Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aas Mohammad And Ors vs Gnct Of Delhi And Ors
2015 Latest Caselaw 1174 Del

Citation : 2015 Latest Caselaw 1174 Del
Judgement Date : 9 February, 2015

Delhi High Court
Aas Mohammad And Ors vs Gnct Of Delhi And Ors on 9 February, 2015
Author: Badar Durrez Ahmed
$~20

          THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Judgment delivered on: 09.02.2015

+         W.P.(C) 8704/2014 & CM 20025/2014

AAS MOHAMMAD AND ORS                                           ... Petitioners

                                        versus

GNCT OF DELHI AND ORS                                          ... Respondents

Advocates who appeared in this case:
For the Petitioners          : Mr Ranjan Kumar

For the Respondent Nos. 1&2: Mr Siddharth Panda
For the Respondent No. 3   : Mr Dhanesh Relan and Mr Arush Bhandari


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

                             JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. Mr Panda, the learned counsel appearing for respondent Nos. 1 &

2, has handed over the counter affidavit, which is taken on record. The

learned counsel for the petitioners does not wish to file any rejoinder

affidavit as all the necessary averments are contained in the writ petition

itself.

2. By way of this writ petition the petitioners seek 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

petitioners, consequently, seek 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.10/87-88

dated 14.05.1987 was made, inter alia, in respect of the 1/3rd share of the

petitioners‟ land comprised in Khasra Nos. 109 Min (2-08), 114 (4-16),

421 (4-16) and 450 (5-06) measuring 17 bighas and 6 biswas in all in

Village Sayurpur, New Delhi shall be deemed to have lapsed.

3. The learned counsel for the petitioners claims that the physical

possession of the subject land has not been taken by the land acquiring

agencies and that the petitioners continue to be in physical possession.

This fact is, however, disputed by the learned counsel for the respondents,

who states that the possession was taken over on 14.07.1987.

4. In so far as the question of compensation is concerned, the same

has not been paid to the petitioner but according to the respondents, the

same has been deposited in the treasury. Therefore, they seek to invoke

the second Proviso to Section 24(2) of the 2013 Act, which was

introduced by virtue of the Right to Fair Compensation and Transparency

in Land Acquisition, Rehabilitation and Resettlement (Amendment)

Ordinance, 2014 (hereinafter referred to as "the said Ordinance").

5. So far as the applicability of the second Proviso to Section 24(2) of

the 2013 Act is concerned, the same cannot be relied upon by the

respondents inasmuch as it has been held to be prospective in nature and

does not take away vested rights. This has so been held by the Supreme

Court in recent decision in M/s Radiance Fincap (P) Ltd. & Ors. Vs.

Union of India & Ors. decided on 12.01.2015 in Civil Appeal No.

4283/2011 wherein the Supreme Court held as under:-

"The right conferred to the land holders/owners of the acquired land under Section 24(2) of the Act is the statutory right and, therefore, the said right cannot be taken away by an Ordinance by inserting proviso to the abovesaid sub-section without giving retrospective effect to the same."

6. The same has been reinforced by the Supreme Court in Karnail

Kaur & Ors. Vs. State of Punjab & Ors. Civil Appeal No. 7424/2013

decided on 22.01.2015.

7. From the above decisions, it is evident that the said Ordinance is

prospective in nature and the rights created in favour of the petitioners as

on 01.01.2014 by virtue of the 2013 Act are undisturbed by the second

Proviso to Section 24(2) of the 2013 Act, which has been introduced by

the said Ordinance.

8. Without going into the controversy with regard to the 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 to the petitioner, but has only been deposited in the

treasury, which does not amount to payment of compensation as

interpreted by the Supreme Court in Pune Municipal Corporation and

Anr v. Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183.

9. All 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) Union of India and Ors v. Shiv Raj and Ors: (2014) 6 SCC 564;

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

(3) Surender Singh v. Union of India & Others: WP(C) 2294/2014 decided on 12.09.2014 by this Court; and

(4) Girish Chhabra v. Lt. Governor of Delhi and Ors:

WP(C) 2759/2014 decided on 12.09.2014 by this Court.

10. As a result, the petitioners are 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.

11. The writ petition is allowed to the aforesaid extent. There shall be

no order as to costs.

BADAR DURREZ AHMED, J

SANJEEV SACHDEVA, J FEBRUARY 09, 2015 SU

 
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