  3.4 It is further submitted that so far as the land with respect to CWP No. 6729/2013 is concerned, the same is required by   the   State   for   widening   of   the   road   and   therefore,   the State   was   justified   in   refusing   to   release   the   land   from acquisition.  3.5 Now,   so   far   as   the   land   with   respect   to   CWP   No. 16346/2013   is   concerned,   it   is   submitted   that   the   said land   is   required   for   constructing   the   shopping   mall   and the   parking   and   therefore,   the   prayer   of   the   original   land 8 owners to release their land(s) from acquisition was rightly rejected by the authority.  3.6 Making the above submissions, it is vehemently submitted by learned AAG that the High Court has materially erred in quashing   and   setting   aside   the   orders   passed   by   the State/authority   rejecting   the   prayer   of   the   original   writ petitioners   –   land   owners   to   release   their   land(s)   from acquisition   and   the   High   Court   has   materially   erred   in directing   to   release   the   acquired   land(s)   in   question   from acquisition.          4. While   opposing   Civil   Appeal   arising   out   of   CWP   No. 16346/2013,   Shri   Neeraj   Kumar   Jain,   learned   Senior Advocate   has   vehemently   submitted   that   in   the   present case, the State Government has released the major chunk of   the   land   arising   out   of   the   very   notification   and   only, small   portion   of   the   land   belonging   to   the   original   writ petitioners have not been released. He has taken us to the map   showing   that   except   the   plot/land   in   question   of   the original writ petitioners and others, all other major chunk of   the   lands   have   been   released   from   acquisition.   He   has vehemently submitted that out of total land approximately 9 46.49 acres for which the notification under Section 4 was issued,   land   measuring   10.83   acres   came   to   be   excluded at the stage of inquiry under Section 5 A. The award came to   be   declared   with   respect   to   the   land   measuring   34.61 acres only and thereafter, the land measuring 26.83 acres came   to   be   further   released   after   the   award   was   passed and   the   land   measuring   7.78   acres   came   to   be   continued under   acquisition,   out   of   which   further   two   writ   petitions are   pending   with   respect   to   the   land   measuring   4.056 acres and 1.125 acres and it is submitted that only  small plot(s)   of   the   original   writ   petitioners   have   not   been released, which has already been observed and held by the High Court that the same is discriminatory and violative of Article 14 of the Constitution of India.  4.1 Shri   Neeraj   Kumar   Jain,   learned   Senior   Advocate appearing   on   behalf   of   the   original   writ   petitioners   has further   submitted   that   one   Vipin   Jindal   whose   lands   was declared   under   the   same   notification,   filed   writ   petition (CWP)   No.   3780/2008   before   the   High   Court   challenging the   acquisition   and   also   praying   for   release   of   the   land(s) from acquisition, which came to be dismissed by the High 10 Court vide order dated 13.03.2008. It is submitted that the said Vipin Jindal filed civil appeal(s) before this Court and this Court disposed of the said civil appeal(s) by permitting the   land   owner(s)   to   file   a   representation   before   the appropriate   authority   of   the   State   Government   to   release the   land   from   acquisition.   It   is   submitted   that   this   Court has   specifically   observed   that   somewhat   inconsistent stand has been taken on the part of the State Government and   if,   similarly   situated   persons   had   been   granted   relief, the   appellant   therein   ought   to   be   granted   similar   relief.   It is   submitted   that   thereafter,   land   belonging   to   the   said Vipin Jindal has been released by order dated 02.08.2016 on   the   condition   that   he   will   return   the   compensation amount   received   by   him   to   the   department   along   with interest  and  he  will  surrender   the  land  falling  in  the   road alignment HUDA.  4.2 Shri   Neeraj   Kumar   Jain,   learned   Senior   Advocate appearing on behalf of the original writ petitioners has also taken   us   to   the   judgment   and   order   passed   by   the   High Court   in  writ   petition   No.  5732/1988,   by  which,  the  High Court   has   quashed   the   acquisition.   Shri   Neeraj   Kumar 11 Jain,   learned   Senior   Advocate   has   also   taken   us   to   the judgment and order passed by the High Court in CWP No. 11377/1988,   by   which,   the   High   Court   quashed   the acquisition   by   observing   that   the   State   Government withdrew   from   acquisition   some   of   the   area   which belonged   to   the   then   Speaker   of   the   Haryana   Vidhan Sabha and another portion belonging to the Radha Swami Satsang,   Kurukshetra.   It   is   submitted   that   therefore,   the High   Court   observed   that   the   decision   of   the   State Government to continue with the acquisition was arbitrary and violative of Article 14 of the Constitution of India. It is further   submitted   by   Shri   Neeraj   Kumar   Jain,   learned Senior   Advocate   that   except   small   parcel/portion   of   the land   belonging   to   the   original   writ   petitioners   all   other major chunk of the lands/plots have been released and the land in question is not required now and therefore, there is no   valid   reason   not   to   release   the   land(s)   of   the   original land   owners   from   acquisition.   It   is   submitted   that therefore,   the   High   Court   has   not   committed   any   error   in allowing   the   writ   petitions   and   directing   the   State   to release their lands from acquisition on the parity.  12 4.3 Shri   Sachin   Jain,   learned   counsel   appearing   on   behalf   of the   original   writ   petitioners   in   SLP   (C)   No.   11844/2022 arising   out   of   CWP   No.   10452/2014,   though   is   not disputing   that   the   land   in   question   belonging   to   the original writ petitioner  has already been utilized and used for   sewage   line,   submitted   that   the   remaining   land   after deducting the land already used for laying down the pipes be released.  4.4 Learned   counsel   appearing   on   behalf   of   the   original   writ petitioners in SLP (C) No. 11842/2022 arising out of CWP No. 6729/2013 has adopted the submissions made by Shri Neeraj Kumar Jain, learned Senior Advocate.    5. Having heard Shri Alok Sangwan, learned AAG, appearing on behalf of the State and Shri Neeraj Kumar Jain, learned Senior   Advocate,   appearing   on   behalf   of   the   original   writ petitioners   in   civil   appeal   arising   out   of   CWP   No. 16346/2013   before   the   High   Court   and   having   gone through   the   material   on   record   and   the   manner   in   which the   State   has   dealt   with   the   acquisition   proceedings   and has   released   the   lands   acquired   from   time   to   time   right 13 from the proceedings at the stage of Section 5 A of the Act and thereafter is highly deprecable. Earlier the lands have been   released   by   the   State   Government   initially   in   favour of   the   influential   persons   and   thereafter   pursuant   to   the various orders passed by the High Court which were never challenged   by   the   State,   it   demonstrates   the   arbitrary exercise   of   powers   by   the   State   in   releasing   the   acquired lands   which   as   such   required   for   public   purposes.   At   the outset,   it   is   required   to   be   noted   that   when   the   lands   are acquired for the utilization and development as residential and   commercial   area   to   develop   new   sectors   and   that   too by   the   urban   development   authority,   the   future   need   is required   to   be   considered   and   the   expansion   in   future   is also required to be taken into consideration and/or bear in mind.   The   expansion   in   future   in   the   next   20­25   years   is required to be taken into consideration and/or is required to   be   considered   when   use   of   such   a   vast   land   for   the development of the area/new sectors are required. 5.1 In the present case, it is not in dispute that large chunk of area   measuring   46.49   acres   was   acquired   as   far   as   back on   21.04.1987.   Such   a   large   chunk   of   land   was   acquired 14 for   the   development   and   utilization   of   land   as   residential and   commercial   area   in   Sector   11,   Kurukshetra   by   the Haryana   Urban   Development   Authority   (HUDA).   Out   of 46.49   acres   of   land   acquired   vide   notification   under Section   4,   10.83   acres   of   land   came   to   be   excluded   from acquisition   at   the   stage   of   notification   under   Section   5   A. Out   of   remaining   35.66   acres   of   land,   1.05   acres   of   land was released between Section 6 notification and the award. Thereafter,   out   of   remaining   34.61   acres   of   land,   26.83 acres   of   land   came   to   be   released   after   award   dated 12.04.1990.   Therefore,   the   balance   land   remained   to   the extent   of   7.78   acres   only,   out   of   which   even   at   present approximately 6 acres of land acquired is under litigation. Therefore,   the   land   with   respect   to   the   original   writ petitioners   of   CWP   No.   16346/2013   is   only   small   plots   of the land which remained. If the map produced on record is considered   except   the   present   small   portion/plot   in question, all other major chunk of the land, the particulars of   which   are  given   as  above,   have  been  released   either   by the   State   on   its   own   and/or   pursuant   to   the   order(s) passed by the High Court which were never challenged by 15 the   State  and  it  seems  that  the  State  was  happy  with  the decision   of   the   High   Court   directing   to   release   the   lands from acquisition. In the earlier order passed by this Court in   Civil   Appeals   No.   3235­3237/2015   with   respect   to   the lands acquired by the very notification, it appears that this Court   took   note   of   the   release   of   the   lands   by   the   State Government   upon   refund   of   compensation.   This   Court took note of the fact that several land owners whose lands were   acquired   filed   writ   petitions   challenging   the notification, which writ petitions were however, withdrawn with   liberty   to   file   representations   with   the   State Government   and   thereafter,   the   representations   were answered   in   favour   of   the   writ   petitioners   by   ordering release of the land after refund of compensation. Therefore, this   Court   in   the   case   of   Vipin   Jindal   (supra)   also relegated/permitted   the   said   land   owner   to   file   a representation   by   observing   that   somewhat   inconsistent stand has been taken on the part of the Government. That thereafter,   the   representation   of   Vipin   Jindal   has   been considered favourably and his land has been released from acquisition.  16 5.2 Even   from   the   judgment   and   order   passed   by   the   High Court in CWP No. 11377/1988, by which, the High Court allowed the said writ petition and quashed the acquisition with   respect   to   some   of   the   lands   acquired   by   the   said notification,   it   appears   that   what   weighed   with   the   High Court was after the notification under Section 6 of the Act, the   Government   withdrew   from   acquisition   some   of   the area   which   belonged   to   the   then   Speaker   of   the   Haryana Vidhan Sabha and another portion belonging to the Radha Swami Satsang, Kurukshetra. 5.3 Thus, from the aforesaid, it is apparent that earlier except the   land   in   question   belonging   to   the   writ   petitioners   of CWP   No.   16346/2013,   all   other   lands   have   been   released except   the   small   parcel/plot   of   the   lands   belonging   to   the original writ petitioners. Now, non­release of land is sought to   be   justified   on   the   ground   that   the   same   is   now proposed   to   be   used   as   shopping   mall   and   parking.   It   is required   to   be   noted   that   the   land   in   question   has   been acquired   in   the   year   1987   along   with   the   total   land measuring   46.49   acres,   out   of   which,   except   the   present 17 small   parcel/part   of   the   land,   all   other   lands   have   been released and/or the acquisition with respect to same have been   quashed.   Considering   the   aforesaid   facts   and circumstances,  when   the  High  Court  has  allowed  the  writ petition   ­   CWP   No.   16346/2013   and   has   quashed   the acquisition   proceedings   and   has   directed   to   release   the land in question, it cannot be   said that the learned Single Judge   and/or   Division   Bench   of   the   High   Court   has committed  any   error   which   caused  for   interference   of  this Court. No interference of this Court is called for. However, at the cost of repetition, we deprecate the manner in which the   State   has   dealt   with   the   acquisition   proceedings   and have released the land(s) and/or permitted the acquisition to   be   quashed   in   a   most   arbitrary   manner.   The   lands   as such   were   acquired   for   the   residential   and   commercial development   purposes  which   could  not  have  been  utilized and   used   for   public   purposes   and   development   of   the area/sector   and   the   State   Government   by   exercising   the powers   arbitrarily   and/or   in   favoritism   has   failed   to   use the   lands   for   public   purposes   for   which   the   lands   were acquired.  The State  Government  is  guardian  of  the  public 18 interest   and   the   public   and   the   public   interest   was required   to   be   considered   the   paramount   interest   rather than   releasing   the   lands   at   initial   stage   in   favour   of   the influential persons. The State shall take care in future and must use the lands acquired for the purpose for which the same have been acquired otherwise the object and purpose of acquiring the land will be frustrated.  5.4 Now,   so   far   as   the   Civil   Appeal   arising   out   of   CWP   No. 10452/2014 is concerned, at the outset it is required to be noted that the land in question is already utilized and used for the sewage lines and approximately Rs. 17 crores have been   spent   in   constructing   sewage   lines.   Therefore,   the High Court has committed a very serious error in quashing and   setting   aside   the   acquisition   with   respect   to   the   said land which is already put to use for the sewage lines which is being used for the public purpose and for the residents of   the   locality.   If   the   judgment   and   order   passed   by   the High Court stands in that case, the entire sewage lines will have   to   be   removed   which   has   been   constructed   after spending Rs. 17 crores and which is being used for public purpose.   The   submissions   on   behalf   of   the   original   writ 19 petitioners   is   that   leaving   aside   the   land   which   is   already used  for  the  sewage  lines,  the   remaining   land   be   released cannot   be   accepted.   The   part   land   cannot   be   released and/or   with   respect   to   the   part   land,   the   acquisition cannot   be   quashed.   It   is   required   to   be   noted   that   in   the present case the acquisition has been completed including acquiring   the   land,   passing   the   award   and   payment   of compensation   and   the   land   in   question   is   vested   in   the State   Government   free   from   all   encumbrances.   Under   the circumstances,   the   impugned   judgment   and   order   passed by   the   High   Court   in   CWP   No.   10452/2014   is unsustainable   and   the   same   deserves   to   be   quashed   and set aside.  5.5 Similarly,   so   far   as   the   Civil   Appeal   arising   out   CWP   No. 6729/2013 is concerned, the representation of the original writ   petitioners   to   release   the   land   from   acquisition   is rejected   on   the   ground   that   the   land   is   required   for widening of the road. Having gone through the map, we are of   the   opinion   that   when   the   land   in   question   is   required by the State for widening  of the road and when the entire acquisition   proceedings   have   been   concluded   including 20 declaration   of   the   award,   passing   of   the   award   and   the payment of the compensation, the acquisition with respect to the said land which is required for widening of the road ought not to have been quashed and/or the same land was not   required   to   be   released.   The   State   was   absolutely justified   in   not   releasing   the   said   land   which   as   such   is required   for   the   widening   of   the   road.   Under   the circumstances,   the   impugned   judgment   and   order   passed by   the   High   Court   in   CWP   No.   6729/2013   deserves   to   be quashed and set aside.          6. In view of the above and for the reasons stated above, Civil Appeal  arising  out  of   SLP   (C)   No.   11843/2022   arising  out of   the   impugned   judgment   and   order   passed   in   CWP   No. 16346/2013   is   hereby   dismissed   with   the   above observations.  7. For the reasons stated above, Civil Appeals, arising out of SLP   (C)   No.   11844/2022   (arising   out   of   CWP   No. 10452/2014)   and   SLP   (C)   No.   11842/2022   (arising   out   of CWP No. 6729/2013) and  arising  out  of  SLP  (C) No. 3980 of   2023,   are   hereby   allowed.   The   impugned   judgment(s) and   order(s)   passed   by   the   High   Court   in   CWP   Nos. 21 10452/2014   and   6729/2013   are   hereby   quashed   and   set aside.   In   the   facts   and   circumstances   of   the   case   there shall be no order as to costs.   ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. FEBRUARY 24, 2023 [C.T. RAVIKUMAR] 22