Citation : 2015 Latest Caselaw 6973 Del
Judgement Date : 15 September, 2015
$~22
IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: 15.09.2015
W.P.(C) 8441/2014 & CM No.20722/2014
DARYAO SINGH & ORS ..... Petitioners
versus
UNION OF INDIA AND ORS ..... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr N.Prabhakar, Advocate
For the Respondents : Mr Yeeshu Jain and Ms Jyoti Tyagi, Advocates for
L&B/LAC.
Mr Dhanesh Relan, Advocate for DDA
CORAM:
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. The learned counsel for the petitioners states that this matter is
covered by the decision of this Court in the case of Girish Chhabra vs. Lt.
Governor of Delhi and Ors.: W.P.(C) 2759/2011 decided on 12.09.2014.
He states that although possession of the subject land has been taken, the
award under the Land Acquisition Act, 1894 (hereinafter referred to as 'the
1894 Act') was made more than five years prior to the commencement 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. In this case, Award
No.58/70-71 was made on 31.12.1970. He also states that compensation has
not yet been paid to the petitioners. Therefore, the requirements of section
24(2) of the 2013 Act have been fulfilled and the petitioners are entitled to a
declaration that the subject acquisition under the 1894 Act has lapsed. The
land in question is situated in Khasra No.327 measuring 4 bighas 18 biswas
(7/8th share) in all, in village Pitampura.
2. Admittedly, though physical possession of the subject land has been
taken on 04.12.1991, compensation has not been paid to the petitioners. The
Award is also more than five years prior to the commencement of the 2013
Act. Consequently, the decision of this Court in Girish Chhabra (supra)
applies on all fours and the subject acquisition has lapsed.
3. The writ petition is allowed by declaring that the acquisition in respect
of the subject land has lapsed. There shall be no order as to costs.
BADAR DURREZ AHMED, J
SANJEEV SACHDEVA, J SEPTEMBER 15, 2015 'sn'
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!