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

Mohd. Hanif & Ors vs Government Of Nct Of Delhi & Ors
2016 Latest Caselaw 739 Del

Citation : 2016 Latest Caselaw 739 Del
Judgement Date : 1 February, 2016

Delhi High Court
Mohd. Hanif & Ors vs Government Of Nct Of Delhi & Ors on 1 February, 2016
$~44
         IN THE HIGH COURT OF DELHI AT NEW DELHI

                                           Judgment delivered on: 01.02.2016

W.P.(C) 4069/2015
MOHD. HANIF & ORS                                           ..... Petitioners
                           versus
GOVERNMENT OF NCT OF DELHI & ORS                            ..... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr N.S.Dalal
For the Respondent  : Mr Siddharth Panda for L&B/LAC
For the DDA         : Ms Shobhana Takiar

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

                               JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

W.P.(C) 3872/2015 & CM No.6926/2015(stay)

1. The counter-affidavit handed over by Mr Siddharth Panda, the learned

counsel on behalf of the respondent Nos.1 & 2, is taken on record. The

learned counsel for the petitioners does not wish to file any

rejoinder-affidavit inasmuch as, according to him, all the necessary

averments are contained in the writ petition.

2. By way of this writ petition, the petitioners are 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 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.22/70-71 dated 29.07.1970 was

made, inter alia, in respect of the petitioners' land comprised in Khasra No.

35//14 (1-02) (to the extent of 2 biswas only) in village Khureji Khas, shall

be deemed to have lapsed.

3. It is the claim of the petitioners that physical possession of the

2 biswas of land, out of the above-mentioned khasra number, are with the

petitioners, and has not been taken by the land acquiring agencies. It is also

their case that no compensation has been paid to the petitioners. The learned

counsel for the respondents have stated that the said khasra number

comprised of 1 bigha 2 biswas of land, out of that 1 bigha of land, was taken

possession of but the 2 biswas of land could not be taken possession of in

view of the fact that it was built up. The learned counsel for the petitioners

submits that it is this piece of land in respect of which the present writ

petition has been filed. The respondents also contended that compensation

was not paid in respect of this 2 biswas of land as possession had not been

taken. That being the case, coupled with the fact that 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. 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 FEBRUARY 01, 2016/'sn'

 
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