Citation : 2015 Latest Caselaw 1796 Del
Judgement Date : 2 March, 2015
$~17
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 02.03.2015
+ W.P.(C) 9020/2014 & CM 20618/2014
JITENDER KUMAR CHURAMANI & ANR. ... Petitioners
versus
GOVT. OF NCT OF DELHI & ORS. ... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr Vishal Maan, Advocate
For the Respondents :Mr Yeeshu Jain and Ms Jyoti Tyagi, Advocates for
Respondents No.1 & 2
Mr Arjun Pant and Mr Dhanesh Relan, Advocates for DDA
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, the learned
counsel appearing on behalf of respondents No. 1 and 2 is taken on
record. The learned counsel for the petitioners does not wish to file any
rejoinder affidavit inasmuch as all the necessary averments are contained
in the writ petition.
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. 15/87-
88 dated 05.06.1987 was made, inter alia, in respect of the petitioners'
land, comprised in Khasra Nos. 1334/2(4-01), 1335/2 (0-09), 1335/3/2 (0-
1), 1335/5 (2-2), 1335/6 (1-9), 1336(4-16) and 1337(4-16), measuring 17
bighas and 14 biswas in all, in village Chattarpur shall be deemed to have
lapsed.
3. In this case, it has been admitted by the concerned Land
Acquisition Collector that physical possession of the subject land has not
been taken. It is, however, contended that in respect of one khasra
number, the compensation was deposited in Court in CM(Main)
No.1411/2013 on 30.12.2013 pursuant to an order passed by this Court in
the said matter. It is also contended that the balance compensation was
deposited in the Treasury. Insofar as the question of deposit in Court is
concerned, the same has already been considered by us in Gyanender
Singh v Union of India & Ors: W.P.(C) 1393/2014 decided on
23.09.2014 wherein this Court held that unless and until the
compensation is tendered to the persons interested, mere depositing of the
compensation in the court would not be sufficient and cannot be regarded
as having been paid. Therefore, following the decision in Gyanender
Singh (supra), the deposit in Court cannot, in this case be, regarded as
compensation having been paid to the petitioners.
4. The learned counsel for the respondents placed reliance on the
second proviso to Section 24(2) of 2013 Act, which has been 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"). The
newly added proviso reads as under:-
"Provided further that in computing the period referred to in this sub-section, any period or periods during which the proceedings for acquisition of the land were held up on account of any stay or injunction issued by any court or the period specified in the award of a Tribunal for taking
possession or such period where possession has been taken but the compensation lying deposited in a court or in any account maintained for this purpose shall be excluded."
(underlining added)
5. On a plain reading of the proviso, it is evident that its purpose is to
compute the period of five years referred to in Section24(2) of the 2013
Act. Certain periods are to be excluded in computing the said period
referred to in Section 24(2) of the 2013 Act. The periods to be excluded
are:
(1) the period or periods during which the proceedings for acquisition of the land were held up on account of any stay or injunction issued by any court; or (2) the period specified in the Award of a Tribunal for taking possession; or (3) such period where possession has been taken but the compensation is lying deposited in a court or in any account maintained for this purpose.
6. The learned counsel for the respondents are relying on the third
alternative inasmuch as it has been contended that the amount for
compensation has been placed in the government treasury. According to
the learned counsel for the respondents, this amounts to deposit "in any
account maintained for this purpose". Consequently, it is urged that the
entire period during which this amount was lying in the treasury ought to
be excluded.
7. The learned counsel for the petitioners contends that the newly
added proviso does not have any application to the facts prevailing in the
present case. The question of compensation lying deposited in a court or
in any account maintained for such purposes would only arise in a case
where possession has been taken. In the present case, admittedly, the
possession has not been taken. This being the situation, the newly
inserted proviso has no application. We agree with the submission made
by the learned counsel for the petitioners that unless and until possession
is taken, the third alternative mentioned in the second proviso does not
get triggered even though compensation may be lying deposited in a court
or in any account maintained for such purposes.
8. In any event, the second proviso to Section 24(2) introduced by
virtue of the said Ordinance has been held to be only prospective in
operation by virtue of the Supreme Court decisions in M/s Radiance
Fincap (P) & Ors. v. Union of India & Ors. decided on 12.1.2015 in
Civil Appeal No.4283/2011 and Karnail Kaur & Ors. Vs. State Of
Punjab & Ors. decided on 22.1.2015 in Civil Appeal no.7424 of 2013.
The rights vested in the petitioners as on 01.01.2014 by virtue of the 2013
Act have not been taken away by virtue of the introduction of the second
proviso to Section 24(2) of the said Ordinance.
9. That being the position, the question of payment of compensation
will have to be construed in the light of the various decisions rendered by
the Supreme Court and this Court in:-
(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.
In Pune Municipal Corporation (supra) it has been held that unless and
until the compensation was tendered to the persons interested, mere
deposit of the compensation amount in a court would not amount to
payment of compensation. This aspect has also been considered in
Gyanender Singh & Others v. Union Of India & Others: WP (C)
1393/2014 decided by a Division Bench of this Court on 23.09.2014. The
same would be the position in respect of a deposit in "any account
maintained for this purpose". Consequently, the mere deposit in the
treasury, without being offered or tendered to the persons entitled would
not ipso facto amount to payment of compensation.
10. As such, in the present case, neither physical possession of the
subject land has been taken nor has any compensation been paid to the
petitioners. The Award was made more than five years prior to the
coming into force of the 2013 Act. No period is liable to be excluded
inasmuch as the second proviso, which has been newly inserted by virtue
of the said Ordinance, is not applicable, as indicated above.
11. As a result, the petitioners 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.
12. The writ petition is allowed to the aforesaid extent. There shall be
no order as to costs.
BADAR DURREZ AHMED, J
SANJEEV SACHDEVA, J
MARCH 02, 2015/sv
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!