Citation : 2014 Latest Caselaw 4503 Del
Judgement Date : 16 September, 2014
$~81
IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: 16.09.2014
W.P.(C) 3692/2014 & CM No.7471/2014
BANWARI LAL SHARMA ..... Petitioner
versus
UNION OF INDIA AND ORS ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr P.S. Bindra, Advocate
For the Respondents : Mr Sanjay Poddar, Sr. Advocate with Mr Siddharth Panda, Mr Yeeshu
Jain, Ms Jyoti Tyagi and Mr Anshuman Nayak, Advocates for
L&B/LAC
Mr Pawan Mathur, Advocate for DDA
CORAM:
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SIDDHARTH MRIDUL
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
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. A declaration is sought to the effect that the
acquisition proceeding initiated under the Land Acquisition Act, 1894
(hereinafter referred to as 'the 1894 Act') in respect of which Award No.
10/87-88 dated 14.05.1987 was made, inter alia, in respect of the petitioner's
land comprised in Khasra No.68 measuring 4 bighas 16 biswas in all in
village Shayoorpur shall be deemed to have lapsed.
2. Though the respondents claimed that possession of the said land was
taken on 14.07.1987, the petitioner disputes this and maintains that physical
possession has not been taken. However, insofar as the issue of
compensation is concerned, it is an admitted position that it has not been
paid.
3. Without going into the controversy of physical possession, this much
is clear that the Award was made more than five years prior to the
commencement of the 2013 Act and the compensation has also not been
paid. The necessary ingredients for the application of Section 24(2) of the
2013 Act as interpreted by the Supreme Court and this Court in the following
cases 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) Girish Chhabra v. Lt. Governor of Delhi and Ors: WP(C) 2759/2014 decided on 12.09.2014 by this Court.
4. 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.
5. The writ petition is allowed to the aforesaid extent. The pending
application also stands disposed of. There shall be no order as to costs.
BADAR DURREZ AHMED, J
SIDDHARTH MRIDUL, J SEPTEMBER 16, 2014 dn
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!