Citation : 2016 Latest Caselaw 983 Del
Judgement Date : 9 February, 2016
$~29
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 09.02.2016
+ W.P.(C) 6374/2014 & CM No.15355/2014 (stay)
JASWANT SINGH & ORS. .... Petitioners
versus
UNION OF INDIA & ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr Ateev Mathur with Ms Richa Oberoi and Mr
A.P.S.Sehgal, Advocates.
For the Respondents : Mr Ripu Daman Bhardwaj, CGSC with Mr T.P. Singh,
Advocates for respondent No.1.
Mr Siddharth Panda, Advocate for respondent No.2.
Mr Pawan Mathur, Advocate for respondent No.3.
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. 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. A declaration is sought to the
effect that the acquisition proceeding initiated under the Land Acquisition
Act, 1894 (hereinafter referred to as „the 1894 Act‟) in respect of which
Award No.14/87-88 dated 26.05.1987 was made, inter alia, in respect of
the petitioners‟ land comprised in Khasra Nos.1020(4-8) and 1031(4-16)
to the extent of 5/6th share in the said 8 bighas 8 biswas in village satbari
shall be deemed to have lapsed.
2. Though the respondents claim that possession of the said land was
taken on 14.07.1987, the petitioners dispute this and maintain that
physical possession has not been taken over. With regard to the issue of
compensation, the learned counsel for the petitioners submitted that
earlier in respect of the very same acquisition proceedings, the Division
Bench of this Court had dealt with the case of Balbir Singh v. Union of
India & Ors.: 39 (1989) DLT 233. In that decision, the Division Bench
had, inter alia observed and held as under:-
"2. The Delhi Administration as also the Delhi Development Authority have taken up a very fair stand before us. Their contention is that certain land owners have received compensation and as such they should not be allowed to deal with the land till the compensation is paid back to the Delhi Administration with interest at the rate of 12% per annum from the date they received the payment till the date they have refunded the amount. The contention raised is quite fair and is accepted. It is further stated by learned counsel for the respondents that no effort would be made to take possession of any land from anybody and the possession already
taken of these lands will be restored back to the land owners on receipt of the refund of compensation, if made with interest. It is further contented that in certain cases, the land owners have been allotted alternate plots in lieu of their land having been acquired and in those cases the alternate plots must be surrendered before the land owners can take advantage of the quashing of the notifications. The counsel for the petitioner accepts this suggestion of the respondents. Consequently, we direct that the possession of the petitioners will not be disturbed except in case where the compensation has been received by the land owners or alternate plots have been allotted until the compensation amount and the alternate plot is surrendered. Counsel for the petitioners agree that the land owners who have received compensation or have been allotted alternate plots would surrender the same as indicated above within two months from today. All other land owners who have their lands the way they like and their possession will not be disturbed by the respondents. Delhi Administration will see to it that the Revenue records are amended accordingly. The proper authority i.e. the Land Acquisition Collector will receive the refund of compensation with 12 per cent interest per annum as well as the surrender of the alternate plots when and if offered. The writ petitions are disposed of in these terms."
The matter was taken to the Supreme Court and the same was disposed of
by a judgment reported in (1997) 5 SCC 430 whereby the appeals
preferred by the Delhi Development Authority and Union of India and
others were dismissed. The order of the High Court was, therefore, not
disturbed.
3. The learned counsel for the petitioners submitted that consequent
upon the said decision, the compensation amount had been returned to the
respondents in 1989 itself. In this context, on 01.12.2015, the learned
counsel for the Land Acquisition Collector required further time to verify
as to whether as per their records the compensation had been returned.
We had directed that the Land Acquisition Collector should file a short
affidavit within four weeks. While passing the order dated 01.12.2015,
we had made it clear that no further time would be granted for
verification of the aforesaid factum of the return of compensation
amount. We had also indicated that in case no affidavit was filed or there
was no contrary evidence on behalf of the respondents, it would be
deemed that the compensation amount had been returned as already
expressed in our order dated 29.09.2015.
4. No affidavit has been filed on behalf of the Land Acquisition
Collector and the learned counsel has not been able to produce any
contrary evidence with regard to the return of the compensation amount.
He, however, requested for some more time but, that option had been
foreclosed by our order dated 01.12.2015.
5. In these circumstances, it will be deemed that the compensation
amount was returned. As such, the immediate corollary is that the
petitioners have not received any compensation inasmuch as whatever
they had received earlier had been returned pursuant to the directions of
this Court alongwith interest.
6. Therefore, without going into the controversy of the physical
possession, the Award having been made more than five years prior to the
commencement of the 2013 Act, and the compensation not having been
paid, as indicated above, the necessary ingredients for the application of
Section 24(2) of the 2013 Act as interpreted by the Supreme Court and
this Court in the following cases stand satisfied:-
(1) Pune Municipal Corporation and Anr v. Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183;
(2) Union of India and Ors v. Shiv Raj and Ors: (2014) 6 SCC 564;
(3) Sree Balaji Nagar Residential Association v. State of Tamil Nadu and Ors: Civil Appeal No. 8700/2013 decided on 10.09.2014;
(4) Surender Singh v. Union of India & Others: WP(C) 2294/2014 decided on 12.09.2014 by this Court; and
(5) Girish Chhabra v. Lt. Governor of Delhi and Ors:
WP(C) 2759/2014 decided on 12.09.2014 by this Court.
7. 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.
8. The writ petition is allowed to the aforesaid extent. We also grant
liberty to the respondents to seek a modification of this judgment in case
they find that the compensation had not been returned by the petitioners.
But this opportunity would be available only for a period of two months
from today. There shall be no order as to costs.
BADAR DURREZ AHMED, J
FEBRUARY 9th, 2016 SANJEEV SACHDEVA, J
st
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!