/2023 INSC 0274/ /223 INSC 0274/ D.No.23608/2021 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No.2749/2023 (arising out of S.L.P.(Civil) No.7510/2023 (arising out of S.L.P.(Civil)     D.No.23608/2021    ) LAND AND BUIILDING DEPARTMENT  THROUGH SECRETARY & ANR. …APPELLANT(S) VS. ATTRO DEVI & ORS.       …RESPONDENT(S) J U D G M E N T Rajesh Bindal, J. 1. Delay condoned. 2. Leave granted. 3.            The   appellants   have   challenged   the   order   dated 20.12.2017   passed   by   the   High   Court   of   Delhi.     Vide   aforesaid order,   writ   petition   filed  by   the  respondents   was  allowed  holding that   in   view   of   Section   24(2)   of   the   Right   to   Fair   Compensation and   Transparency   in   Land   Acquisition,   Rehabilitation   and Page 1 of 14 D.No.23608/2021 Resettlement Act, 2013 (for short “ the   2013 Act ”), the acquisition in respect to the land in dispute, has lapsed. 4. From the facts of the case as are available on record, it is   evident   that   vide   notification   dated   23.06.1989   issued   under Section   4   of   the   Land   Acquisition   Act,   1894     large   chunk   of   the land   including   the   land   of   petitioner   comprised   in   Khasra   No.1 Etc/57/1 and  Khasra  No.1  Etc/58/1,  situated  in  revenue   estate of village Ghonda, Chauhan Khadar, New Delhi was sought to be acquired for planned development of Delhi. It was followed by the notification issued under Section 6 dated 20.06.1990. The Award was announced on 19.06.1992. 5. A   writ   petition   was   filed   in   the   High   Court   invoking Section   24(2)   of   the   2013   Act   claiming   that   the   acquisition   in question has lapsed as neither possession has been taken nor the compensation therefor has been paid.  The appellant’s stand before the   High   Court   was   that   the   possession   of   the   land   was   taken   on 06.12.2012   and   handed   over   to   the   DDA   on   the   spot.     The compensation   could   not   be   paid   to   the   recorded   land   owners   as they never came forward to claim the same. Page 2 of 14 D.No.23608/2021 6. The   High   Court   relying   upon   the   judgment   of   this Court   in   Pune   Municipal   Corporation   &   Anr.   v.   Misirimal Solanki   &   Ors.   (2014)   3   SCC   183   held   that   since   the compensation   was   not   paid   to   the   landowners,   i.e.,   the respondents herein, the acquisition in question has lapsed.   7. The arguments raised by learned counsel appearing for the   appellants   are   that   in   view   of   the   Constitution   Bench judgment   of   this   Court   in   Indore   Development   Authority   v. Manoharlal   and   Others   (2020)   8   SCC   129   whereby   earlier judgment   of   this   Court   in   Pune   Municipal   Corporation   & Anr.’s   case   (supra)   was   overruled,   the   order   passed   by   the   High Court is liable to  be set aside. It was opined by the  Constitution Bench   that   compliance  of   either   of   the  two  conditions   i.e.   taking over   of   possession   of   the   land   or   payment   of   compensation,   is good   enough   to   sustain   the   acquisition.     From   the   undisputed facts available on record it is evident that in the present case, the possession of land in dispute was taken after the acquisition was complete. Page 3 of 14 D.No.23608/2021 8. Additionally,   an   important   fact   brought   to   our attention   is   that   the   subject   land   is   required   by   NHAI   for construction   of   the   Delhi­Saharanpur­Dehradun   Highway starting   from   Akshardham   Junction   to   Delhi/UP   Border,   in   the State   of   Delhi   in   Phase­I   of   Bharatmala   Pariyojana.     Even   the contractors   have   been   appointed   to   execute   the   project,   which may   be   delayed   due   to   pendency   of   the   present   appeal.     The subject land is therefore a part of the project which is of national importance.  9.  On   the   other   hand,   the   arguments   raised   by   learned counsel for the respondents are that the writ petition having been decided on the basis of law as existing on the date of decision by the   High   Court   cannot   be   set   aside   on   the   basis   of   the subsequent   judgment   of   this   Court.     The   High   Court   had   held that   compensation   having   not   been   paid,   as   per   the interpretation   of   Section   24(2)   of   the   2013   Act   by   this   Court   in Pune   Municipal   Corporation’s   case   (supra) ,   the   acquisition proceedings lapsed.   It is a matter of fact which has been noticed Page 4 of 14 D.No.23608/2021 in the order passed by the High Court that the possession of the land had already been taken by the authority concerned.   10. Heard   learned   counsel   appearing   for   the   parties   and perused the records. 11. The   Constitution   Bench   of   this   Court   in   Indore Development   Authority's   case   (supra)   had   opined   that satisfaction   of   either   of   the   conditions   namely   either   taking possession   of   the   acquired   land   or   payment   of   compensation   to the   landowners   would   be   sufficient   to   save   the   acquisition   from being   lapsed  in  terms  of  Section  24(2)  of  the  2013  Act.     Various questions posed before the Constitution Bench of this Court were also   answered.     Relevant   para­Nos.   362   and   366   are   extracted below: “362.  Resultantly,   the   decision   rendered   in Pune   Municipal   Corporation   &   Anr.   (supra)   is hereby   overruled   and   all   other   decisions   in   which Pune   Municipal   Corporation   (supra)   has   been followed, are also overruled. …   ... 366.  In   view   of   the   aforesaid   discussion,   we answer the questions as under: 366.1.  Under   the   provisions   of   Section   24(1)(a) in case the award is not made as on 1­1­2014, the Page 5 of 14 D.No.23608/2021 date of commencement of the 2013 Act, there is no lapse   of   proceedings.   Compensation   has   to   be determined under the provisions of the 2013 Act. 366.2.  In   case   the   award   has   been   passed within   the   window   period   of   five   years   excluding the period covered by an interim order of the court, then   proceedings   shall   continue   as   provided   under Section 24(1)(b) of the 2013 Act under the 1894 Act as if it has not been repealed. 366.3.  The   word   “or”   used   in   Section   24(2) between   possession   and   compensation   has   to   be read   as   “nor”   or   as   “and”.   The   deemed   lapse   of land acquisition proceedings under Section 24(2) of the   2013   Act   takes   place   where   due   to   inaction   of authorities   for   five   years   or   more   prior   to commencement   of   the   said   Act,   the   possession   of land   has   not   been   taken   nor   compensation   has been   paid.   In   other   words,   in   case   possession   has been   taken,   compensation   has   not   been   paid   then there   is   no   lapse.   Similarly,   if   compensation   has been   paid,   possession   has   not   been   taken   then there is no lapse . (emphasis supplied) 366.4.  The expression “paid” in the main part of Section   24(2)   of   the   2013   Act   does   not   include   a deposit   of   compensation   in   court.   The   consequence Page 6 of 14 D.No.23608/2021 of non­ deposit is provided in the proviso to Section 24(2) in case it has not been deposited with respect to   majority   of   landholdings   then   all   beneficiaries (landowners) as  on the date  of notification for land acquisition under Section 4 of the 1894 Act shall be entitled   to   compensation   in   accordance   with   the provisions   of   the   2013   Act.   In   case   the   obligation under Section 31 of the Land Acquisition Act, 1894 has   not   been   fulfilled,   interest   under   Section   34   of the   said   Act   can   be   granted.   Non­deposit   of compensation (in court) does not result in the lapse of   land   acquisition   proceedings.   In   case   of   non­ deposit   with   respect   to   the   majority   of   holdings   for five   years   or   more,   compensation   under   the   2013 Act   has   to   be   paid   to   the   “landowners”   as   on   the date   of   notification   for   land   acquisition   under Section 4 of the 1894 Act. 366.5.  In   case   a   person   has   been   tendered   the compensation   as   provided   under   Section   31(1)   of the   1894   Act,   it   is   not   open   to   him   to   claim   that acquisition   has   lapsed   under   Section   24(2)   due   to non­payment   or   non­   deposit   of   compensation   in court. The obligation to pay is complete by tendering the   amount   under   Section   31(1).   The   landowners who   had   refused   to   accept   compensation   or   who sought   reference   for   higher   compensation,   cannot Page 7 of 14 D.No.23608/2021 claim   that   the   acquisition   proceedings   had   lapsed under Section 24(2) of the 2013 Act. 366.6.  The   proviso   to   Section   24(2)   of   the   2013 Act is to be treated as part of Section 24(2), not part of Section 24(1)(b). 366.7.  The mode of taking possession under the 1894 Act  and  as  contemplated  under  Section  24(2) is by drawing of inquest report/memorandum. Once award   has   been   passed   on   taking   possession under Section 16 of the 1894 Act, the land vests in State   there   is   no   divesting   provided   under   Section 24(2) of the 2013 Act, as once possession has been taken there is no lapse under Section 24(2). 366.8.  The provisions  of Section 24(2) providing for a deemed lapse of proceedings are applicable in case authorities have failed due to their inaction to take   possession   and   pay   compensation   for   five years  or more  before  the  2013 Act  came  into  force, in   a   proceeding   for   land   acquisition   pending   with the authority concerned as on 1­1­2014. The period of   subsistence   of   interim   orders   passed   by   court has to be excluded in the computation of five years. 366.9.  Section   24(2)   of   the   2013   Act   does   not give   rise   to   new   cause   of   action   to   question   the legality   of   concluded   proceedings   of   land Page 8 of 14 D.No.23608/2021 acquisition.   Section   24   applies   to   a   proceeding pending on the date of enforcement of the 2013 Act i.e.   1­1­2014.   It   does   not   revive   stale   and   time­ barred   claims   and   does   not   reopen   concluded proceedings   nor   allow   landowners   to   question   the legality   of   mode   of   taking   possession   to   reopen proceedings   or   mode   of   deposit   of   compensation   in the   treasury   instead   of   court   to   invalidate acquisition.” 12. The   issue   as   to   what   is   meant   by   "possession   of   the land   by   the   State   after   its  acquisition"   has  also   been  considered by   Constitution   Bench   of   Hon'ble   Supreme   Court   in   Indore Development   Authority’s   case (supra). It is opined therein that after the acquisition of land and passing of award, the land vests in the State free from all encumbrances. The vesting of land with the State is with possession. Any person retaining the possession thereafter has to be treated trespasser. When large chunk of land is   acquired,   the   State   is   not   supposed   to   put   some   person   or police  force to   retain   the  possession  and  start  cultivating  on  the land   till   it   is   utilized.   The   Government   is   also   not   supposed   to start   residing   or   physically   occupying   the   same   once   process   of the   acquisition   is   complete.   If   after   the   process   of   acquisition   is Page 9 of 14 D.No.23608/2021 complete   and   land   vest   in   the   State   free   from   all   encumbrances with   possession,   any   person   retaining   the   land   or   any   re­entry made   by   any   person   is   nothing   else   but   trespass   on   the   State land. Relevant paragraphs 244, 245 and 256 are extracted below: "244 .  Section   16   of   the   Act   of   1894   provided that possession of land may be taken by the State Government   after   passing   of   an   award   and thereupon land vest free from all encumbrances in the   State   Government.   Similar   are   the   provisions made   in   the   case   of   urgency   in   Section   17(1).   The word   "possession"   has   been   used   in   the   Act   of 1894, whereas in Section 24(2) of Act of 2013, the expression   "physical   possession"   is   used.   It   is submitted   that   drawing   of   panchnama   for   taking over the possession is not enough when the actual physical  possession  remained   with  the   landowner and   Section   24(2)   requires   actual   physical possession   to   be   taken,   not   the   possession   in  any other   form.   When   the   State   has   acquired   the   land and   award   has   been   passed,   land   vests   in   the State   Government free from all encumbrances. The act   of   vesting   of   the   land   in   the   State   is   with possession,   any   person   retaining   the   possession, thereafter, has to be treated as trespasser and has Page 10 of 14 D.No.23608/2021 no   right   to   possess   the   land   which   vests   in   the State free from all encumbrances .  245 .  The question which arises whether there is any difference between taking possession under the   Act   of   1894   and   the   expression   "physical possession"   used   in   Section   24(2).   As   a   matter   of fact,   what   was   contemplated   under   the   Act   of 1894,   by   taking   the   possession   meant   only physical   possession   of   the   land.   Taking   over   the possession   under   the   Act   of   2013   always amounted to taking over physical possession of the land.   When   the   State   Government   acquires   land and   drawns   up   a   memorandum   of   taking possession,   that   amounts   to   taking   the   physical possession   of   the   land.   On   the   large   chunk   of property   or   otherwise   which   is   acquired,   the Government   is   not   supposed   to   put   some   other person or the police force in possession to retain it and start cultivating it till the land is used by it for the   purpose   for   which   it   has   been   acquired.   The Government is not supposed to start residing or to physically   occupy   it   once   possession   has   been taken   by   drawing   the   inquest   proceedings   for obtaining   possession   thereof.   Thereafter,   if   any further retaining of land or any re­entry is made on the  land or someone  starts  cultivation on the  open land   or   starts   residing   in   the   outhouse,   etc.,   is Page 11 of 14 D.No.23608/2021 deemed   to   be   the   trespasser   on   land   which   in possession   of   the   State.   The   possession   of trespasser always inures for the benefit of the real owner that is the State Government in the case.   xxxx   256 .  Thus, it is apparent that vesting is with possession   and   the   statute   has   provided   under Sections   16   and   17   of   the   Act   of   1894   that   once possession is taken, absolute vesting occurred. It is an   indefeasible   right   and   vesting   is   with possession   thereafter.   The   vesting   specified   under Section   16,   takes   place   after   various   steps,   such as,   notification   under   Section   4,   declaration   under Section   6,   notice   under   Section   9,   award   under Section   11   and   then   possession.   The   statutory provision of vesting of property absolutely free from all   encumbrances   has   to   be   accorded   full   effect. Not   only   the   possession   vests   in   the   State   but   all other   encumbrances   are   also   removed   forthwith. The   title   of   the   landholder   ceases   and   the   state becomes   the   absolute   owner   and   in   possession   of the   property.   Thereafter   there   is   no   control   of   the landowner   over   the   property.   He   cannot   have   any animus to take the property and to control it.   Even if   he   has   retained   the   possession   or   otherwise trespassed   upon   it   after   possession   has   been taken   by   the   State,   he   is   a   trespasser   and   such Page 12 of 14 D.No.23608/2021 possession of trespasser enures for his benefit and on behalf of the owner    ."  (emphasis supplied)     13. It   is   also   a   fact   to   be   noticed   and   taken   care   of   that large chunk of land is acquired for  planned development to take care   of   immediate   need   and   also   keep   buffer   for   future requirements.  Such portion of land may be lying vacant also.  As has   been   observed   in   Indore   Development   Authority’s   case (supra) by this Court, the State agencies are not supposed to put police force to protect possession of the land taken after process of   acquisition   is   complete.     As   far   as   the   case   in   hand   is concerned, the land even if was lying vacant, is required now for a   project   of   national   importance   for   construction   of   the   Delhi­ Saharanpur­Dehradun   Highway   starting   from   Akshardham Junction   to  Delhi/UP  Border,  in  the  State   of  Delhi  in  Phase­I   of Bharatmala Pariyojana. 14. It   is   the   undisputed   fact   on   the   record,   as   has   been noticed   in   the   impugned   order   passed   by   the   High   Court,   the possession   of   the   land   was   taken   over   by   the   Land   Acquisition Collector   and   handed   over   to   Delhi   Development   Authority. Page 13 of 14 D.No.23608/2021 Report   of   possession   proceedings     dated   06.12.2012   has   also been   placed   on   record.   Hence,   one   of   the   conditions   being satisfied, we need not examine any other argument.    15. Keeping   in   view   the   aforesaid   fact   and   the   law   laid down   by   the   Constitution   Bench   of   this   Court   in   Indore Development Authority’s   case   (supra), in our opinion the order passed   by   the   High   Court   cannot   be   legally   sustained   and   the same   is   accordingly   set   aside.       However,   the   respondents   shall be entitled to receive compensation as per their entitlement.  The Land   Acquisition   Officer   should   also   take  steps   to   pay   the  same to the rightful owner.   16. The appeal is disposed of accordingly. ……………………J.                                              [Abhay S. Oka] ……….……………J.   [Rajesh Bindal] New Delhi; 11.04.2023.   Page 14 of 14