Citation : 2015 Latest Caselaw 2001 Del
Judgement Date : 9 March, 2015
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 09.03.2015
+ W.P.(C) 8083/2014 & CM 18870/2014
SHRI TRILOK CHAND & ORS ... Petitioners
versus
UNION OF INDIA & ORS ... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr N.S. Vasisht with Mr M.P. Bhargava, Mr Vishal
Singh, Ms Jyoti Kataria
For the Respondent No.1 : Mr Ripu Daman Bhardwaj, CGSC with Mr T.P. Singh,
Mr Hinanshu Gupta
For the Respondent No.3 Mr Manu Mridul with Ms Ragini
For the Respondent No.4&5 Mr Siddharth Panda
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE VIBHU BAKHRU
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. 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 the Award No. 15/87-88 dated 05.06.1987 was made, inter alia, in respect of the petitioners' land comprised in khasra numbers 318/1 (2-0), 318/2(2-16) and 328/2 (1-19) measuring 06 bighas and 15 biswas in all in village Chatterpur, New Delhi, shall be deemed to have lapsed.
2. It is an admitted position that the physical possession of the subject land has not been taken by the land acquiring agency. However, insofar as the compensation is concerned, it is the case of the petitioners that the same has not been paid to them whereas it is the case of the respondents that the said compensation in respect of khasra nos. 318/1 and 318/2 was deposited in court pursuant to an order passed by a Vacation Judge of this court in C.M.(Main) 1411/2013 passed on 30.12.2013. By virtue of that order, the said C.M.(Main), amongst others, was disposed of by recording that without prejudice to the rights and contentions of the land holders the cheque tendered in each petition would be treated as tendered to the court of the learned Additional District Judge, Delhi as of that date i.e. 30.12.2013. According to the respondents this amounts to payment of compensation. However, this issue has already been settled by a decision of this court in Gyanender Singh & Ors v. Union of India & Ors. WPC 1393/2014 decided on 23.09.2014 wherein this court held that unless and until the compensation was tendered to the persons interested, mere deposit of the compensation in court would not be sufficient. The compensation cannot be regarded as having been paid merely on the deposit of the same in court unless and until it has first been offered to the person interested and he has refused to accept the same. In the present
case, it is an admitted position that the compensation amount was tendered in this court in the said C.M (Main) 1407/2013 without first being offered to the petitioner herein. Therefore the same, following the decision in Gyanender Singh (supra), cannot be regarded as compensation having been paid to the petitioner.
3. With regard to the third khasra number, the case of the respondents is that the same was deposited in the treasury. However, the same was neither offered nor deposited in the court of Additional District Judge under sect 31(2) of the Land Acquisition Act, 1894. Consequently, such deposit would also not be construed as a payment of compensation.
4. In these circumstances, it is clear that neither physical possession of the subject land has been taken by the land acquiring agency nor has any compensation been paid to the petitioners. The award was made more than five years prior to the commencement of the 2013 Act. All the ingredients necessary for the applicability 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
(iv) Surender Singh v. Union of India & Others:
WP(C) 2294/2014 decided on 12.09.2014 by this Court; and
(v) Gyanender Singh & Ors v. Union of India & Ors:
W.P.(C) 1393/2014.
5. 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 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
VIBHU BAKHRU, J
MARCH 09,2015 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!