Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishwar Singh vs Union Of India And Anr.
2010 Latest Caselaw 2623 Del

Citation : 2010 Latest Caselaw 2623 Del
Judgement Date : 17 May, 2010

Delhi High Court
Ishwar Singh vs Union Of India And Anr. on 17 May, 2010
Author: Hima Kohli
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                               LA. APP. 490/2010

                                                Date of decision : 17.05.2010
IN THE MATTER OF :

ISHWAR SINGH                                            ..... Appellant
                           Through: Mr. Rajeev Gupta, Advocate

                           versus

UNION OF INDIA AND ANR.                           ..... Respondents
                  Through: Mr. Ramesh Ray, Adv. for R1/UOI.
                  Mr. Vikram Saini, Advocate for R2/DSIDC.

  CORAM
* HON'BLE MS.JUSTICE HIMA KOHLI

     1. Whether Reporters of Local papers may
        be allowed to see the Judgment?                       No

     2. To be referred to the Reporter or not?                No

     3. Whether the judgment should be
        reported in the Digest?                               No


HIMA KOHLI, J. (ORAL)

1. The present appeal is directed against a judgment dated

19.11.2005 passed by the Reference Court in respect of the land

situated in village Bawana, covered under Award No.1/97-98

announced on 04.07.1997, pursuant to the Notification dated

15.11.1996, issued under Section 4 of the Land Acquisition Act, 1894,

(hereinafter referred to as „the Act'), followed by Notification dated

21.11.1996, issued under Section 6 of the Act.

2. Counsel for the appellant states that the present case is

covered by a judgment dated 11.05.2006, passed by a Division Bench

of this Court in a batch of appeals, lead matter being Mahender Singh

vs. Union of India and Ors. registered as LAA 866/2005, which also

pertains to land situated in village Bawana and is covered by the same

Award No.1/97-98. The operative paras of the aforesaid judgment are

reproduced hereinbelow:-

"41. In view of our afore discussion, we are of the considered opinion that the judgment under appeal to some extent suffers from factual and errors or law. As a Court of appeal, these errors must be corrected. We hold that the claimants are entitled to the following reliefs:-

(a) The order maintaining the categorisation of the acquired land into groups A and B is set aside. All claimants, whose lands have been acquired vide notification dated 15th November, 1996 in the revenue estate of Village Bawana would be entitled to uniform rate of compensation.

(b) The claimants would be entitled to increase in the awarded amount of compensation from 1st April, 1996 to 15th November, 1996, (the date of notification under Section 4 under the Act) @ 11.5% compounded annually on the compensation awarded by the Reference Court/Collector that would roughly give them total enhanced compensation of Rs.1,99,904.68 p. per bigha.

(c) The claimants are entitled to interest on the amount of solatium for the period for which they have not been paid interest in accordance with law.

(d) The claimants would be entitled to all the benefits of interest and statutory payments under the provisions of the Act including Section 23(1-A) of the Act on the enhanced

compensation.

(e) The claimants would also be entitled to proportionate costs.

42. These appeals are disposed of in the above terms."

3. Counsel for the appellant fairly states that in view of the

peculiar facts and circumstances of the present case, he does not

claim entitlement to proportionate costs.

4. Accordingly, the present appeal is disposed of on parity with

the case of Mahender Singh (supra), while granting the appellant the

reliefs mentioned in sub paras (a) to (d) of para 41 of the aforesaid

judgment. In other words, the appellant shall be entitled to all the

reliefs as granted to the land owners in the aforesaid judgment except

for the proportionate costs. It is, however, clarified that the appellant

shall not be entitled to claim interest on the enhanced compensation

for the period of delay of 1491 days in preferring the appeal in terms

of the orders passed today in CM 9204/2010, preferred by the

appellant for condonation of delay in filing the appeal.

5. The appeal is disposed of. Decree sheet be prepared

accordingly. Files be consigned to the record room.

(HIMA KOHLI) JUDGE MAY 17, 2010 rkb

 
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