Citation : 2014 Latest Caselaw 6786 Del
Judgement Date : 15 December, 2014
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 15.12.2014
+ W.P.(C) 7681/2014 & CM 18081/2014
MANISH UPPAL
.... Petitioner
Versus
UNION OF INDIA & ORS
..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr N.S.Vasisht, Mr M.P.Bhargava, Mr Vishal Singh
and Ms Jyoti Kataria.
For the Respondent/UOI : Mr Bhagvan Swarup Shukla, CGSC with Mr Vinod
Kr Tiwari.
For the Respondent
No.3/DDA. : Mr Manu Mridul and Ms Ragini.
For the Respondent
Nos.4 and 5. : Mr Yeeshu Jain and Ms Jyoti Tyagi.
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE I. S. MEHTA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. The learned counsel for the respondent Nos.4 & 5 has handed over the
counter affidavit. The same is taken on record. Mr Vasisht, the learned
counsel appearing on behalf of the petitioner does not wish to file any
rejoinder affidavit as he would be placing reliance on the averments made
in the writ petition.
1. The petitioner seeks the benefit of Section 24(2) of the Right to
Fair Compensation and Transparency in Land Acquisition, Rehabilitation
and Resettlement Act, 2013 (hereinafter referred to as 'the 2013 Act')
which came into effect on 01.01.2014. The petitioner claims that neither
physical possession of the subject land has been taken nor has any
compensation been paid and, therefore, the petitioner seeks a declaration
that the acquisition proceedings initiated under the Land Acquisition Act,
1894 (hereinafter referred to as 'the 1894 Act') in respect of which
Award No.15/87-88 dated 05.06.1987 was made, inter alia, in respect of
the petitioner's land comprised in Khasra Nos.1230/1 (0-11), 1234/1 (0-
09), 1231 (1-18), 1232/1 (0-09), 1232/2 (2-08), 1232/3 (1-19) and 1233/4
(1-16) measuring 12 bighas and 10 biswas in all in village-Chatterpur,
shall be deemed to have lapsed.
2. It is an admitted position that neither physical possession of the
subject land has been taken by the land acquiring agency, nor has any
compensation been paid to the petitioner. The award has, as noted above,
also been made more than five years prior to the commencement of the
2013 Act. However, the learned counsel for the respondents contend that
this petition is not maintainable by the present petitioner in view of the
fact that he is a subsequent purchaser. The learned counsel for the
respondents submitted that it is settled law that a subsequent purchaser
cannot challenge the acquisition proceedings and he is only entitled to
seek compensation. They placed reliance on the Supreme Court decision
in the case of KN Aswathnarayana Setty (D) Tr.LRs & Ors. Vs. State of
Karnataka & Ors.: AIR 2014 SC 279. A reference in this connection
was also made to the Supreme Court decision in the case of Meera Sahni
v. Lieutenant Governor of Delhi and Ors.:(2008) 9 SCC 177.
3. There is no doubt that in the context of the 1894 Act, the Supreme
Court clearly held that a subsequent purchaser would not have a right to
challenge the acquisition and would only have a right to seek
compensation. But, the position obtaining at present is different. This is
a petition which does not seek to challenge the acquisition proceedings
but seeks a declaration of a right which has enured to the benefit of the
petitioner by virtue of the operation of Section 24(2) of the 2013 Act.
Once the acquisition is deemed to have lapsed because of the operation of
the deeming provision of Section 24(2) of the 2013 Act, the benefit of the
same cannot be denied to the petitioner on the ground that the petitioner
is a subsequent purchaser. This is, of course, provided that the conditions
precedent for the application of the deeming provision contained in
Section 24(2) of the 2013 Act are satisfied.
4. In the present case, it is evident, as pointed out above, that neither
the physical possession of the subject land has been taken by the land
acquiring agency nor has any compensation been paid to the original
owner or to the petitioner. The award was also made more than five
years prior to the commencement of the 2013 Act and, therefore, all the
necessary ingredients of Section 24(2) of the 2013 Act as interpreted by
the Supreme Court and this Court in the following decisions stand
satisfied:-
(1) Pune Municipal Corporation and Anr v. Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183;
(2) Union of India and Ors v. Shiv Raj and Ors: (2014) 6 SCC 564;
(3) Sree Balaji Nagar Residential Association v. State of Tamil Nadu and Ors: Civil Appeal No. 8700/2013 decided on 10.09.2014;
(4) Surender Singh v. Union of India & Others: WP(C) 2294/2014 decided on 12.09.2014 by this Court; and
5. As a result, the petitioner is entitled to a declaration that the said
acquisition proceedings initiated under the 1894 Act in respect of the
subject land are deemed to have lapsed. It is so declared.
6. The writ petition is allowed to the aforesaid extent. There shall be
no order as to costs.
BADAR DURREZ AHMED, J
DECEMBER 15, 2014 I. S. MEHTA, J
ab
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!