Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naresh Sehrawat & Ors vs Union Of India & Ors
2019 Latest Caselaw 4679 Del

Citation : 2019 Latest Caselaw 4679 Del
Judgement Date : 30 September, 2019

Delhi High Court
Naresh Sehrawat & Ors vs Union Of India & Ors on 30 September, 2019
$~53
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                 Date of Decision: 30.09.2019
+      W.P.(C) 5442/2015
       NARESH SEHRAWAT & ORS                                   ..... Petitioners
                           Through:     Mr. M.P. Bhargava, Advocate.

                           versus

       UNION OF INDIA & ORS                                   ..... Respondents
                           Through:     Mr. Yeeshu Jain and Ms. Jyoti Tyagi,
                                        Advocates for R-4 & 5.
                                        Mr. Digvijay Rai and Mr. Aman
                                        Yadav, Advocates for R-6/AAI.
                                        Ms. Shobhana Takiar and Ms. Shweta
                                        Anand, Advocates for DDA.
       CORAM:
       HON'BLE MR. JUSTICE VIPIN SANGHI
       HON'BLE MR. JUSTICE SANJEEV NARULA

SANJEEV NARULA, J. (Oral):

C.M. No. 44012/2019

1. Issue notice. Learned counsel for the respondents accept notice.

2. For the reasons explained in the application, the order dated 17.07.2019 dismissing the writ petition for non-prosecution is recalled and the writ petition is restored to its original number.

W.P.(C) 5442/2015

3. With the consent of the parties, we have heard the writ petition finally.

4. Petitioners have filed the present writ petition, seeking a declaration under

Section 24(2) of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter as "the 2013 Act") that, the land acquisition proceedings in respect to land admeasuring 10 Bigha 12 Biswas of the land comprised in Khasra Nos. 566/2 min (3-8), 567/1 (5-0), 568/2 (0-5), 569/1 (1-4), 570 min (0-2), 571/1/1 (0-13), situated in revenue Estate of Village Mahipalpur, New Delhi (hereinafter as "subject land") acquired vide Award bearing No.77/86-87, are deemed to have lapsed since the Award was made more than five years prior to the commencement of this Act and neither the possession of the subject land has been taken over by the authorities nor the compensation has been paid to Petitioners or their predecessors.

5. The reliefs sought by the petitioners read as follows:

"(i) issue a writ of certiorari and/or any other writ, order or direction of the similar nature declaring the entire acquisition proceedings with respect to 10 Bigha 12 Biswas of the land comprised in Khasra Nos. 566/2 min (3-8), 567/1 (5-0), 568/2 (0-5), 569/1 (1-4), 570 min (0-2), 571/1/1 (0-13), situated in revenue Estate of Village Mahipalpur, New Delhi having lapsed and further quashing the impugned notification No. F.4(98)/64-L&H dated 23.01.1965 issued under section 4, Notification No. F.4(98)/64-L&B dated 07.12.1966. Issued under Section 6 of the Land Acquisition Act, 1894 and the Award no. 33/86-87 with respect to 10 Bigha 12 Biswas of the land comprised in Khasra Nos. 566/2 min (3-8), 567/1 (5-0), 568/2 (0-5), 569/1 (1-4), 570 min (0-2), 571/1/1 (0-13), situated in revenue Estate of Village Mahipalpur, New Delhi.

AND

(ii) issue a writ of mandamus and/or any other writ, order and direction of the similar nature issuing directions to the Respondents not to disturb or hinder the possession and enjoyment of the Petitioners over 10 Bigha 12 Biswas of the

land comprised in Khasra Nos. 566/2 min (3-8), 567/1 (5-0), 568/2 (0-5), 569/1 (1.4), 570 min (0-2), 571/1/1 (0-13), situated in revenue Estate of Village Mahipalpur, New Delhi.

(iii) pass any other or further order which this Hon'ble Court may deem fit and proper in the interest of justice."

6. The notification under Section 4 of the Land Acquisition Act, 1894 (hereinafter 'the LAA'), was issued on 23rd January 1965 and declaration under Section 6 of the LAA was issued on 26 th December 1968 for the purpose of „Planned Development of Delhi‟. Subsequently, an Award dated 19th September 1986, bearing no. 33/86-87 was passed in respect of land situated in revenue Estate of Village Mahipalpur, New Delhi.

7. The challenge to the acquisition proceedings is on the surmise that the Petitioners have neither been paid compensation nor the possession of the subject land has been taken by the authorities.

8. The Delhi Development Authority (DDA) - Respondent No. 3, in its counter affidavit, has stated that the land acquisition proceedings have become final. It has challenged the maintainability of the present petition on the ground of delay and laches. Further, it has contended that the Petitioners have not filed any documents in support of their title of the subject land and have failed to connect themselves with the subject land that was acquired vide Award No. 77/86-87 and has been transferred by Land and Building Department to Airport Authority of India (AAI) on 7th May 2007. In support of the same, it has placed on record a document dated 7th May 2007 recording the proceedings of taking over of the possession of the subject

land and handing over the same to the AAI.

9. The Land & Building Department - Respondent No. 4 and Land Acquisition Collector (LAC) - Respondent No. 5, in a common counter affidavit, have also stated that, as per the available records, the possession of the subject land was taken and handed to the AAI on 7th May 2007 after getting the stay vacated in W.P.(C) No. 9773/2007, 9774/2007 and 9775/2007 on 2nd May 2007 and as per the „naksha muntazamin‟ record, the compensation qua the subject land was forwarded to the court of ADJ under section 30 and 31 of the LAA on 18th August 2009.

10. At the outset, learned counsel for the Petitioners has been queried about the delay in filing the present petition. However, no purposeful explanation has been tendered in the petition to justify the inordinate delay in coming forward to challenge the present acquisition proceedings. The Award for the subject land was passed in 186-87, whereas the present petition has been filed after more than three decades. The petition is obviously barred by laches.

11. It is also pertinent to note that the Petitioners have not placed any document to show their ownership over the subject land. They claim that the possession of the subject land remained with their predecessor and after his demise, it has been with them. However, there is no title document nor any revenue record to prove the Petitioners‟ title and ownership over the subject land.

12. Merely, on the strength of the statement made in the petition, the

Petitioners cannot claim possession over the subject land. It was necessary and significant for them to have shown proof of ownership in view of Section 4 of the Delhi Lands (Restriction and Transfer) Act, 1972 which specifically, regulates and restricts transfer of land in relation to which acquisition proceedings have been initiated. In absence thereof, the Petitioners cannot claim right and title or interest over the subject land and do not have the locus standi to file the present petition.

13. Further the petition is also liable to be dismissed on the ground of laches. As per the available record, the possession of the subject land was taken over by the AAI on 07.05.2017 and as stated in the counter affidavit filed by the Respondent Nos. 4 and 5, the compensation qua the subject land was forwarded to the Court of ADJ under Section 30-31 of the LAA on 18.08.2009. The acquisition proceedings thus stood concluded.

14. The Supreme Court has dealt with issue of delay and laches in Mahavir v. Union of India (2018) 3 SCC 588, in the context of the 2013 Act. The said judgment is unambiguous in emphasising that claims that are barred, and where there is total inaction, are not meant to be revived by the 2013 Act. The relevant observations of the Supreme Court in the said decision read as under:

"22. In our opinion, the cases in which there is deliberate action of the owners for not collecting the compensation and they do not want to receive it, Section 24(2) of the 2013 Act does not come to their rescue as provisions are to help those persons who are deprived of compensation but not for those who deliberately had not received it and litigated for decades for quashing of proceedings avoiding to receive compensation by willful act. The failure to deposit in court under Section 31(1)

in such cases would attract only interest as envisaged under Section 34 of the Act and the provisions of Section 24 cannot be so invoked in such cases.

23. In the instant case, the claim has been made not only belatedly, but neither the petitioners nor their previous three generations had ever approached any of the authorities in writing for claiming compensation. No representation had ever been filed with any authority, none has been annexed and there is no averment made in the petition that any such representation had ever been filed. The claim appears not only stale and dead but extremely clouded. This we are mentioning as additional reasons, as such claims not only suffer from delay and laches but courts are not supposed to entertain such claims. Besides such claims become doubtful, cannot be received for consideration being barred due to delay and laches.

24. The High Court has rightly observed that such claims cannot be permitted to be raised in the court, and cannot be adjudicated as they are barred. The High Court has rightly observed that such claims cannot be a subject matter of inquiry after the lapse of a reasonable period of time and beneficial provisions of Section 24 of the 2013 Act are not available to such incumbents. In our opinion, Section 24 cannot revive those claims that are dead and stale.

25. xxx xxx xxx

26. The provision of Section 24 does not invalidate courts judgments/orders in which right have been finally lost or due to inaction is barred. Law does not permit examination of barred or totally fraudulent claims. The provisions of the law cannot be permitted to be defrauded or misused. Section 24(2) of the 2013 Act cannot be invoked in such cases. The High Court has rightly declined to entertain the writ petitions filed by the petitioners. It is not conceivable how the petitioners could file such a petition in a laconic

manner relating to the prime locality at New Delhi that too for hundreds of acres with the delay of more than 100 years."

(emphasis supplied)

15. The aforesaid Judgment has been considered by the Supreme Court in the decision of Indore Development Authority v. Shailendra reported at (2018) 3 SCC 412, relevant portion of which is reproduced hereunder:-

"128. In our considered opinion section 24 cannot be used to revive the dead or stale claims and the matters, which have been contested up to this Court or even in the High Court having lost the cases or where reference has been sought for enhancement of the compensation. Compensation obtained and still it is urged that physical possession has not been taken from them, such claims cannot be entertained under the guise of section 24(2). We have come across the cases in which findings have been recorded that by which of drawing a Panchnama, possession has been taken, now again under Section 24(2) it is asserted again that physical possession is still with them. Such claims cannot be entertained in view of the previous decisions in which such plea ought to have been raised and such decisions would operate as res judicata or constructive res judicata. As either the plea raised is negatived or such plea ought to have been raised or was not raised in the previous round of litigation. Section 24 of the Act of 2013 does not supersede or annul the court‟s decision and the provisions cannot be misused to reassert such claims once over again. Once Panchnama has been drawn and by way of drawing the Panchnama physical possession has been taken, the case cannot be reopened under the guise of section 24 of Act of 2013.

129. Section 24 is not intended to come to the aid of those who first deliberately refuse to accept the compensation, and then indulge in ill-advised litigation, and often ill-motivated dilatory tactics, for decades together. On the contrary, the section is intended to help those who have not been offered or paid the compensation despite it being the legal obligation of the

acquiring body so to do, and/or who have been illegally deprived of their possession for five years or more; in both the scenarios, fault/cause not being attributable to the landowners/claimants.

130. We are of the view that stale or dead claims cannot be the subject-matter of judicial probing under section 24 of the Act of 2013. The provisions of section 24 do not invalidate those judgment/orders of the courts where under rights/claims have been lost/negatived, neither do they revive those rights which have come barred, either due to inaction or otherwise by operation of law. Fraudulent and stale claims are not at all to be raised under the guise of section 24. Misuse of provisions of section 24(2) cannot be permitted. Protection by the courts in cases of such blatant misuse of the provisions of law could never have been the intention behind enacting the provisions of section 24 (2) of the 2013 Act; and, by the decision laid down in Pune Municipal Corporation (supra), and this Court never, even for a moment, intended that such cases would be received or entertained by the courts."

(emphasis supplied)

16. This Court has also dealt with the issue of delay and laches in the case of Mool Chand v. Union of India (W.P. (C) 4528/2015) dated 17th January 2019, wherein the Court while elaborating the decision of Mahavir v. Union of India, (2018) 3 SCC 588 and Indore Development Authority v.

Shailendra, (2018) 3 SCC 412, on the aspect of delay and laches, made the following observations:

"34. The question then arises whether only the points of difference between the decisions in Pune Municipal Corporation (supra) and Indore Development Authority v. Shailendra (supra) and all issues incidental thereto have been referred to the Constitution Bench? In this context it requires to be noted that although several questions were framed in Indore Development Authority v. Shailendra (supra), it is only on

Question I, viz., on whether the deposit in the RD Account would amount to having tendered compensation for the purposes of Section 24 (2) of the 2013 Act, that there was a difference of opinion between the view expressed in the two decisions viz., Pune Municipal Corporation (supra) and Indore Development Authority v. Shailendra (supra).

35. The other point of difference was that arising in Yogesh Neema v. State of MP (supra) where the correctness of the decision in Sree Balaji Nagar Residential Association v. State of Tamil Nadu (supra) as regards exclusion of the period covered by the interim orders from the calculation of the period of five years under Section 24 (2) of the 2013 Act was questioned. On this point the three-Judge Bench in Indore Development Authority v. Shailendra (supra) unanimously overruled the decision in Sree Balaji Nagar Residential Association v. State of Tamil Nadu (supra). On this issue no subsequent Bench of the Supreme Court of co-ordinate strength appears to have taken a contrary view. It is doubtful, therefore, whether this issue would be examined by the Constitution Bench.

36. Relevant to the issue on hand, there was no difference of view qua Question III addressed in Indore Development Authority v. Shailendra (supra) i.e. "Whether section 24 of Act of 2013 revives barred and stale claims?" On this question there was no view (much less a contrary view) expressed in Pune Municipal Corporation (supra) or for that matter in any other subsequent decision of a smaller, co- ordinate or even larger Bench of the Supreme Court. This question, therefore, was not the subject matter of reference before the Constitution Bench.

37. Consequently, this Court is of the view that although the order passed by the Constitution Bench refers to "all the aspects" being considered by the Constitution Bench, that expression would not include questioning the correctness of the decision of the three-Judge Bench in Indore

Development Authority v. Shailendra (supra) as far as it holds by a unanimous opinion that Section 24 (2) of the 2013 Act cannot revive old and stale claims."

(emphasis supplied)

17. This Court passed similar decisions vide judgments dated 31 st January 2019 in W.P. (C) 586 of 2016 (Sushma Purthi v. Union of India), 25th January 2019 in WP (C) 4919 of 2014 (Krishan v. Union of India), 5th February 2019 in W.P. (C) 2702/2019 (Mohd. Mian v. Union of India), has dismissed similar petitions seeking a declaration under Section 24(2) of the 2013 Act, on the ground of delay and laches. Challenge against these judgments have been dismissed by the Supreme Court vide SLP (C) No. 11481/2019, SLP (C) No. 13423/2019 and SLP (C) No. 8848/2019, respectively. It also needs to be emphasized that this court has also dismissed several other petitions on the ground of delay and laches and challenge against those decisions before the Supreme Court has also been dismissed.

18. Following the aforementioned decisions and in the light of the facts and circumstances listed out hereinbefore, the Court dismisses the present petition both on the ground of laches as well as merits.

SANJEEV NARULA, J

VIPIN SANGHI, J SEPTEMBER 30, 2019 Nk/Pallavi

 
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