Citation : 2015 Latest Caselaw 4941 Del
Judgement Date : 13 July, 2015
$~42
IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: 13.07.2015
W.P.(C) 2501/2015 & CM 4467/2015
SATISH KHANDELWAL ..... Petitioner
versus
UNION OF INDIA AND ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Ms Richa Oberoi
For the Respondent UOI : Mr Rajesh Kumar with Mr Atul Krishna
For the Respondent L&B : Mr Yeeshu Jain with Ms Jyoti Tyagi
For the Respondent DDA : Mr Dhanesh Relan with Mr Arush Bhandari
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
respondent no.2 is taken on record. The learned counsel for the petitioner
submits that no rejoinder affidavit would be necessary inasmuch as all the
averments are contained in the writ petition.
2. By way of this writ petition the petitioner is seeking 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.6/2005-06 dated 12.07.2005 was
made, inter alia, in respect of the petitioner's land comprised in Khasra Nos.
49/4 min measuring 1 bigha in village Pehladpur Bangar, Delhi, shall be
deemed to have lapsed.
3. 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; and
(iv) Surender Singh v. Union of India and Ors.:
W.P.(C) 2294/2014 decided 12.09.2014 by this Court.
4. We may point out that it was also contended by the learned counsel
for the respondents that there was stay granted by the Supreme Court, which
was finally vacated on 11.02.2015. In view of this the learned counsel for
the respondents sought to place reliance on the Right to Fair Compensation
and Transparency in Land Acquisition, Rehabilitation and Resettlement
(Amendment) Ordinance, 2015. However, the same would not be available
to them in view of the fact that the vested rights cannot be taken away by
virtue of the said Ordinance. The rights which had vested in the petitioner
on 01.01.2014, on which date the 2013 Act came into operation, could not be
taken away by the said Ordinance which was prospective in nature.
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
lands 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 JULY 13, 2015 kb
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!