Citation : 2015 Latest Caselaw 713 Del
Judgement Date : 27 January, 2015
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 27.01.2015
+ W.P.(C) 7467/2014 and CM No. 17690/2014
POONAM SAWHNEY .... Petitioner
versus
UNION OF INDIA & ORS .... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr N.S. Vasisht with Mr M.P. Bhargava and
Ms Jyoti Kataria
For the Respondent Nos. 1 & 2 : Mr Bhagvan Swarup Shukla and Mr Himanshu
Gupta
For the Respondent No. 3 : Mr Dhanesh Relan and Mr Arush Bhandari
For the Respondent Nos. 4 & 5 : Mr Yeeshu Jain and Ms Jyoti Tyagi
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
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. The petitioner claims that neither
possession of the subject land has been taken nor has any compensation
been paid and, therefore, the petitioner seeks a declaration that the
acquisition proceedings initiated under the Land Acquisition Act, 1894
(hereinafter referred to as 'the 1894 Act') in respect of which Award
No.15/87-88 dated 05.06.1987 was made, inter alia, in respect of the
petitioner's land comprised in Khasra Nos. 1485 measuring 4 bighas and 16
biswas in all in village- Chattarpur, shall be deemed to have lapsed.
2. It is an admitted position that neither physical possession of the
subject land has been taken by the land acquiring agency, nor has any
compensation been paid to the petitioner. The award has, as noted above,
also been made more than five years prior to the commencement of the
2013 Act. However, the learned counsel for the respondents contend that
this petition is not maintainable by the present petitioner in view of the fact
that he is a subsequent purchaser. The learned counsel for the respondents
submitted that it is settled law that a subsequent purchaser cannot challenge
the acquisition proceedings and he is only entitled to seek compensation.
They placed reliance on the Supreme Court decision in the case of KN
Aswathnarayana Setty (D) Tr. LRs.& Ors. Vs. State of Karnataka & Ors.:
AIR 2014 SC 279. A reference in this connection was also made to the
Supreme Court decision in the case of Meera Sahni v. Lieutenant
Governor of Delhi and Ors.: (2008) 9 SCC 177.
3. There is no doubt that in the context of the 1894 Act the Supreme
Court clearly held that a subsequent purchaser would not have a right to
challenge the acquisition and would only have a right to seek
compensation. But, the position obtaining at present is different. This is a
petition which does not seek to challenge the acquisition proceedings but
seeks a declaration of a right which has enured to the benefit of the
petitioner by virtue of the operation of Section 24(2) of the 2013 Act. Once
the acquisition is deemed to have lapsed because of the operation of the
deeming provision of Section 24(2) of the 2013 Act, the benefit of the same
cannot be denied to the petitioner on the ground that the petitioner is a
subsequent purchaser. This is, of course, provided that the conditions
precedent for the application of the deeming provision contained in Section
24(2) of the 2013 Act are satisfied.
4. In the present case, it is evident, as pointed out above, that neither the
physical possession of the subject land has been taken by the land acquiring
agency nor has any compensation been paid to the original owner or to the
petitioner. The award was also made more than five years prior to the
commencement of the 2013 Act and, therefore, all the necessary ingredients
of Section 24(2) of the 2013 Act as interpreted by the Supreme Court and
this court in the following decisions 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. 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.
6. The writ petition is allowed to the aforesaid extent. There shall be no
order as to costs.
BADAR DURREZ AHMED, J
SANJEEV SACHDEVA, J JANUARY 27, 2015 SU
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!