Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Community Welfare Banquet & Ors vs Government Of National Capital ...
2021 Latest Caselaw 901 Del

Citation : 2021 Latest Caselaw 901 Del
Judgement Date : 17 March, 2021

Delhi High Court
Community Welfare Banquet & Ors vs Government Of National Capital ... on 17 March, 2021
                                      $~35 & 36
                                      *IN THE HIGH COURT OF DELHI AT NEW DELHI
                                      %                              Judgment delivered on: 17.03.2021

                                      +     W.P.(C) 3666/2020 & CM. APPL. 13092/2020
                                      COMMUNITY WELFARE BANQUET & ORS                     ..... Petitioner

                                                               versus

                                      GOVERNMENT OF NATIONAL CAPITAL TERRITORY OF
                                      DELHI & ORS                       ..... Respondents

                                      +     W.P.(C) 3676/2020 & CM. APPLS.13163-65/2020
                                      READY MINT PVT. LTD.                              ..... Petitioner

                                                      versus
                                      GOVERNMENT OF NATIONAL CAPITAL TERRITORY OF
                                      DELHI AND ANR.                  ..... Respondents

                                      Advocates who appeared in this case:
                                      For the Petitioner:        Mr. Sachin Chopra and Ms. Astha Gupta,
                                                                 Advocates in W.P(C) 3666/2020.
                                                                 Mr. Sunil Dalal, Advocate and Mr. Devashish
                                                                 Bhadauria, Advocates in W.P(C) 3676/2020.
                                      For the Respondent:        Mr. Sanjoy Ghose, ASC with Mr. Naman Jain,
                                                                 Advocates.
                                      CORAM:-
                                      HON'BLE MR JUSTICESANJEEV SACHDEVA
                                                                 JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. These petitions inter alia seek quashing of orders dated 12.6.2020 whereby banquet halls were requisitioned for con verting them into makeshift COVID-19 designated hospitals/zones. Signature Not Verified Digitally Signed By:KUNAL MAGGU Signing Date:17.03.2021 23:09:51 This file is digitally signed by PS

to HMJ Sanjeev Sachdeva.

2. Learned counsel for the petitioner submits that after filing of the petition, all the banquet halls have been re-requisitioned an d h anded back on 21.8.2020.

3. Learned counsel submits that t hough t he ban quet h alls h ave been handed back, the question as to the legality of the su bject order or the right of the respondent to pass such an order still survives.

4. He further submits that in terms of Section 66 of t h e Disast er Management Act, 2005 (hereinafter referred to as the Act), the concerned officer, who requisitioned the property was also required to determine the compensation to be paid for such purpose.

5. Learned counsel submits that it was obligatory on the said officer to pass the order of payment compensation in terms of Sect ion 66 without the requirement of an application.

6. Learned counsel for the respondents submits that sin ce on e of the factors for determination of compensation, under Section 66 of the Act, is the rent payable in respect of the said prem ises, it wou ld be necessary for the banquet owner to give requisite details.

7. In view of the above, the petitions are disposed of, perm itting the banquet owners whose banquet halls h ad been requ isitioned t o make an application under Section 66 of the Act to the concerned officer providing the requisite details as stipulated in the said Sect ion for the purposes of determination of compensation, if any.

Signature Not Verified Digitally Signed By:KUNAL MAGGU Signing Date:17.03.2021 23:09:51 This file is digitally signed by PS

to HMJ Sanjeev Sachdeva.

8. On receipt of the application, the concerned officer shall dispose of the same expeditiously, preferably within a period of six weeks of the receipt of the application.

9. Since the banquet halls have already been de-requisitioned an d possession handed back to the owners, t he qu estion with regard t o validity of the order and the competence of the officer is left open.

10. The petitioners are accordingly disposed of. All rights and contentions of the parties are reserved.

SANJEEV SACHDEVA, J MARCH 17, 2021 NA

Signature Not Verified Digitally Signed By:KUNAL MAGGU Signing Date:17.03.2021 23:09:51 This file is digitally signed by PS

to HMJ Sanjeev Sachdeva.

 
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