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

Satish Kumar vs Govt. Of Nct Of Delhi & Ors
2018 Latest Caselaw 784 Del

Citation : 2018 Latest Caselaw 784 Del
Judgement Date : 2 February, 2018

Delhi High Court
Satish Kumar vs Govt. Of Nct Of Delhi & Ors on 2 February, 2018
$~16
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                               Date of Judgment :2nd February, 2018
+       W.P.(C) 7045/2016
        SATISH KUMAR                                             ..... Petitioner
                               Through     Mr. Puneet Sharma with Ms. Iti
                                           Sharma, Advocates.

                               versus

   GOVT. OF NCT OF DELHI & ORS               ..... Respondents
                 Through   Mr. Yeeshu Jain, Standing Counsel
                           with Ms. Jyoti Tyagi, Advocate for
                           L&B/LAC.
                           Mr. Dhanesh Relan, Standing Counsel
                           with Mr. Arush Chikersal, Ms. Gauri
                           Chaturvedi, Advocates for DDA.
CORAM:
   HON'BLE MR. JUSTICE G.S.SISTANI
   HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
G.S.SISTANI, J. (ORAL)

1. This is a petition under Article 226 of Constitution of India filed by the petitioner seeking a declaration that the acquisition proceedings with respect to land of the petitioner admeasuring 237 sq. yds. out of Khasra no.487/1, situated in the revenue estate of village Kilokri, Tehsil Mehrauli, Delhi (hereinafter referred to as the „subject land‟) stand 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

neither possession has been taken nor compensation has been paid to the petitioner.

2. In this case, a notification under section 4 of Land Acquisition Act, 1894 („the Act‟ in short) was issued on 13.11.1959 and a declaration under sections 6 of the Act was made on 27.07.1961. Thereafter, an award bearing no.215/86-87 was passed on 19.09.1986.

3. Counsel for the petitioners has placed reliance upon a decision rendered by Apex Court in Pune Municipal Corporation & Anr. v. Harakchand Misirimal Solanki & ors., reported at (2014) 3 SCC 183, in support of his plea that since the compensation has not been tendered, the case of the petitioner would be covered by the aforesaid decision.

4. Attention of the Court is drawn to para 5 of the counter affidavit filed by LAC wherein it has been admitted that the compensation has been deposited in RD since the year 1987. As far as possession is concerned, counsel for the respondents submits that possession has been taken while counsel for the petitioner submits that petitioner is in actual physical possession. Para 5 of counter affidavit filed by LAC reads as under :-

"5. That it is submitted that the lands of village Kilokari were notified vide Notification under section 4 of the Land Acquisition Act 1894 dated 13.11.1959 which was followed by Notification under section 6 of the said Act vide Notification dated 27.7.1961. That it is submitted that the Land Acquisition Collector also passed an Award No.215/86-87 dated 17.9.1986. The actual vacant physical possession of the subject land falling in khasra number 487/1 measuring 1 bigha 6 biswa was also taken on 23.9.1986 and handed over to the DDA on the spot by preparing possession proceedings, stated supra on the spot.

The compensation however though was assessed in the name of the persons recorded / interested but could not be paid and lying deposited in RD in the year 1987."

5. We have heard learned counsel for the parties. Taking into consideration the submissions made and the stand taken by LAC in its counter affidavit, in our view, the case of the petitioners would be fully covered by the decision rendered in Pune Municipal Corporation & Anr. (supra), wherein it has been held in paras 14 to 20 as under:

"14. Section 31(1) of the 1894 Act enjoins upon the Collector, on making an award under Section 11, to tender payment of compensation to persons interested entitled thereto according to award. It further mandates the Collector to make payment of compensation to them unless prevented by one of the contingencies contemplated in sub-section (2). The contingencies contemplated in Section 31(2) are: (i) the persons interested entitled to compensation do not consent to receive it (ii) there is no person competent to alienate the land and (iii) there is dispute as to the title to receive compensation or as to the apportionment of it. If due to any of the contingencies contemplated in Section 31(2), the Collector is prevented from making payment of compensation to the persons interested who are entitled to compensation, then the Collector is required to deposit the compensation in the court to which reference under Section 18 may be made.

15. Simply put, Section 31 of the 1894 Act makes provision for payment of compensation or deposit of the same in the court. This provision requires that the Collector should tender payment of compensation as awarded by him to the persons interested who are entitled to compensation. If due to happening of any contingency as contemplated in Section 31(2), the compensation has not been paid, the Collector should deposit the amount of compensation in the court to which reference can be made under Section 18.

16. The mandatory nature of the provision in Section 31(2) with regard to deposit of the compensation in the court is further fortified by the provisions contained in Sections 32, 33 and 34. As a matter of fact, Section 33 gives power to the court, on an application by a person interested or claiming an interest in such money, to pass an order to invest the amount so deposited in such government or other approved securities and may direct the interest or other proceeds of any such investment to be accumulated and paid in such manner as it may consider proper so that the parties interested therein may have the benefit therefrom as they might have had from the land in respect whereof such money shall have been deposited or as near thereto as may be.

17. While enacting Section 24(2), Parliament definitely had in its view Section 31 of the 1894 Act. From that one thing is clear that it did not intend to equate the word "paid" to "offered" or "tendered". But at the same time, we do not think that by use of the word "paid", Parliament intended receipt of compensation by the landowners/persons interested. In our view, it is not appropriate to give a literal construction to the expression "paid" used in this sub- section (sub-section (2) of Section 24). If a literal construction were to be given, then it would amount to ignoring procedure, mode and manner of deposit provided in Section 31(2) of the 1894 Act in the event of happening of any of the contingencies contemplated therein which may prevent the Collector from making actual payment of compensation. We are of the view, therefore, that for the purposes of Section 24(2), the compensation shall be regarded as "paid" if the compensation has been offered to the person interested and such compensation has been deposited in the court where reference under Section 18 can be made on happening of any of the contingencies contemplated under Section 31(2) of the 1894 Act. In other words, the compensation may be said to have been "paid" within the meaning of Section 24(2) when the Collector (or for that matter Land Acquisition Officer) has discharged his obligation and deposited the amount of compensation in

court and made that amount available to the interested person to be dealt with as provided in Sections 32 and 33.

18. 1894 Act being an expropriatory legislation has to be strictly followed. The procedure, mode and manner for payment of compensation are prescribed in Part V (Sections 31-34) of the 1894 Act. The Collector, with regard to the payment of compensation, can only act in the manner so provided. It is settled proposition of law (classic statement of Lord Roche in Nazir Ahmad[1]) that where a power is given to do a certain thing in a certain way, the thing must be done in that way or not at all. Other methods of performance are necessarily forbidden.

19. Now, this is admitted position that award was made on 31.01.2008. Notices were issued to the landowners to receive the compensation and since they did not receive the compensation, the amount (Rs.27 crores) was deposited in the government treasury. Can it be said that deposit of the amount of compensation in the government treasury is equivalent to the amount of compensation paid to the landowners/persons interested? We do not think so. In a comparatively recent decision, this Court in Agnelo Santimano Fernandes[2], relying upon the earlier decision in Prem Nath Kapur[3], has held that the deposit of the amount of the compensation in the state‟s revenue account is of no avail and the liability of the state to pay interest subsists till the amount has not been deposited in court.

20. From the above, it is clear that the award pertaining to the subject land has been made by the Special Land Acquisition Officer more than five years prior to the commencement of the 2013 Act. It is also admitted position that compensation so awarded has neither been paid to the landowners/persons interested nor deposited in the court. The deposit of compensation amount in the government treasury is of no avail and cannot be held to be equivalent to compensation paid to the landowners/persons interested. We have, therefore, no hesitation in holding that the subject land acquisition proceedings shall be deemed to have lapsed under Section 24(2) of the 2013 Act."

6. Since the compensation having been deposited in RD post coming into force of the 2013 Act, the acquisition proceedings with respect to the subject land would deem to have lapsed. Consequently, the writ petition is allowed. It is declared that the acquisition proceedings with respect to the subject land stand lapsed.

7. The writ petition is disposed of.

G.S.SISTANI, J.

SANGITA DHINGRA SEHGAL, J.

FEBRUARY 02, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter