Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Datar Singh & Ors vs Union Of India & Ors
2018 Latest Caselaw 1016 Del

Citation : 2018 Latest Caselaw 1016 Del
Judgement Date : 12 February, 2018

Delhi High Court
Datar Singh & Ors vs Union Of India & Ors on 12 February, 2018
$~56
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                        Date of Judgment :12th February, 2018
+       W.P.(C) 10578/2015
        DATAR SINGH & ORS                                    ..... Petitioners
                           Through       Mr. Sumit Bansal, Ms. Richa Oberoi
                                         & Mr. Prateek Banati, Advocates.
                           versus

        UNION OF INDIA & ORS                               ..... Respondents
                      Through            Mr. Rajesh Kumar & Mr. Nikhil
                                         Kumar, Advocates for UOI.
                                         Mr. Yeeshu Jain, Standing Counsel
                                         with Ms. Jyoti Tyagi, Advocate for
                                         L&B/LAC.
                                         Mr. K.K. Malviya & Mr. Sanjiv Joshi,
                                         Advocates for DDA.
CORAM:
   HON'BLE MR. JUSTICE G.S.SISTANI
   HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
G.S.SISTANI, J. (ORAL)

1. With consent of the parties, the present writ petition is set down for final hearing and disposal.

2. This is a petition under Article 226 of Constitution of India filed by the petitioners seeking a declaration that the acquisition proceedings with respect to land of petitioner forming part of Khasra no.385/1 (2-

09) and 399 (0-06) admeasuring 2 bighas and 15 biswas, situated in the revenue estate of village Neb Sarai, New Delhi (hereinafter referred to as the „subject land‟) stands lapsed in view of section 24(2) of Right to Fair Compensation and Transparency in Land Acquisition,

Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as „2013 Act‟) as compensation has not been tendered to the petitioners.

3. In this case, a notification under section 4 of Land Acquisition Act, 1894 („the Act‟ in short) was issued on 05.11.1980 and a declaration under section 6 of the Act was made on 21.05.1985. Thereafter, an award bearing no.12/1987-88 was passed on 20.05.1987.

4. The stand of LAC is reflected in para 5 of the counter affidavit, which is reproduced below :-

"5. That it is submitted that the lands of village Neb Sarai were notified vide Notification under section 4 of the Land Acquisition Act, 1894 dated 5.11.1980, declaration u/s 6 was issued on 21.5.1985. The Award was also passed vide Award No.12/87-88 dated 20.5.1987 and the actual vacant physical possession of the subject land falling in khasra numbers 385/1 (2-9) & 399 (0-6) total (2-15) was duly taken on 5.9.2005 on the spot by preparing possession proceedings and handed over to the DDA on the spot. However, there is no entry in the Naksha Muntazamin as to whether any payment was made to the petitioners or not and Statement A is not available to ascertain the payment of compensation / shares. The statement "A" of the Award No.12/87-88 is not traceable. An NCR has also been lodged with the P.S. Neb Sarai bearing LR. No. : 0063/2017 dated 07/02/2017. However as per the Revenue Deposit Register, the total amount of Rs.8,10,28,938/- of Award No.12/87-88 was deposited in R.D. but the same was later withdrawn vide R.V. No.436 dated 07.05.1993 for the Award No.1/93- 94 Village Kakrola, Delhi as per Dy. Secy. (L&B) Letter No.F.19/(145/88-89/L&B/F.A-20392 dated 07.07.1992."

5. Mr. Bansal, counsel for the petitioner submits that reading of para 5 of the counter affidavit filed by LAC leaves no room for doubt that the compensation was never tendered to the petitioners.

6. Mr. Jain, counsel for LAC submits that statement-A is not available and thus it cannot be ascertained whether the compensation was tendered or not.

7. We have heard learned counsel for the parties. Reading of the counter affidavit filed by LAC would show that the possession of the subject land has already been taken. However, as far as compensation is concerned, the stand of LAC is that there is no entry in the Naksha Muntazamin as to whether any payment was made to the petitioners or not. Although the counter affidavit further goes to show that statement-A is not available but the concluding part of this paragraph would show that as per Revenue Deposit Register, a total sum of Rs.8,10,28,938/- of Award No.12/87-88 was deposited in RD but the same was later on withdrawn vide R.V. No.436 dated 07.05.1993 for the Award No.1/93-94 Village Kakrola, Delhi as per Dy. Secy. (L&B) Letter No.F.19/(145/88-89/L&B/F.A-20392 dated 07.07.1992. In fact, it is the case of the LAC that money deposited was withdrawn for the purpose of depositing the same with respect to another award of another village. The effect would be that the compensation was not tendered to the petitioners. Resultantly, in our view, the case of the petitioners is squarely covered by the provisions of section 24(2) of 2013 Act. Consequently, the writ petition is allowed. It is declared that the acquisition proceedings with respect to the subject land stand lapsed.

8. The writ petition is disposed of.

CM APPL 26860/2015 (stay) The application stands disposed of in view of order passed in the writ petition.

G.S.SISTANI, J.

SANGITA DHINGRA SEHGAL, J.

FEBRUARY 12, 2018/ck/

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter