Citation : 2015 Latest Caselaw 927 Del
Judgement Date : 2 February, 2015
$~24
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 02.02.2015
+ W.P.(C) 8630/2014 & CM 19894/2014
SHRAVAN GUPTA .... Petitioner
versus
UNION OF INDIA & ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr N.S. Vasishth, Advocate.
For the Respondents :Mr R.V. Sinha with Mr A.S. Singh, Advocates for respondent
Nos.1 & 2.
Mr Rajat Agnihotri, Advocate for Mr Manu Mridul, Advocate
for respondent No.3.
Mr Yeeshu Jian with Ms Jyoti Tyagi, Advocates for
respondent Nos.4 & 5.
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. The counter affidavit handed over by Mr Yeeshu Jain on behalf of
the respondent Nos.4 & 5 is taken on record. The learned counsel for the
petitioner does not wish to file any rejoinder inasmuch as all the
necessary averments are contained in the writ petition.
2. 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.14/87-88 dated 26.05.1987 was made, inter alia, in respect of
the petitioner's land comprised in Khasra Nos. 608 (2-08) & 614 (4-04)
measuring 6 bighas 12 biswas in all in village Satbari, Delhi, shall be
deemed to have lapsed.
3. Though the respondents claimed that possession of the said land
was taken on 30.09.1987, 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.
4. The learned counsel for the respondent, however, places reliance
on the Right to Fair Compensation and Transparency in Land
Acquisition, Rehabilitation and Resettlement (Amendment) Ordinance,
2014, which came into effect on 31.12.2014 whereby the second Proviso
has been added to sub-section (2) of Section 24 of the 2013 Act. The said
plea, however, is no longer available to the respondents in view of the
decision of the Supreme Court in the case of M/s Radiance Fincap (P) &
Ors. v. Union of India & Ors. decided on 12.01.2015 in Civil Appeal
No.4283/2011 wherein the Supreme Court has 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."
The same view has also been reiterated in Karnail Kaur & Ors v. State of
Punjab & Ors, Civil Appeal No. 7424/2013 decided by the Supreme
Court on 22.01.2015.
5. It is evident from the above that the Ordinance is prospective and
rights created in favour of the petitioner as on 01.01.2014 are
undisturbed by the virtue of the said Ordinance.
6. 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.
7. 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.
8. The writ petition is allowed to the aforesaid extent. There shall be
no order as to costs.
BADAR DURREZ AHMED, J
FEBRUARY 02, 2015 SANJEEV SACHDEVA, J
st
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!