Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Parkash vs Govt. Of Nct Of Delhi & Ors.
2014 Latest Caselaw 4415 Del

Citation : 2014 Latest Caselaw 4415 Del
Judgement Date : 12 September, 2014

Delhi High Court
Om Parkash vs Govt. Of Nct Of Delhi & Ors. on 12 September, 2014
Author: Suresh Kait
$~21
* IN THE HIGH COURT OF DELHI AT NEW DELHI

                             Judgment delivered on: 12th September, 2014

+                         W.P.(C) No.6142/2014

OM PARKASH                                                ..... Petitioner
                     Represented by:   Mr.V.P.Rana, Advocate.

                          Versus

GOVT. OF NCT OF DELHI & ORS.                    ..... Respondents
              Represented by: Mr.Yogesh Saini and Mr. Kartik
                              Jindal, Advocates for Mr. V.K.
                              Tandon, Advocate.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

W.P.(C) No.6142/2014

1. Notice issued.

2. Mr. Yogesh Saini, learned counsel accepts notice on behalf of the respondents.

3. Vide the present petition, petitioner seeks directions to set aside the impugned order dated 14.08.2014 passed by the respondent No.3/BDO in file No. F.BDO (N/W)/2014-15/1287.

4. Also seeks directions against the respondents not to take possession of the land comprising in Khasra No.39/6 (4-16), situated in the revenue estate of Village Budhanpur Majra, Delhi, without following due process of law as provided under the Delhi Land Reforms Act, 1954 (hereinafter

to be referred as 'the Act') till decision of the case under Section 85 of the Act pending before the Revenue Assistant/respondent No.5.

5. The present petition is second round of litigation.

6. Vide order dated 11.07.2014 passed in W.P.(C) No.4225/2014, this Court directed the respondent No.3/BDO to decide the representation of the petitioner within four weeks from the receipt of the copy of the aforesaid order.

7. Fact remains that proceedings under Section 85 of the Act are pending before the Revenue Assistant, i.e., respondent No.5, however, respondent No. 3/BDO rejected the representation of the petitioner by recording that the applicant had appeared but failed to produce the copy of stay order of the Civil Court. The matter has also been discussed in DTF meeting under the Chairmanship of the District Magistrate (N/W), wherein clarified by revenue officials that the claim of the applicant/petitioner is false. The said land belongs to Gram Sabha. There is no stay granted by other court.

8. As per the procedure laid down in The Delhi Land Reforms Act, 1954, primarily petition under Section 85 of the Act shall be decided by the Revenue Assistant and against the order passed by the said Authority, the appeal lies with the District Magistrate/Commissioner.

9. Therefore, observations made by the respondent No.3/BDO in its order dated 14.08.2014 that case of the petitioner is false is without jurisdiction whereas the petition under Section 85 of the Act is still not disposed of by the respondent No.5/Revenue Assistant.

10. In view of the facts and circumstances of the case and submissions made by learned counsel for the petitioner, I hereby set aside the

impugned order dated 14.08.2014 passed by the respondent No.3/BDO.

11. Consequently, petitioner shall not be dispossessed from the property mentioned above till disposal of the petition under Section 85 of the Act pending before the respondent No.5.

12. Accordingly, the petition is allowed with no order as to costs.

13. A copy of this order shall be given dasti to the learned counsel for the parties under the signature of the Court Master. CM No. 14887/2014 (for stay)

With the disposal of the writ petition, the instant application has become infructuous. The same is accordingly dismissed.

SURESH KAIT (JUDGE) SEPTEMBER 12, 2014 sb

 
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