Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Delhi Development Authority vs Nisha Khurana And Ors
2024 Latest Caselaw 3665 Del

Citation : 2024 Latest Caselaw 3665 Del
Judgement Date : 26 April, 2024

Delhi High Court

Delhi Development Authority vs Nisha Khurana And Ors on 26 April, 2024

Author: Manmeet Pritam Singh Arora

Bench: Manmeet Pritam Singh Arora

                          $~24 & 25
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      LPA 334/2024 & C.M.Nos.24202-24204/2024
                                 DELHI DEVELOPMENT AUTHORITY                ..... Appellant
                                              Through: Ms.Manika Tripathy, standing
                                                       counsel for DDA with Mr.Ashutosh
                                                       Kaushik, Mr.Rony John and
                                                       Mr.Aishwary Jaiswal, Advocates.
                                                        versus

                                 NISHA KHURANA AND ORS                              ..... Respondents
                                             Through: None

                          +      LPA 335/2024 & C.M.Nos.24206-24209/2024
                                 DELHI DEVLOPMENT AUTHOURITY                ..... Appellant
                                              Through: Ms.Manika Tripathy, standing
                                                       counsel for DDA with Mr.Ashutosh
                                                       Kaushik, Mr.Rony John and
                                                       Mr.Aishwary Jaiswal, Advocates.
                                              versus

                                 RAJKUMAR KHURANA AND ORS                             ..... Respondents
                                             Through: None

                          %                                      Date of Decision: 26th April, 2024

                          HON'BLE THE ACTING CHIEF JUSTICE
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                        JUDGMENT

MANMOHAN, ACJ: (ORAL)

1. Present appeals have been filed challenging the judgments dated 28 th August, 2019 passed by the learned Single Judge of this Court in W.P.(C) 10072/2016 and W.P.(C) 10070/2016, whereby the writ petitions filed by

the respondents were allowed and the orders dated 17th July, 2012 passed by the Court of Revenue Assistant (Najafgarh) under Section 81 of the Delhi Land Reforms Act, 1954 ("DLR Act") and subsequent orders upholding the orders dated 17th July, 2012 were set aside on the ground of limitation and that pursuant to the passing of the Zonal plan by DDA, the land in question ceased to be an "agricultural land" under Section 3(13) of the DLR Act.

2. Learned counsel for the appellant/DDA states that violation of the DLR Act took place prior to the land being notified as urban area and the notification of the zonal development plan. She contends that the orders dated 17th July, 2012 continue to be legal and valid.

3. A perusal of the paper books reveal that there is more than sixteen hundred (1600) days delay each in filing the appeals.

4. At this stage, learned counsel for the appellant/DDA states that quite a substantial period of this delay is covered by Covid-19 pandemic. However this Court finds that the impugned judgments had been rendered nearly five months prior to the onset of Covid-19 pandemic. Further even if Covid-19 pandemic limitation period is excluded, the clock would again start running from 1st March, 2022.

5. Consequently, the present appeals are dismissed along with the applications on the ground of delay and laches. However, the issue of law is left open.

ACTING CHIEF JUSTICE

MANMEET PRITAM SINGH ARORA, J APRIL 26, 2024/KA

 
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 : MAIMS

 
 
Latestlaws Newsletter