Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghaziabad Development Authority vs State Of Up And 2 Others
2024 Latest Caselaw 16893 ALL

Citation : 2024 Latest Caselaw 16893 ALL
Judgement Date : 13 May, 2024

Allahabad High Court

Ghaziabad Development Authority vs State Of Up And 2 Others on 13 May, 2024

Author: Manoj Kumar Gupta

Bench: Manoj Kumar Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:86014-DB
 
Court No. - 21
 

 
Case :- WRIT - C No. - 15708 of 2024
 

 
Petitioner :- Ghaziabad Development Authority
 
Respondent :- State Of Up And 2 Others
 
Counsel for Petitioner :- Arun Kumar
 

 
Hon'ble Manoj Kumar Gupta,J.
 

Hon'ble Kshitij Shailendra,J.

1. Heard Shri Arun Kumar, learned counsel for the petitioner and Shri Rajiv Gupta, learned Additional Chief Standing Counsel appearing for the State-respondents.

2. The petitioner has challenged the award of the Additional Collector (Land Acquisition), Irrigation, Ghaziabad made on 02.05.2022 under Section 28-A of the Land Acquisition Act, 1894, enhancing the compensation amount from Rs. 3.47 per sq. yard to Rs. 90/- per sq. yard, apart from other statutory benefits and interest. The enhancement of compensation amount is based on an award dated 19.04.1999 rendered by the Court in Reference No. 65 of 1991. The main ground on which the award has been challenged is that the Collector has wrongly awarded interest on the enhanced compensation amount, although he did not have any such power while making award under Section 28-A of the Act.

3. The said issue stands concluded by the judgment rendered on 02.05.2024 in Writ C No. 8626 of 2024 (Ghaziabad Development Authority vs. State of U.P. and 2 Others), wherein the similar award given in respect of another claimant, was under challenge. The question has been answered thus: -

"26. In our opinion, viewed from any angle, the irresistible conclusion is that the Collector shall have full power to award interest on the enhanced compensation amount awarded by him under Section 28A of the Act."

4. In view of the same, the contention on behalf of the petitioner does not merit acceptance.

5. The writ petition is dismissed.

6. No order as to costs.

Order Date :- 13.5.2024

Sazia

(Kshitij Shailendra,J.) (Manoj Kumar Gupta, J.)

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter