Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Chaudhary vs State Of Haryana & Others
2024 Latest Caselaw 8056 P&H

Citation : 2024 Latest Caselaw 8056 P&H
Judgement Date : 18 April, 2024

Punjab-Haryana High Court

Ajay Chaudhary vs State Of Haryana & Others on 18 April, 2024

Author: Sureshwar Thakur

Bench: Sureshwar Thakur, Lalit Batra

                                   Neutral Citation No:=2024:PHHC:052373-DB




CWP-2878-2017                                  -1-




               IN THE HIGH COURT OF PUNJAB & HARYANA
                         AT CHANDIGARH.

                                               CWP-2878-2017
                                               Reserved on: 04.04.2024
                                               Pronounced on: 18.04.2024

AJAY CHAUDHARY
                                                                    .....Petitioner
                         Versus
THE STATE OF HARYANA AND ORS.
                                                                  ....Respondents

CORAM:       HON'BLE MR. JUSTICE SURESHWAR THAKUR
             HON'BLE MR. JUSTICE LALIT BATRA

Argued by: Mr. Harpal Singh Baidwan, Advocate
           for the petitioner.

             Mr. Ankur Mittal, Addl. AG Haryana with
             Mr. Pradeep Prakash Chahar, Sr. DAG, Haryana.
                        ****

SURESHWAR THAKUR, J.

1. Through the instant writ petition, the petitioner prays for quashing

of notification (Annexure P-7) issued on 22.03.1990, under Section 4 of the

Land Acquisition Act, 1894 (hereinafter referred to as "the Act of 1894"); and

notification (Annexure P-8) issued on 19.03.1991, under Section 6 of the Act of

1894, besides for quashing of the award dated 16.03.1993 (Annexure P-9).

2. The impugned notifications are sought to be lapsed by the

petitioner in view of the Section 24(2) of the Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation And Resettlement Act, 2013

(hereinafter referred to as "the Act of 2013").

3. The Government of Haryana through the impugned notifications

acquired lands, for public purpose namely development of commercial,

institutional and maintenance area of open space, Sectors 39 to 41, Gurugram.

1 of 4

Neutral Citation No:=2024:PHHC:052373-DB

4. Through an order made on 05.12.2017, in the instant writ petition,

this Court allowed the petition and the acquisition proceedings were declared to

have been lapsed under Section 24(2) of the Act of 2013. The said verdict was

challenged by the Government of Haryana before the Hon'ble Apex Court by

filing SLP (C) No.28596 of 2019, which was converted to Civil Appeal

No.2131 of 2023.

5. The learned counsel appearing for contesting litigants consensually

submit before this Court that the instant petition is covered by paragraph Nos. 3

and 7 of the verdict made, on 11.04.2023, by the Hon'ble Apex Court on the

Civil Appeal (supra), paragraphs whereof are extracted hereinafter.

"3. In all these appeals, the issue relates to the first category, namely, where before the High Court, the original writ petitioners challenged the acquisition/acquisition proceedings under the Act, 1894, which, as such, were filed much prior to the Act, 2013 came into force and submitted the amendment applications for the relief of deemed lapse of acquisition under Section 24(2) of the Act, 2013 on the grounds that neither the possession was taken over nor the compensation was paid/tendered. Without deciding the writ petitions on merits on other grounds, more particularly the grounds on which the acquisition/acquisition proceedings under the Act, 1894 were under challenge, solely relying upon the decision of this Court in the case of Pune Municipal Corporation v. Harakchand Misirimal Solanki, reported in (2014) 3 SCC 183, the High Court has allowed the writ petitions and has declared that the acquisition with respect to the lands in question is deemed to have lapsed under Section 24(2) of the Act, 2013.

4, 5, 6. xxx

7. In view of the above and for the reasons stated above, all the civil appeals as per para 3 of this judgment, arising out of 2 of 4

Neutral Citation No:=2024:PHHC:052373-DB

the impugned common judgments and orders passed by the High Court of Punjab and Haryana at Chandigarh in CWP No. 4015/2006 and other allied writ petitions are allowed. The impugned judgment(s) and order(s) passed by the High Court declaring that the acquisition with respect to the lands in question is deemed to have lapsed under Section 24(2) of the Act, 2013 is/are hereby quashed and set aside. However, the matters are remitted back to the High Court to decide and dispose of the main writ petitions afresh in accordance with law and on their own merits on other issues except the applicability of Section 24(2) of the Act, 2013. We request the High Court to finally decide and dispose of the writ petitions on remand at the earliest and preferably within a period of nine months from the date of receipt of the present order. All contentions and defences which are available to the respective parties are kept open to be considered by the High Court in accordance with law and on their own merits (except the submission of applicability of Section 24(2) of the Act, 2013)."

6. Through an order of 11.04.2023, Hon'ble Supreme Court remitted

the matters back to the High Court to decide and dispose of the writ petitions

afresh in accordance with law and on their own merits on other issues except

the applicability of Section 24(2) of the Act of 2013. Therefore, this Court is in

terms of the directions contained in the said paragraphs required to decide and

dispose of the instant writ petition afresh in accordance with law, and, on its

own merits and issues. However, though the Hon'ble Apex Court in terms of

the above extracted paragraphs, has declared that the instant writ petition be

decided afresh excepting the applicability of Section 24(2) of the Act of 2013,

to the instant writ petition.

7. Reason for not releasing the petitioner's lands, became founded

upon the factum, that the said acquired lands were an integral component of the

3 of 4

Neutral Citation No:=2024:PHHC:052373-DB

layout plan, besides it is also stated therein, that the development works on the

acquired lands have been completed.

8. Since the rejection of the petitioner's claim for release from

acquisition of his lands became founded on the said lands, being an integral

component of the layout plan. Resultantly when the preparation of the layout

plan is done through employments of the experts in the Engineering Cell

concerned. Consequently, the expertise employed by the Engineering Cell of

the Acquiring Authority concerned, rather is not required to be tinkered with.

Since the inclusion of the acquired lands of the present petitioner do thereby

further and facilitate the public purpose. Moreover, when the said public

purpose is spoken in the reply filed on behalf of the State to become completed

through development works being made thereons. Resultantly, at this belated

stage, this Court does not deem it fit, and, appropriate to release the lands of the

petitioner.

9. Hence, this Court finds no merit in the instant writ petition, hence

the same is dismissed.

(SURESHWAR THAKUR) JUDGE

(LALIT BATRA) 18.04.2024 JUDGE Ithlesh Whether speaking/reasoned : Yes/No Whether reportable : Yes/No

4 of 4

 
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