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

Gurcharan Singh And Anr. vs Union Of India And Ors.
2016 Latest Caselaw 1672 Del

Citation : 2016 Latest Caselaw 1672 Del
Judgement Date : 1 March, 2016

Delhi High Court
Gurcharan Singh And Anr. vs Union Of India And Ors. on 1 March, 2016
Author: Badar Durrez Ahmed
$~51

*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                               Judgment delivered on: 01.03.2016

+       W.P.(C) 1548/2015 & CM No. 2750/2015

GURCHARAN SINGH AND ANR.                                           .... Petitioners
                                       versus


UNION OF INDIA AND ORS.                                         ..... Respondents

Advocates who appeared in this case:
For the Petitioner  : Mr S.K. Rout and Mr Pawan Kumar, Advocates
For the Respondents : Mr Yeeshu Jain and Ms Jyoti Tyagi, Advocates for L&B/LAC
                      Mr G.D. Mishra, Standing Counsel for R-2/East Delhi Municipal
                      Corporation

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

                                       JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. The counter affidavits handed over by Mr Yeeshu Jain on behalf of

respondent No.1 is taken on record. The learned counsel for the petitioners

does not wish to file any rejoinder affidavit and places reliance on the

averments made in the writ petition.

2. 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, which is the subject matter of the present writ petition,

ought to be deemed to have lapsed in view of Section 24(2) of the 2013 Act.

3. The Award under the Land Acquisition Act, 1894 (hereinafter referred to

as 'the 1894 Act') was made vide Award No.102/1986-87 dated 19.09.1986

and it was in respect of, inter alia, the petitioners' land comprised in property

bearing No. E-1/13, Krishna Nagar, admeasuring 472.2/9 sq. yards in village

Ghondali, Delhi.

4. It is an admitted position that the physical possession of the subject land

was taken on 13.02.1987. It is also an admitted position that the subject land

was utilized for a park by East Delhi Municipal Corporation. In so far as the

compensation is concerned, the same has not been paid. This is because the

learned counsel for the petitioner has averred that the compensation has not

been paid and the same could not be controverted by the learned counsel for the

LAC, in as much as the Naksha Muntazamin was in torn condition. Since there

is no contrary evidence to the averment made by the petitioners, it will have to

be taken as if the compensation has not been paid.

5. Although the physical possession of the subject land has admittedly been

taken, compensation has not been paid to the petitioners and the award is also

more than five year prior to the commencement of the 2013 Act. Therefore, all

the necessary ingredients of Section 24(2) of the 2013 Act as interpreted by the

Supreme Court and this Court in the following decisions 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.

6. Thus, it would have to be declared that the acquisition proceedings have

lapsed. However, the learned counsel for the petitioners states, on instructions,

that since the land has already been utilized, he is not claiming the return of the

land and is only interested in compensation under the 2013 Act. We feel that

this is a very fair and reasonable approach adopted on behalf of the petitioners

and therefore, we direct that the compensation be paid to the petitioners in terms

of the 2013 Act. The same be done within six months.

7. 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 01, 2016 rs

 
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