Citation : 2019 Latest Caselaw 6114 Del
Judgement Date : 28 November, 2019
$~4
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 28th November, 2019
+ CM(M) 1421/2019 & CM APPL. 43072/2019
KAWALJEET SINGH & ANR ..... Petitioners
Through: Mr. M.L. Bajaj, Advocate.
(M:9810987273)
versus
UNION OF INDIA & ANR ..... Respondents
Through: Mr. Sanjay Kumar Pathak & Mr. Om
Prakash, Jr. Asstt/o/o LAC(W), Mr.
Sunil Kumar Jha and Mr. M.S. Akhtar
Advocates for R-1 (M-9910770311)
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J.(Oral)
1. The prayer in the present petition is that the Respondents ought to be directed to trace the reference filed by the Petitioner on 24th May, 2001 which was not traceable in the records of the ld. Designated Court under the Land Acquisition Act, 1894.
2. The order dated 27th July, 2017 passed by the ld. Designated Court reads as under:
"As per report of the Ahlmad no such reference received by this court in the year 2012, therefore, no reference petition can be traced out by the staff of this court. Application is disposed of accordingly. Application be consigned to record room"
3. The present petition has thereafter been moved seeking directions against the LAC to trace the reference filed by the Petitioner.
4. On the last date i.e, 30th October, 2019 the Respondents had sought time to seek instructions to see if the copy of the reference could be traced from the LAC's record. Today, it is submitted by Mr. Sanjay Kumar Pathak, ld. Counsel appearing for the LAC that the reference filed by the Petitioner exists on the LAC records and was never missing. It is further submitted that the reference which was filed by the Petitioner was forwarded to the ld. Designated Court on 29th September, 2012.
5. A perusal of the record which has been shown to the Court clearly reveals that the reference was received on 24th May, 2001. Ld. counsel further submits that the Section 30 and 31 reference was decided only in August, 2010 and in September, 2012 the reference was sent to the ld. Designated Court. It is inexplicable as to how a reference which was filed in 2001 remains in the record of the LAC till 2012 i.e., a period of eleven years and continued to be untraceable in the records of the ld. Designated Court as is clear from the order extracted above.
6. Since the reference has now been agreed to have been filed on 24th May, 2001 by the ld. counsel appearing for the LAC, the forwarding letter along with the reference as available in the record of the LAC shall now be placed by the ld. counsel for the LAC in the record of the ld. Designated Court. After taking the same on record and considering the same as the original document of reference, further proceedings shall be conducted by the ld. Designated Court. The matter be listed before the ld. Designated Court on 16th December, 2019 for the ld. counsel for the LAC to place the reference along with the covering letter before the said Court. The reference shall be decided within a period of six months from today.
7. Clearly, something is amiss in the manner in which these references
are being forwarded to the ld. Designated Court, maybe owing to the fact that high rate of interest would be payable to the claimants once their entitlement is decided by the Court. A strict view of the matter shall be taken by the ld. Designated Court in such cases in order to ensure that officers who are being negligent or callous in forwarding the references to the ld. Designated Court, are held responsible in such cases. With these observations the petition and all pending applications are disposed of.
PRATHIBA M. SINGH JUDGE NOVEMBER 28, 2019 dj
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!