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

Sukhbir Singh & Anr. vs Land Acquisition Collector ...
2015 Latest Caselaw 4720 Del

Citation : 2015 Latest Caselaw 4720 Del
Judgement Date : 6 July, 2015

Delhi High Court
Sukhbir Singh & Anr. vs Land Acquisition Collector ... on 6 July, 2015
Author: Badar Durrez Ahmed
$~20
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Judgment delivered on: 06.07.2015

+       W.P.(C) 8827/2014 & CM No.20261/2014
SUKHBIR SINGH & ANR.                                            .... Petitioners
                                       versus
LAND ACQUISITION COLLECTOR
(SOUTH-EAST) & ORS.                                             ..... Respondents

Advocates who appeared in this case:
For the Petitioners          : Mr Inder Singh
For the Respondent No.1      : Mr Siddharth Panda
For the Respondent No. 2     : Ms Mrinalini S. Gupta and Ms Mrinmoi Chatterjee

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

                                  JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. 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. 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. 50-A/Suppl./69-70 dated 04.11.1981 was made, inter alia, in

respect of the petitioners' land comprised in Khasra Nos. 2639/742 Min

(0-19) and 854 (0-14) measuring 1 bigha and 13 biswas in all in village

Tuglakabad, New Delhi shall be deemed to have lapsed.

2. Though the respondents claim that possession of the said land was

taken on 02.09.2006 and 16.03.2004, the petitioners dispute this and

maintain 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 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.

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

no order as to costs.

BADAR DURREZ AHMED, J

SANJEEV SACHDEVA, J JULY 06, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter