/2023 INSC 0379/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No.                            of 2023 (@ Special Leave Petition (C) No. 20857 OF 2022) The State of Haryana & Ors.   ...Appellants(s) Versus Hira Singh       …Respondent(s) with Civil Appeal No.                            of 2023 (@SLP(C) No. 28803/2018) Civil Appeal No.                            of 2023 (@SLP(C) No. 30435/2018) Civil Appeal No.                            of 2023 (@SLP(C) Nos. 418­419/2019) Civil Appeal No.                            of 2023 (@SLP(C) No. 21301/2022) Civil Appeal No.                            of 2023 (@SLP(C) No. 20856/2022) Civil Appeal No.                            of 2023 (@SLP(C) No. 20859/2022) Civil Appeal No.                            of 2023 Page 1 of 11 (@SLP(C) Nos. 20864­20865/2022) Civil Appeal No.                            of 2023 (@SLP(C) No. 21305/2022) 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 27.10.2016   passed   by   the   High   Court   of Punjab   and   Haryana   at   Chandigarh   in   CWP No.   26213/2014   and   other   allied   writ petitions, by which, the Division Bench of the High Court has allowed the said writ petitions and   has   declared   that   the   acquisition   with respect to the lands in question is deemed to have   lapsed   under   Section   24(2)   of   the   Right to   Fair   Compensation   and   Transparency   in Land   Acquisition,   Rehabilitation   and Page 2 of 11 Resettlement   Act,   2013   (hereinafter   referred to   as   “Act,   2013”),   the   State   of   Haryana   and others have preferred the present appeals.  2. From   the   impugned   common   judgment   and order   passed   by   the   High   Court,   it   appears that the Division Bench of the High Court has declared   that   the   acquisition   with   respect   to the   lands   of   respondents   –   original   writ petitioners   shall   be   deemed   to   have   lapsed under   Section   24(2)   of   the   Act,   2013   by observing in paragraph 21 as under: ­  “(21)   It   is   undeniable   that compensation  amount  has  not  been paid   or   deposited   with   the   Civil   or Reference Court as per Section 31(2) of   the   1894   Act.   It   may   further   be seen   from   the   date   of   Awards   in each   case   that   the   same   were passed   five   years   or   more   prior   to the   new   Act   came   into   force   on 01.01.2014.   It   thus   stands established that one of the statutory stipulation   contained   in   Section 24(2)   re:   non­payment   of compensation   or   its   deposit   for   a Page 3 of 11 period of five years or more from the date  of  passing   of  the  award  till  the new   Act   came   into   force   stands indisputably   established   in   these cases. Equally correct will be to hold that   the   petitioners   have   in   each case   established   that   they   continue to   retain   the   physical   possession   of the acquired land/properties.” 2.1 It is the case on behalf of the State that in all these cases the acquisition proceedings under the   Land   Acquisition   Act,   1894   was   under challenge by the land owners challenging  the notification  issued  under  Sections   4/6   of  the Land Acquisition Act, 1894 and the respective original land owners failed to get any relief. It is   also   the   case   on   behalf   of   the   State   of Haryana   that   in   fact   the   possession   of   the lands in question acquired was already taken over and in most of the cases by drawing the Rapat/Rooznamcha   and   therefore,   upon Page 4 of 11 taking   the   possession   the   lands   vested   with the   State   Government.   It   is   submitted   that therefore,   in   view   of   the   decision   of   the Constitution   Bench   of   this   Court   in   the   case of   Indore   Development   Authority   Vs. Manoharlal   and   Ors.,   reported   in   (2020)   8 SCC   129 ,   there   shall   not   be   any   deemed lapse of  acquisition with respect  to  the lands acquired   as   observed   and   held   by   the   High Court.    3. Shri   K.T.S.   Tulsi   and   Shri   Gopal Shankranarayanan, learned Senior Advocates appearing   on   behalf   of   original   writ petitioners   in   SLP   Nos.   20857/2022   and 28803/2018,   respectively,   in   the   cases   of Hira   Singh   and   Pritam   Kumar   Goel,   have submitted   that   in   fact   the   respective   land Page 5 of 11 owners are in actual and physical possession of  the   lands   in   question.   It   is   submitted   that therefore and when the compensation has not been   paid/tendered   as   per   Section   31   of   the Land   Acquisition   Act,   1894   as   rightly observed   and   held   by   the   High   Court,   there shall   be   deemed   lapse   of   acquisition   as   the conditions   mentioned   in   Section   24(2)   of   the Act, 2013 are satisfied.   3.1 Shri   K.T.S.   Tulsi,   learned   Senior   Advocate, appearing on behalf of the original land owner –   Hira   Singh   in   SLP   No.   20857/2022   has relied   upon   some   documents   produced   along with the  application  that  in fact  the proposal for   realignment   of   the   road   is   going   on   and therefore,   the   purpose   for   which   the   land   is acquired, the land is not needed.  Page 6 of 11 3.2 Shri   Gopal   Shankranarayanan,   learned Senior   Advocate,   appearing   on   behalf   of   the original   land   owner   –   Pritam   Kumar   Goel   in SLP No. 28803/2018 has also submitted that in   the   present   case   the   proposal   for   de­ acquisition of the land in question is pending and is actively under consideration, for which he   has   heavily   relied   upon   the   reply   under the RTI Act.   3.3 Learned   counsel   appearing   on   behalf   of   the respondents   in   other   Special   Leave   Petitions have   requested/prayed   that   in   case   this Court   proposes   to   remand   the   matter   to   the High Court in that case liberty be reserved in favour   of   the   land   owners   to   approach   the State Government under Section 101­A of the Act,   2013   as   applicable   to   the   State   of Page 7 of 11 Haryana   for   de­acquisition   of   the   lands   in question acquired.   4. Having   heard   learned   counsel   appearing   on behalf   of   the   respective   parties   and   having gone   through   the   impugned   common judgment   and   order   passed   by   the   High Court, more particularly, paragraph 21 of the impugned   order   and   as   it   is   the   case   on behalf   of   the   State   of   Haryana   that   the possession of the lands in question was taken over  by  preparing  Rapat/Rooznamcha and  in one   case,   the   possession   could   not   be   taken due   to   stay   order/pending   litigation,   the matters   are   required   to   be   remanded   to   the High Court to decide the writ petitions afresh in accordance with law and on its own merits taking   into   consideration   the   law   laid­down Page 8 of 11 by   this   Court   in   the   case   of   Indore Development Authority (supra).   5. In   view   of   the   above   and   for   the   reasons stated   above,   without   further   entering   into the   merits   of   the   cases   and   without expressing anything on the merits in favour of either   of   the   parties,   we   set   aside   the impugned   common   judgment   and   order passed   by   the   High   Court   and   remit   the matters back to the High Court to decide the same   afresh   in   accordance   with   law   and   on its   own   merits   and   taking   into   consideration the law laid down by this Court in the case of Indore   Development   Authority   (supra).   All the contentions which may be available to the respective   parties   are   kept   open   to   be considered   by   the   High   Court   in   accordance Page 9 of 11 with   law   and   on   its   own   merits   as   observed hereinabove.  6. We   request   the   High   Court   to   decide   and dispose of the writ petitions on remand at the earliest and preferably within a period of nine months from the date of receipt of the present order.   However,   it   is   observed   that   the   order of   remand   shall   not   preclude   the   State Government   in   taking   any   appropriate decision   on   de­acquisition   of   the   land   as contended   on   behalf   of   the   original   land owner   –   Pritam   Kumar   Goel   (In   SLP   No. 28803/2018)   and   the   same   may   be considered in accordance with the law and on its   own   merits   and   if   permissible   under   the law.  7. Similarly,   taking   into   consideration   order dated   29.09.2021   passed   in   SLP   (C)   Nos. Page 10 of 11 2966­2967/2021   and   other   allied   Special Leave Petitions, liberty is reserved in favour of the   original   writ   petitioners   to   make   a representation   to   the   State   Government   in terms   of   Section   101­A   of   the   Act,   2013,   as applicable   to   the   State   of   Haryana,   to   be made   within   a   month   from   today   if   they   so desire,   which   may   be   decided   in   accordance with   law   and   on   its   own   merits   within   a period of four months thereafter, for which we have   not   expressed   anything   in   favour   of either of the parties. Present appeals stand disposed of in terms of the above. No costs.         ………………………………….J. [M.R. SHAH] ………………………………….J. [C.T. RAVIKUMAR] NEW DELHI; MAY 02, 2023 Page 11 of 11