/2023 INSC 0606/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELALTE JURISDICTION CIVIL APPEAL NO. 5107 OF 2022 VINOD KUMAR & ORS.      …Appellant(s) Versus DISTRICT MAGISTRATE MAU & ORS.  …Respondent(s) J U D G M E N T J.B. PARDIWALA, J.  :   This   appeal   is   at   the   instance   of   unsuccessful original   writ   petitioners   and   is   directed   against   the   order passed by a Division Bench of the High Court of Judicature at Allahabad dated 28 th  February, 2020 in Writ­C No. 7310 of   2020   by   which   the   High   Court   rejected   the   writ application filed by the appellants taking  the view that the District Magistrate is competent to look into the legality and 12023INSC606 validity of the order passed by the Special Land Acquisition Officer   (for   short,   ‘SLAO’)   under   Section   3G(5)   of   the National   Highways   Authority   Act,   1956   (for   short   ‘the   Act 1956’). FACTUAL MATRIX 2. The   Central   Government   issued   a   notification   dated 23.01.2015 in exercise of power under Section 3A(1) of the Act 1956 proposing  to  acquire few parcels of land situated in the District Mau for the purpose of four lane widening of the National Highway No. 29. The said notification included the   land   bearing   Gat   Nos.   158,   160   and   161   resply   of   the village Ahirani Bujurg, District Mau (UP).  3. In   the   aforesaid   context,   a   further   notification   dated 21.01.2016   was   issued   under   Section   3D   of   the   Act   1956 declaring that the land as aforestated would be acquired for the public purpose.  Upon issuance of such notification, the land vested in the Central Government. 2 4. The   competent   authority   i.e.   the   Special   Land Acquisition   Officer   vide   award   dated   28.11.2016   passed under   Section   3G   of   the   Act   1956   determined   the compensation   to   be   paid   to   the   landowners   (parties   before us) for the acquired land. The relevant portion of the award passed by the competent authority reads thus:­ “By   assuming   the   rate   of   Rs.4,50,00,000.00   as   the stamp   rate   determined   for   the   transferable   land   as basis,   compensation   of   the   land   measuring   3.269 hec.   situated   in   village   Ahirani   Buzurg   which   is being   acquired   comes   out   to   Rs.14,71,05,000.00, double   amount   of   which   happens   to   be Rs.29,42,10,000.00   and   compensation   of   the structure   and   tree   comes   at   Rs.8,01,582.00,   total double   amount   of   which   comes   out   at Rs.15,29,06,582.00.   Amount   of   100%   Solatium amount   on   this   amount   comes   out   to Rs.30,00,11,582.00.   Additional   Compensation   of Rs.3,16,66,953.00   is   payable   at   the   rate   of   12% from   the   last   publication   of   Section   3A   dated   6th March,   2015.   Thus,   total   compensation   amount comes   out   to   Rs.63,16,90,117.00   (Rupees   sixty three   crores   sixteen   lakhs   ninety   thousand   one hundred   and   seventeen   only),   I   regard   to   which   I declare   the   Award.   By   recovering   land   acquisition expenses of Rs.6,31,69,012.00 at the rate of 10% of the   total   amount   of   compensation   and   100   times   of registered   value   of   less   land   revenue   which   comes out   at   Rs.7476.00   from   the   Acquiring   Authority, same   be   got   deposited   in   the   prescribed   Account Head.   Accordingly,   Notice   be   sent   to   the   concerned 3 Tehsil   for   proceedings   of   making   entry.   While making   one   copy   of   the   Award   Order   to   Indian National   Highway   Authority,   Gorakhpur,   letter   be sent for making available the entire amount covered by the Award in question.”   5.  On   11.12.2019,   the   respondents   herein   raised   a dispute   regarding   apportionment   of   the   compensation between   themselves   and   the   appellants   herein.   With respect   to   the   three   parcels   of   land,   the   respondents claimed   half   share   of   compensation   in   Gat   No.   158   and 1/3 rd   share   of   compensation   in   Gat   Nos.   160   and   161 respectively,   while   the   appellants   herein   claimed   5/8 th share   in   the   compensation   in   Gat   No.   158   and   13/16 th share in Gat Nos. 160 and 161 respectively. 6. In accordance with the legislative scheme i.e. Section 3H(3) of the Act 1956, the  competent authority  is required to   determine   the   shares   of   the   landowners   in   the compensation.   In   such   circumstances,   the   competent authority   called   for   a   report   from   the   revenue   authorities. The   revenue   authorities   vide   its   report   dated   11.04.2019 reported   the   share   of   the   appellants   and   respondents 4 herein.   This   report   was   in   favour   of   the   appellants.   The relevant portion of the report reads thus:­ “4.   That   on   the   basis   of   copy   of   Khasra   No.   1353, Gata No. 213 is mentioned which is having present No. 232/ 51 min. and present No. of Gata No. 213 B is   232   Min./183   and   present   No.   of   213   is   232 min./ 519. Similarly present No. of Gata No. 233 is 214/   644   acres   and   type   of   land   is   mentioned   as "Bagh Digar". Apart from it, present No. of Gata No. 208   is   227   /   1.440   acres   in   which   "Bagh   Digar"   is mentioned, which is correct.  5.   That   names   of   Mahadav   Shahi,   son   of   Sitaram Shahi and Bholanath, son of Ganga and Saryu, son of   Brijrnohan,   Caste   Kandu   are   recorded   in   Khata No. 46 of  Copy of  Khatauni for the  crop year 1348, Ahirani   Buzurg,   in   which   Gata   No.   232   acres   is recorded   and   name   of   Mahadev,   son   of   Sitaram Shahi and Bholanath, son of Ganga and Saryu, son of   Brijmohan,   Caste   Kanu   is   recorded   in   respect   of Gata No. 128 for the crop year 1348. Gata No. 232/ 0.284   acres   is   mentioned   in   it   and   names   of Mahadev, son of Sitaram Shahi and Bholanath, son of   Brij   Mohan,   Caste   Kandu   are   recorded   in   Khata No.   92.   Gata   No.   232/0.539   and   Gata   No. 233/0.644 two Gatas admeasuring 1.163 acres are mentioned in it, which is correct. On the basis of the crop   year   1348,   which   has   been   mentioned   as Jamman   12.   On   its   basis,  ½   equal   share   in   Gata No.  227  / 1.440, equal share   of  Salum in  Gata No. 232 min./ 0.551, 232/ 0.183, 232/ 0.539 and 233/ 1.624 have been determined, which road is situated on both sides  of  Hashiya Doharighat  to  Gazipur, in which   Applicant   has   got   1/3 rd   share   in   Gata   Nos. 5 232   and   233   and   Applicants   have   got  ½   share   in Gata   No.   227   /   1.440   acres   and   present   Gata   No. 158,   in   regard   to   which   according   to   the   order passed by the Additional Civil Judge, Azamgarh on 31.05.1976, Applicants Suresh and others have got 1/8 th   share   in   Gatas   No.   232,   233   i.e.   in   present Gata No. 158 measuring 0.583 and 1/16 th   share in Gatas No. 160 and 161.”    7. The   respondents   herein   objected   to   the   aforesaid   report. Both the parties were given opportunity to file their documents. An   opportunity   of   hearing   was   also   given   to   the   parties   and thereafter the competent authority i.e. SLAO, Mau proceeded to determine   the   shares   of   the   various   parties   in   the   land   in question   vide   order   dated   11.12.2019.   This   order   was   passed under Section 3H(3) of the Act 1956. The SLAO relied upon the earlier   judgment   of   the   Civil   Court   dated   31.05.1976.   It   is   the case   of   the   appellants   that   the   SLAO   has   correctly   determined the   shares   between   the   parties.     The   relevant   portion   of   the order passed by the competent authority/SLAO reads thus:­ “Above   parties   have   been   heard   and   evidences available   in   the   file   have   been   duly   perused. Khatauni   for   the   crop   year   1348   produced   by   the Objector   in   his   support   as   evidence   have   been examined. Present Khatauni for the crop year 1423­ 6 1428, C. H. Form­41 and 45 and Form­11, previous Khatauni   and   order   dated   31.05.1976   passed   by the     Hon'ble   Court   of   Additional   Civil   Judge, Azamgarh   have   been   perused.   Hon'ble   Court   of Additional   Civil   Judge   in   its   very   passed   order   has mentioned   the   pedigree   of   the   family,   which   has been mentioned  by Tehsildar, Ghosi while  perusing all   the   documents.   This   pedigree   and   share mentioned   in   it   confirms   the   submission   of   the report.   The   Hon'ble   Civil   Court   has   categorically spoken   on   the   issue   of   share   in   the   suit   while framing   issue   No.1   "Whether   the   Plaintiff   is   co­ owner and in the possession over the trees of list Ka to   the   extent   of   the   1/4 th   and   list   Kha   1/8 th   and 1/12 th   of the list Ga as alleged in the plaint?" While deciding   the   above   mentioned   issue   as   well   as others,   Hon'ble   Court   of   Additional   Civil   Judge, Azamgarh   has   clearly   mentioned   in   its   order   "In view  of  the  above  pedigree   and  the  documents,  the share   of   Ganga,   father   of   Bhola   and   Sukdeo   was 1/4 th  in the grove of plot No. 208 (new number 158). "Further,   "In   view   of   what   has   been   discussed above,   I   arrived   at   the   irresistible   conclusion   that Bhola   had   1;sth   share   in   Plot   No.   208   (Old   227), 1/32 nd  share into trees of plot No. 213 and 214 (232 and 233 old) and 1/16 th  share in tree of Doharighat ­   Ghazipur   Road."   In   the   above   judicial   order, partition   of   trees   with   land   and   shares   finds mention,   but   balance   of   convenience   is   falling   in favour of the Respondent Vinod. In my view, all the people   who   are   present   in   the   joint   tenureship/co­ tenureship their share is to be decided on the basis of pedigree. Therefore, when the  pedigree  has  been decided   by   a   competent   Civil   Court   against   which the Defendants have never appealed, hence judicial estoppel also in the same. Accordingly, the  claim of Mr.  suresh  Gupta  is  not  justified.  Even  earlier  also, 7 report   was   sought   from   Tehsil   Ghosi   in   the   present case   in   regard   to   objection   on   the   determination   of the   share,   on   which   while   granting   sufficient opportunity of hearing to both the parties, same was furnished by Tehsildar Ghosi while  determining the share. Even by appearing before the Court, both the parties have expressed the consent in regard to this fact   that   Suraj,   Ganga,   Baldev   Salik   and Radhakrishan   were   the   children   of   Shri   Brijmohan, in which Baldev died without children and thus, all of   them   shall   have   1/4 th   share   in   the   property   of Brijmohan.   Ganga   had   two   children   namely Bholanath   and   Sukt1dev.   Applicant   Suresh   is   the heir of Shri Dwarika, son of Parag, who had bought the   property   from   Bholanath   in   the   auction. Accordingly,   Bholanath   can   auction   out   that   much only  of   which he  is  an  owner lawfully.  It   shall  also be   pertinent   to   mention   this   fact   also   that consolidation   proceedings   have   already   been conducted   in   village   Ahirani   Buzurg,   only   after which, present records CH Form 11, 23, 41 and 45 have been prepared and Khatauni has been formed on   their   basis.   Applicant   Suresh   Gupta   or   any member   of   his   family   has   neither   raised   any objection   in   this   regard   before   the   Court   nor   has produced any evidence of initiating any proceedings in the Court, therefore, he is barred by Section 49 of the Consolidation of Holding Act. ORDER Thus, in pursuance of the evidence available on the file,   present   Khatauni,   report   of   the   then   Tehsildar, Ghosi and order of Hon'ble Court of Additional Civil Judge,   share   produced   on   the   file   are   satisfactory and   correct.   Accordingly,   by   preparing   file   for 8 payment  of  compensation, same  be  produced.  After doing needful, file be consigned to Record Room.  Sd/­ illegible  (Atul Vats)  Competent Authority/ SLAO  Mau  11.12.2019”   8.  The  respondents,  being  dissatisfied  with   the   order   dated 11.12.2019   passed   by   the   SLAO   referred   to   above,   challenged the same by filing a petition before the District Magistrate, Mau invoking   Section   3G(5)   of   the   Act   1956.   It   is   the   case   of   the appellants herein that the District Magistrate, Mau without any jurisdiction   and   further   without   giving   any   opportunity   of hearing   to   the   appellants   proceeded   to   pass   an   order   dated 16.01.2020 granting higher shares in favour of the respondents towards   compensation.     The   operative   portion   of   the   order passed by the District Magistrate, Mau reads thus:­ “ORDER On the basis of the above examination, order dated 11.12.2019   of   the   competent   Officer/Special   Land Acquisition   Officer,   Mau   is   set   aside.   File   is remanded   back   to   the   competent   Officer   with   this direction   that   while   duly   examining   the   records produced  by the  above  parties, keeping in view  the ownership   of   the   land   acquired   by   the   ancestors   of 9 the   objectors   in   the   auction   and   according   to   the separate pedigrees of Khatedar, share of Khatedars be   determined   and   also   produce   the   proposal   from Tehsil   for   taking   action   against   the officials/employees   who   produced   erroneous report.” 9.  The   appellants   herein,   being   dissatisfied   with   the   order passed   by   the   District   Magistrate,   Mau   referred   to   above, challenged   the   same   before   the   High   Court   of   Judicature   at Allahabad   by   filing   Writ­C   No.   7310   of   2020.   The   said   writ application came to be rejected by a Division Bench of the High Court vide its order dated 28.02.2020. The order passed by the High Court reads thus:­ “1.   Heard   Sri   Yadvendra   Pratap   Singh,   learned counsel   for   petitioners   and   learned   Standing Counsel for respondents.  2.   Writ   petition   is   directed   against   order   dated 16.01.2020   passed   by   District   Magistrate,   Mau   in purported exercise of power under Section 3(G)(5) of National Highway Act, 1956 (hereinafter referred to as   "Act,   1956")   whereby   he   has   set   aside   order passed   by   Special   Land   Acquisition   Officer,   Mau passed on 11.12.2019 and remanded the matter for redetermination. 3.   Learned   counsel   for   petitioners   submitted   that determination   was   already   made   but   could   not 10 dispute   that   District   Magistrate   was   competent   to examine   the   order   passed   by   Special   Land Acquisition   Officer   and   take   appropriate   decision   in accordance with law and order impugned in present writ petition is not without jurisdiction. No otherwise error could be shown in the impugned order.  4. Writ petition lacks merit. Dismissed.” 10.  In   such   circumstances   referred   to   above,   the   appellants came before this Court by filing the special leave petition.   This Court vide order dated 31.08.2020 issued notice and stayed the operation   of   the   order   passed   by   the   District   Magistrate,   Mau dated   16.01.2020.   Later,   leave   was   granted   and   the   appeal came to be admitted.  SUBMISSIONS ON BEHALF OF THE APPELLANTS 11. Mr.   Gaurav   Agrawal,   the   learned   counsel   appearing   for the   appellants,   vehemently   submitted   that   the   High   Court committed   a   serious   error   in   passing   the   impugned   order.   He submitted   that   the   order   which   came   to   be   passed   by   the competent   authority   dated   11.12.2019   could   be   said   to   be under Section 3H(3) of the Act 1956. If the respondents had any grievance   in   regard   to   the   order   passed   by   the   competent 11 authority the remedy available in law to them was to approach the competent authority so that the competent authority could have   referred   the   matter   to   the   Civil   Court.   According   to   the learned   counsel,   such   procedure   is   laid   down   under   Section 3H(4) of the Act 1956. 12. The   learned   counsel   further   submitted   that   the   District Magistrate, Mau who is an arbitrator  appointed by the Central Government   does   not   have   any   jurisdiction   to   decide   the apportionment   of   the   compensation.   He   is   empowered   only   to decide the quantum of compensation under Section 3G(5) of the Act 1956 as an arbitrator. 13. The learned counsel submitted  that  challenge before the District   Magistrate,   Mau   was   to   the   order   dated   11.12.2019 passed   by   the   competent   authority   which   he   could   not   have entertained.   The order passed by the District Magistrate dated 16.01.2020 could be said to be without jurisdiction. 14. In   the   last,   the   learned   counsel   submitted   that   even otherwise   the   impugned   order   passed   by   the   District Magistrate, Mau, could be said to be without jurisdiction as no 12 notice   or   any   opportunity   of   hearing   was   given   to   the appellants. 15. In   such   circumstances   referred   to   above,   the   learned counsel   prayed   that   there   being   merit   in   his   appeal,   the   same may be allowed and the order passed by the District Magistrate, Mau   dated   16.01.2020   be   quashed   and   set   aside   and   the   writ application   filed   by   the   appellants   before   the   High   Court   be allowed. SUMISSIONS   ON   BEHALF   OF   THE   RESPONDENT   NO.   1   – DISTRICT MAGISGRATE,  MAU   AND  THE RESPONDENT  NO. 2  ­        COMPETENT AUTHORITY/SPECIAL   LAND  ACQUISITION OFFICER, MAU  16.  Shri   V.K.   Shukla,   the   learned   senior   counsel   appearing for   the   District   Magistrate,   Mau   (respondent   No.   1)   and Competent   Authority/Special   Land   Acquisition   Officer,   Mau (respondent   No.   2),   very   fairly   submitted   that   the   High   Court committed an error in rejecting the writ application filed by the appellants   herein.   Shri   Shukla   submitted   that   the   District Magistrate, Mau could not have entertained any petition filed at the   instance  of   the  respondents   seeking  to   challenge   the  order 13 passed   by   the   competent   authority   dated   11.12.2019   under Section   3H(3)   of   the   Act   1956.   In   such   circumstances   referred to   above,   Shri   Shukla   submitted   that   appropriate   relief   be granted in favour of the appellants. SUBMISSIONS ON BEHALF OF RESPONDENT NOS. 4, 6 AND 16  17. Shri   Arvind   Kumar   Shukla,   the   learned   counsel appearing for the respondent Nos. 4, 6 and 16, submitted that no error not to speak of any error of law could be said to have been   committed   by   the   High   Court   in   passing   the   impugned order.  He submitted  that  the  dispute, in  substance, is  not  one of   apportionment   but   is   in   respect   of   the   share   in   the   subject land.  In such  circumstances, the  District  Magistrate, Mau  had the   jurisdiction   and   competence   to   look   into   the   order   passed by   the   competent   authority   by   relying   upon   the   order   dated 31.05.1976   passed   by   the   Principal   Civil   Judge,   Azamgarh   in Civil   Suit   No.   63   of   1970.     In   such   circumstances   referred   to above, the learned counsel prayed that there being no merit in the present appeal, the same may be dismissed. 14 ANALYSIS 18. Having   heard   the   learned   counsel   appearing   for   the parties   and   having   gone   through   the   materials   on   record,   the only   question   that   falls   for   our   consideration   is   whether   the High Court committed any error in passing the impugned order. 19. Before   adverting   to   the   rival   submissions   canvassed   on either side, we must look into few relevant provisions of the Act 1956.   20. Section 3A reads thus:­ “ 3A. Power to acquire land, etc. —(1) Where the Central   Government   is   satisfied   that   for   a   public purpose   any   land   is   required   for   the   building, maintenance,   management   or   operation   of   a national   highway   or   part   thereof,   it   may,   by notification   in   the   Official   Gazette,   declare   its intention to acquire such land.  (2)   Every   notification   under   sub­section   (1)   shall give a brief description of the land.   (3)   The   competent   authority   shall   cause   the substance of the notification to be published in two local   newspapers,   one   of   which   will   be   in   a vernacular language.” 15 21. Section 3C provides for hearing of objections. Section 3D provides for declaration of acquisition.   Section 3E provides for power   to   take   possession.   Section   3G   is   with   respect   to determination of amount payable as compensation. Section 3G reads thus:­ “ 3G.   Determination   of   amount   payable   as compensation. —(1)   Where   any   land   is   acquired under   this   Act,   there   shall   be   paid   an   amount which   shall   be   determined   by   an   order   of   the competent authority. (2)   Where   the   right   of   user   or   any   right   in   the nature   of   an   easement   on,   any   land   is   acquired under   this   Act,   there   shall   be   paid   an   amount   to the   owner   and   any   other   person   whose   right   of enjoyment   in   that   land   has   been   affected   in   any manner whatsoever by reason of such acquisition an   amount   calculated   at   ten   per   cent,   of   the amount determined under sub­section (1), for that land.  (3)   Before   proceeding   to   determine   the   amount under   sub­section   (1)   or   sub­section   (2),   the competent   authority   shall   give   a   public   notice published   in   two   local   newspapers,   one   of   which will   be   in   a   vernacular   language   inviting   claims from   all   persons   interested   in   the   land   to   be acquired.  (   4) Such notice  shall state  the  particulars   of the   land   and   shall   require   all   persons 16 interested   in   such   land   to   appear   in   person or   by   an   agent   or   by   a   legal   practitioner referred   to   in   sub­section   (2)   of   section   3C, before   the   competent   authority,   at   a   time and   place   and   to   state   the   nature   of   their respective interest in such land. (5)   If   the   amount   determined   by   the   competent authority   under   sub­section   (1)   or   sub­section   (2) is   not   acceptable   to   either   of   the   parties,   the amount   shall,   on   an   application   by   either   of   the parties,   be   determined   by   the   arbitrator   to   be appointed by the Central Government.  (6)   Subject   to   the   provisions   of   this   Act,   the provisions   of   the   Arbitration   and   Conciliation   Act, 1996 (26 of 1996) shall apply to every arbitration under this Act.  (7) The competent authority or the arbitrator while determining   the   amount   under   sub­section   (1)   or sub­section   (5),   as   the   case   may   be,   shall   take into consideration—  (a)     the market value of the land on the date of   publication   of   the   notification   under section 3A;  (b)   the   damage,   if   any,   sustained   by   the person   interested   at   the   time   of   taking possession   of   the   land,   by   reason   of   the severing of such land from other land;  (c)   the   damage,   if   any,   sustained   by   the person   interested   at   the   time   of   taking possession   of   the   land,   by   reason   of   the acquisition   injuriously   affecting   his   other immovable property in any manner, or his earnings;  17 (d)     if,   in   consequences   of   the   acquisition   of the   land,   the   person   interested   is compelled   to   change   his   residence   or place   of   business,   the   reasonable expenses,   if   any,   incidental   to   such change.” (Emphasis supplied) 22. Section   3H   is   with   respect   to   deposit   and   payment   of amount.   What   is   relevant   for   our   purpose   is   sub­clause   (4)   of Section 3H. Sub­clause (4) reads thus:­ “ 3H. Deposit and payment of amount .— (4) If any dispute arises as to the apportionment of the amount or any part thereof or to any person to whom the same or any part thereof is payable, the competent authority shall refer the dispute to  the  decision of the principal   civil   court   of   original   jurisdiction   within   the limits of whose jurisdiction the land is situated.” 23. The scheme of the Act 1956 and the statutory provisions referred   to   above   makes   it   very   clear   that   once   any   land   is acquired   under   the   Act   1956,   the   competent   authority   is obliged to pay an amount by  way of compensation.   There is a procedure   which   has   been   prescribed   under   Section   3G   of   the Act   1956.   Sub­clause   (5)   of   Section   3G   makes   it   abundantly clear that if the amount determined by the competent authority 18 under   sub­section   (1)   or   sub­section   (2)   of   Section   3G   is   not acceptable   to   either   of   the   parties,   the   amount   will   have   to   be determined   by   the   arbitrator   who   may   be   appointed   by   the Central Government on the strength of an application by either of the parties.  Section 3H provides that the amount determined towards   compensation   under   Section   3G   will   have   to   be deposited   by   the   Central   Government   in   accordance   with   the rules.   It   is   only   after   such   amount   is   deposited   by   the competent   authority   that   the   possession   of   the   land   can   be taken. Sub­clause (4) of Section 3H talks about apportionment of the amount.  The language of sub­clause (4) of Section 3H is plain   and   simple.   It   provides   that   if   any   disputes   arises   as   to the   apportionment   of   the   amount   or   any   part   thereof,   the competent   authority   is   obliged   to   refer   the   dispute   to   the decision   of   the   Principal   Civil   Court   of   original   jurisdiction within the limits of whose jurisdiction the land is situated.  24. In   the   case   on   hand,   the   High   Court   seems   to   have completely   misread   the   provisions   of   the   Act   1956.   It   fell   into error   as   it   failed   to   apply   the   well   settled   principle   of   law   that 19 for   construing   a   legal   provision,   the   first   and   foremost   rule   of construction is the literal construction.   All that the Court has to see at the very outset is what does the provision state.  If the provision is unambiguous and from the provision the legislative intent is clear, the Court need not  call into aid the other  rules of   construction   of   statute.   The   other   rules   of   construction   are called into aid only when the legislative intent is not clear. 25.  It   may   be   mentioned   in   the   aforesaid   context   that   the first   and   foremost   principle   of   interpretation   of   a   statute   in every   system   of   interpretation   is   the   literal   rule   of interpretation.   The   other   rules   of   interpretation,   for   example, the   mischief   rule/   purposive   construction,   etc.   can   only   be resorted to when the plain words of a statute are ambiguous or lead to no intelligible results or if read literally would nullify the very   object   of   the   statute.   Where   the   words   of   a   statute   are absolutely   clear   and   unambiguous,   recourse   cannot   be   had   to the   principles   of   interpretation   other   than   the   literal   rule.   The language   employed   in   a   statute   is   the   determinative   factor   of the legislative intent. The legislature is presumed to have made 20 no mistakes. The presumption is that it intended to say what it has   said.   Assuming   there   is   a   defect   or   an   omission   in   the words used by the legislature, the Court cannot correct or make up the deficiency.  26. There   is   a   fine   distinction   between   determining   the amount   to   be   paid   towards   compensation   and   the apportionment of the amount. The legislature has thought fit to confer   powers   upon   the   Principal   Civil   Court   of   original jurisdiction   to   determine   the   dispute   arising   as   to   the apportionment   of   the   amount.   There   is   a   reason,   why   the legislature has thought fit to confer such power to the Principal Civil   Court   of   original   jurisdiction   within   the   limits   of   whose jurisdiction   is   land   is   situated.     We   shall   try   to   explain hereinafter.  27.  The   question   of   apportionment   of   compensation   is   not free   from   difficulties.   In   apportioning   the   compensation,   the Court   has   to   give   to   each   claimant   the   value   of   the   interest which   he   has   lost   by   compulsory   acquisition.   So   stated,   the proposition  may  appear  simple,  but  in  its  practical  application 21 numerous   complicated   problems   arise   in   apportioning   the compensation awarded.  The difficulty experienced is due to the nature of a variety of interests, rights and claims to land which have   to   be   valued   in   terms   of   money.   The   compensation awarded   for   compulsory   acquisition   is   the   value   of   all   the interests which are extinguished and that compensation has to be   distributed   equitably   amongst   persons   having   interest therein   and   the   Court   must   proceed   to   apportion   the compensation   so   that   the   aggregate   value   of   all   interests   is equal   to   the   amount   of   compensation   awarded.   But   in   the valuation   of   competing   interests,  which   from   its   very   nature  is dependent   upon   indefinite   factors   and   uncertain   data, considerable   difficulty   is   encountered.   Indisputably,   in apportioning   compensation   the   Court   cannot   proceed   upon hypothetical considerations but must proceed as far as possible to   make   an   accurate   determination   of   the   value   of   the respective   interests   which   are   lost.   The   Court   must,   in   each case, having  regard to the circumstances and the possibility of a   precise   determination   of   the   value   having   regard   to   the 22 materials   available,   adopt   that   method   of   valuation   which equitably   distributes   the   compensation   between   the   persons entitled thereto. [See :  Dossibai Nanabhoy Jeejeebhoy v. P.M. Bharucha, (1956) 60 Bom LR 1208 ] 28.  Thus,   the   only   general   principle   one   could   state   is   that apportionment   under   sub­clause   (4)   of   Section   3H   of   the   Act 1956 is not a revaluation but a distribution of the value already fixed among the several persons interested in the land acquired in   accordance   with   the   nature   and   quantum   of   the   respective interests.     In   ascertainment   of   those   interests,   the determination   of   their   relative   importance   and   the   manner   in which   they   can   be   said   to   have   contributed   to   the   total   value fixed   are   questions   to   be   decided   in   the   light   of   the circumstances   of   each   case   and   the   relevant   provisions   of   law governing   the   rights   of   the   parties.   The   actual   rule   for apportionment   has   to   be   formulated   in   each   case   so   as   to ensure   a   just   and   equitable   distribution   of   the   total   value   or compensation among the persons interested in the land.  23 29. In   the   circumstances   referred   to   above,   the   legislature thought   fit   to   assign   such   function   to   none   other   than   the Principal Civil Court of original jurisdiction.  30. We   are   not   impressed   by   the   submission   canvassed   on behalf   of   the   respondent   Nos.   4,   6   and   16   that   the   dispute between the parties is not one of apportionment but the same is with   regard   to   giving   effect   to   the   order   passed   by   the   Civil Court in Civil Suit No. 63 of 1970 decided on 31.05.1976. What is   perhaps   sought   to   be   argued   is   that   the   shares   in   the   land acquired   should   be   determined   on   the   basis   of   some   order passed by the Civil Court referred to above. Thus, if the private respondents   want   to   rely   upon   the   order   passed   by   the   Civil Court, they can do so before the Court of the Principal Judge of original jurisdiction. We hold that the District Magistrate, Mau has  no power  or  jurisdiction  in regard to the apportionment  of the amount. 31. We fail to understand on what basis the High Court in its impugned   order   has   observed   that   the   District   Magistrate   is competent   to   examine   the   order   passed   by   the   Special   Land 24 Acquisition   Officer   and   decide   the   dispute   as   to   the apportionment of the amount. 32.   In   the   decision   in   Sharda   Devi   v.   State   of   Bihar , reported   in   2003   MhLJ   Online   (S.C.)   23   =   AIR   2003   SC   942, this Court had an occasion to consider the ambit and scope of Sections 30 and 31 resply of the Land Acquisition Act, 1894. In analyzing  and interpreting  these provisions, this Court held as under:­ “23.   The   two   provisions   contemplating   power   of   the Collector   to   make   reference   as   contained   in   Section 18   and   Section   30   of   the   Act   need   a   comparative study.   Under   Section   18   the   subject­matter   of reference   can   be   a   dispute   as   to   any   one   or   more   of the following: (i) as to the measurement of the land, (ii) as to the amount or the quantum of the compensation, (iii)   as   to   the   persons   to   whom   the   compensation   is payable,   (iv)   as   to   the   apportionment   of   the compensation   among   the   persons   interested. Under   Section 30   the subject matter of dispute can be: (i) the apportionment of the amount of compensation or any part thereof, (ii) the persons to whom the amount of   compensation   or   any   part   thereof   is   payable. Though   the   expression   employed   in   Section   18   is   'the amount   of   compensation'   while   the   expression employed in   Section 30   is 'the amount of compensation or   any   part   thereof',   this   distinction   in   legislative drafting is immaterial and insignificant and a dispute as   to   entitlement   or   apportionment   of   part   of   the 25 compensation   would   also   be   covered   by   Section   18   of the Act on the principle that the whole includes a part too.   Thus,   at   the   first   blush,   it   seems   that   Section 30   overlaps   Section   18   in   part;   but   as   will   be   seen shortly hereinafter, it is not so. 24. Dr.   G.H.   Grant   Vs.   State   of   Bihar   (supra)   is   a three­Judge   Bench   decision   of   this   Court   wherein   the scheme of the Act by reference to the power vesting in the   Collector   to   make   a   reference   came   up   for   the consideration  of  the  Court.  The   three­Judge   Bench  by a majority of 2:1 laid down the following principles : (i) There are two provisions in the Act under which the   Collector   can   make   a   reference   to   the   Court, namely,   Section   18   and   Section   30 .   The   powers under   the   two   sections   are   distinct   and   may   be invoked   in   contingencies   which   do   not   overlap.   A person   shown   in   that   part   of   the   award   which relates   to   apportionment   of   compensation   who   is present   either   personally   or   through   a representative   or   on   whom   notice   is   issued under   Section   12(2) ,   must,   if   he   does   not   accept the   award,   apply   to   the   Collector   to   refer   the matter   to   the   Court   under   Section   18   within   the time prescribed thereunder. But a person who has not appeared in the acquisition proceedings before the Collector may, if he is not served with notice of filing, raise a dispute as to apportionment or as to the   persons   to   whom   it   is   payable   and   apply   to the   Court   for   a   reference   under   Section   30 ,   for determination   of   his   right   to   compensation   which may have existed before the award, or which may have   devolved   upon   him   since   the   award.   For   a reference under   Section 30 , no period of limitation is prescribed. (ii) It is not predicated of the exercise of the power to   make   a   reference   under   Section   30   that   the 26 Collector   has   not   apportioned   the   compensation money by his award. (iii)   The   award   made   by   the   Collector under   Section   11   is   not   the   source   of   the   right   to compensation. An award is strictly speaking only an   offer   made   by   the   Government   to   the   person interested   in   the   land   notified   for   acquisition;   the person interested is not bound to accept it and the Government   can   also   withdraw   the   acquisition u/s 48. It is only when possession of the land has been   taken   by   the   Government   u/s   16   that   the right   of   the   owner   of   the   land   is   extinguished. Therefore   the   appellant's   contention   that   title   to compensation   is   derived   solely   from   and   on   the date of the award could not be accepted. (iv)  The   liability  of  the   Government  u/s  31 to  pay compensation to the person entitled thereto under the award does not imply that only the persons to whom   compensation   is   directed   to   be   paid   under the   award   may   raise   a   dispute   u/s   30.   The scheme   of   apportionment   by   the   Collector under   Section   11   is   conclusive   only   between   the Collector   and   the   persons   interested   and   not among   the   persons   interested.   Payment   of compensation   u/s   31   to   the   persons   declared   in the   award   to   be   entitled   thereto   discharges   the State of its liability to pay compensation leaving it open   to   the   claimant   to   compensation   to   agitate his   right   in   a   reference   u/s   30   or   by   a   separate suit. (v)   Under   the   Bihar   Land   Reforms   Act   the   title   of the   appellant   to   the   land   noticed   for   acquisition became vested in the State and therefore the right to   compensation   for   the   land   acquired   devolved upon the State. A dispute then arose between the State   Government   and   the   appellant   "as   to   the persons   to   whom"   compensation   was   payable. 27 The   State   had   no   right   to   the   compensation payable   for   the   land   under   a   title   existing   before the   date   of   the   award   of   the   Collector   and   no application   could   be   made   by   it   as   a   person interested within the meaning of   Section 18 . But a dispute between the appellant and the State as to their conflicting claims to the compensation money was clearly a dispute which could be referred u/s 30   of   the   Act   to   the   Court.   There   is   nothing in   Section   30   which   excludes   a   reference   to   the Court   of   a   dispute   raised   by   a   person   on   whom the   title   of   the   owner   of   the   land   has   since   the award, devolved.    30.  The   scheme  of  the  Act   reveals   that   the  remedy  of reference u/s 18 is intended to be available only to a 'person interested'. A person present either personally or   through   representative   or   on   whom   a   notice   is served   u/s   12(2)   is   obliged,   subject   to   his   specifying the test as to locus, to apply to the Collector within the time   prescribed   u/s   18(2)   to   make   a   reference   to   the Court. The basis of title on which the reference would be   sought   for   u/s   18   would   obviously   be   a   pre­ existing title by reference to the date of the award. So is   Section   29 ,   which   speaks   of   'persons   interested'. Finality to the award spoken of by   Section 12(1)   of the Act   is   between   the   Collector   on   one   hand   and   the 'persons interested' on the other hand and attaches to the   issues   relating   to   (i)   the   true   area,   i.e. measurement of the land, (ii) the value of the land, i.e. the   quantum  of   compensation,  and   (iii)   apportionment of   the   compensation   among   the   'persons   interested'. The 'persons interested' would be bound by the award without   regard   to   the   fact   whether   they   have respectively   appeared   before   the   Collector   or   not.   The finality   to   the   award   spoken   of   by   Section   29   is   as between   the   'persons   interested'   inter   se   and   is 28 confined   to   the   issue   as   to   the   correctness   of   the apportionment.   Section   30   is   not   confined   in   its operation   only   to   'persons   interested'.   It   would, therefore,   be   available   for   being   invoked   by   the 'persons   interested'   if   they   were   neither   present   nor represented   in   proceedings   before   the   Collector,   nor were   served  with notice   u/s   12(2)  of   the  Act  or when they claim on the basis of a title coming into existence post   award.   The   definition   of   'person   interested' speaks of 'an interest in compensation to be made'. An interest coming into existence post award gives rise to a   claim   in   compensation   which   has   already   been determined.   Such   a   person   can   also   have   recourse to   Section   30 .   In   any   case,   the   dispute   for which   Section   30   can   be   invoked   shall   remain confined only (i) as to the apportionment of the amount of   compensation   or   any   part   thereof,   or   (ii)   as   to   the persons   to   whom   the   amount   of   compensation (already   determined)   or   any   part   thereof   is   payable. The State claiming on the basis of a pre­existing right would not be a 'person interested', as already pointed out hereinabove and on account of its right being pre­ existing,   the   State,   in   such   a   case,   would   not   be entitled   to   invoke   either   Section   18   or   Section 30   seeking   determination   of   its   alleged   pre­existing right. A right accrued or devolved post award may be determined   in   a   reference   u/s   30   depending   on Collector's discretion to show indulgence, without any bar as to limitation. Alternatively, such a right may be left   open   by   the   Collector   to   be   adjudicated   upon   in any   independent   legal   proceedings.   This   view   is   just, sound and logical as a title post award could not have been   canvassed   upto   the   date   of   the   award   and should   also   not   be   left   without   remedy   by   denying access   to   Section   30 .   Viewed   from   this   angle,   Section 18   and   30   would not overlap and would have fields to operate independent of each other. 29 37. The   Collector   acts   as   a   representative   of   the State   whilst   holding   proceedings   under   the   Land Acquisition   Act .   In   fact,   he   conducts   the   proceedings on   behalf   of   the   State.   The   award   of   the   Collector   is not   the   source   of   the   right   to   compensation;   it   is   the pre­ existing right which is recognized by the Collector and   guided   by   the   findings   arrived   at   in   determining the   objections,   if   any,   the   Collector   quantifies   the amount   of   compensation   to   be   placed   as   an   offer   of the   appropriate   Government   to   the   owner   recognized by   the   State.   The   offeree   may   accept   or   decline   the offer. It he accepts the offer and the Government takes possession   over   the   land,   the   title   of   the   offeree   is extinguished   and   vests   absolutely   in   the   Government free   from   all   encumbrances.   The   power   to   make   an award   under   Section   11   and   to   make   a   reference under   Sections   18   or   30   of   the   Act   is   a   statutory power. The sweep of jurisdiction of Court to determine the disputes is also statutory and is controlled by the bounds   created   by   Section   17   or   30   whereunder   the reference has been made to the Court. The power has to   be   exercised   to   the   extent   to   which   it   has   been conferred   by   the   Statute   and   on   availability   of   pre­ existing   conditions   on   the   availability   of   which   and which alone the power can be exercised. 38. Award   made   by   the   Collector   is   final   and conclusive   as   between   the   Collector   and   the   'persons interested',   whether   they   have   appeared   before   the Collector or not, on two issues : (i) as to true area, i.e. measurement   of   land   acquired,   (ii)   as   to   value   of   the land,   i.e.   the   amount   of   compensation,   and   (iii)   as   to the   apportionment   of   the   compensation   among   the 'persons   interested'   again,   between   the   Collector   and the   'persons   interested'   and   not   as   amongst   the 'persons interested' inter se. In the event of a reference 30 having   been   sought   for   u/s   18,   the   Collector's   award on   these   issues;   if   varied   by   Civil   Court,   shall   stand superseded to that extent. The scheme of the Act does not   attach   a   similar   finality   to   the   award   of   the Collector   on   the   issue   as   to   the   person   to   whom compensation   is   payable;   in   spite   of   the   award   by Collector   and   even   on   failure   to   seek   reference,   such issue   has   been   left   available   to   be   adjudicated   upon by any competent forum.”   33. We   are   of   the   view   that   when   it   comes   to   resolving   the dispute   relating   to   apportionment   of   the   amount   determined towards   compensation,   it   is   only   the   Principal   Civil   Court   of original   jurisdiction   which   can   do   so.   Principal   Civil   Court means the Court of the District Judge. 34. Our final conclusion is as under:­ If any dispute arises as to   the   apportionment   of   the   amount   or   any   part   thereof   or   to any   person   to   whom   the   same   or   any   part   thereof   is   payable, then,   the   competent   authority   shall   refer   the   dispute   to   the decision   of   the   Principal   Civil   Court   of   original   jurisdiction within the limits of whose jurisdiction the land is situated. The competent   authority   possesses   certain   powers   of   the   Civil Court,   but   in   the   event   of   a   dispute   of   the   above   nature,   the summary   power,   vesting   in   the   competent   authority   of 31 rendering an opinion in terms of sub­section (3) of Section 3H, will   not   serve   the   purpose.     The   dispute   being   of   the   nature triable   by   the   Civil   Court   that   the   law   steps   in   to   provide   for that to be referred to the decision of the Principal Civil Court of original   jurisdiction.   The   dispute   regarding   apportionment   of the   amount   or   any   part   thereof   or   to   any   person   to   whom   the same   or   any   part   thereof   is   payable,   would   then   have   to   be decided by that Court.  35. In such circumstance referred to above, the order passed by   the   District   Magistrate,   Mau   dated   16.01.2020   is   hereby quashed   and   set   aside.   The   writ   application   No.   7310   of   2020 stands   allowed.   In   view   of   the   dispute   between   the   parties   as regards   apportionment   of   the   amount   of   compensation,   the Special   Land   Acquisition   Officer   shall   now   refer   the   dispute   to the   Principal   Civil   Court   of   original   jurisdiction   in   accordance with sub­clause (4) of Section 3H of the Act 1956. 36. The appeal is allowed accordingly.   37. There shall be no order as to costs. 32 38. Pending   application,   if   any,   stands   disposed   of accordingly. ………………………………..J. ( B.R. GAVAI ) ………………………………..J. (J.B. PARDIWALA) NEW DELHI; JULY 07, 2023 33