Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neelam Diwan vs Government Of National Capital ...
2017 Latest Caselaw 3796 Del

Citation : 2017 Latest Caselaw 3796 Del
Judgement Date : 31 July, 2017

Delhi High Court
Neelam Diwan vs Government Of National Capital ... on 31 July, 2017
$~10
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                               DECIDED ON : 31st JULY , 2017
+    W.P.(C) 11370/2015 & CM APPL. 29934/15
     NEELAM DIWAN                              ..... Petitioner
                Through : Ms.Deepika U.Marwaha, Advocate
                with Mr.Vinay Kumar Shailendra, Ms.W.Kasar,
                Mr.Vaibhav Rai Asthana & Mr.Alok Pandey,
                Advocates.
                      versus
     GOVERNMENT OF NATIONAL CAPITAL TERRITORY OF
     DELHI AND ORS.                            ..... Respondents

Through : Mr.Yeeshu Jain, Standing Counsel with Ms.Jyoti Tyagi, Advocate for L&B/LAC. Mr.J.H.Jafri, Advocate for DDA.

CORAM:

HON'BLE MR. JUSTICE S. RAVINDRA BHAT HON'BLE MR. JUSTICE S.P.GARG S.P.GARG, J. (OPEN COURT)

1. Learned counsel for the Govt. of NCT of Delhi through LAC seeks liberty to place on record the counter-affidavit. Liberty granted. Counter-affidavit is taken on record.

2. In the instant writ petition, the petitioner claims herself to be recorded owner of the land bearing Khasra No.1452 min admeasuring 1 bigha situated in the Revenue Estate of Village Malikpur Kohi @ Rangpuri, New Delhi (hereinafter referred to as 'suit land') by virtue of Sale Deed dated 14.05.1990. It was mutated in her name on 28.06.1990.

3. The petitioner seeks declaration that acquisition of suit land has lapsed by virtue of Section 24(2) of Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as 'the Act').

4. The necessary facts are that a notification under Section 4 of the Land Acquisition Act, 1894 (old Act) was issued on 27.06.1996; it included the suit land. A declaration was issued under Section 6 on 03.03.1997. The award bearing No.3/1998-99/S.W dated 26.02.1999 was made by the Land Acquisition Collector.

5. The petitioner avers that pursuant to the award, neither physical possession of the suit land was taken over by the respondents nor any compensation in respect thereof was ever paid or tendered. Relying upon Pune Municipal Corporation & Anr. vs. Harakchand Misirimal Solanki & Ors., 2014 (3) SCC 183, counsel urged that the acquisition has lapsed since five year period indicated in Section 24(2) of the Act has ended.

6. The Govt. of NCT of Delhi through LAC, in its counter- affidavit, states in Para (8) :

"8. That the acquisition proceedings qua the notified land i.e. khasra number 1452 did not form part of any previous litigation nor there was any stay on proceedings, however possession of said land could not be taken. So far as compensation is concerned the compensation amount has not been received from requisitioning authority. Thus, the compensation amount could not be paid to the interested persons."

7. It is evident that neither possession of the suit lands was taken over nor any compensation for acquisition of the suit land was tendered or paid to the recorded owner(s).

8. As the respondents have not denied that the compensation of the suit land has not been paid and its possession has not been taken, the petitioner is entitled to the declaration sought. Accordingly, it is held that acquisition of suit land in Khasra No.1452 min admeasuring 1 bigha vide award No.3/1998-99/S.W dated 26.02.1999 is deemed to have lapsed by virtue of Section 24(2) of the Act.

9. The writ petition is allowed in the above terms. Pending application also stands disposed of.

S.P.GARG JUDGE)

S. RAVINDRA BHAT (JUDGE) JULY 31, 2017 / tr

 
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