Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Impress Estates (P) Ltd vs Union Of India And Anr
2015 Latest Caselaw 2933 Del

Citation : 2015 Latest Caselaw 2933 Del
Judgement Date : 13 April, 2015

Delhi High Court
M/S Impress Estates (P) Ltd vs Union Of India And Anr on 13 April, 2015
Author: Badar Durrez Ahmed
$~28

         IN THE HIGH COURT OF DELHI AT NEW DELHI

                                              Judgment delivered on: 13.04.2015

W.P.(C) 7925/2014 & CM 18560/2014

M/S IMPRESS ESTATES (P) LTD.                                        ..... Petitioner

                             versus

UNION OF INDIA AND ANR                                             ..... Respondents

Advocates who appeared in this case:

For the Petitioner           : Mr N.S. Vasisht with Mr Vishal Singh, Mr M.P. Bhargava and
                               Ms Jyoti kataria.
For the Respondent UOI       : Mr Vivek Goyal with Mr J.P. Sharma.
For the Respondent DDA       : Mrs Ragini for Mr Manu Mridul
For the Respondent Nos.4&5   : Mr Yeeshu Jain with Mrs Jyoti Tyagi.


CORAM:
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                                 JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. By way of this writ petition 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,

consequently, seeks a declaration that the acquisition proceeding initiated

under the Land Acquisition Act, 1894 (hereinafter referred to as 'the 1894

Act') and in respect of which Award No. 15/1987-88 dated 05.06.1987 was

made, inter alia, in respect of the petitioner's land comprised in khasra nos.

983/3/1 (1-07), 961/3 (1-08), 961/5 (0-05), 973/1 (0-03), 981/2 (1-03), 980

(3-11), 983/3/2 (3-16), 984 (0-11) and 985 (2-04) measuring 14 bighas and 8

biswas in all in village Chhatarpur, New Delhi, shall be deemed to have

lapsed.

2. It is an admitted position that neither physical possession of the

subject lands has been taken by the land acquiring agency, nor has any

compensation been paid to the petitioner. The award was made more than

five years prior to the commencement of the 2013 Act. All the ingredients of

section 24(2) of the 2013 Act as interpreted by the Supreme Court and this

Court in the following decisions stand satisfied:-

(i) Pune Municipal Corporation and Anr v.

Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183;

(ii) Union of India and Ors v. Shiv Raj and Ors:

(2014) 6 SCC 564;

(iii) Sree Balaji Nagar Residential Association v. State of Tamil Nadu and Ors: Civil Appeal No. 8700/2013 decided on 10.09.2014;

(iv) Surinder Singh vs. Union of India and Ors.:

W.P.(C) 2294/2014 decided 12.09.2014 by this Court.

3. 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

lands are deemed to have lapsed. It is so declared.

4. The writ petition is allowed to the aforesaid extent. There shall be no

order as to costs.

BADAR DURREZ AHMED, J

SANJEEV SACHDEVA, J APRIL 13, 2015 kb

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter