Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahender Singh and Ors. Vs. Managing Director, HSIDC and Ors. [September 09, 2016]
2016 Latest Caselaw 651 SC

Citation : 2016 Latest Caselaw 651 SC
Judgement Date : Sep/2016

    

Mahender Singh and Ors. Vs. Managing Director, HSIDC and Ors.

[Civil Appeal No. 8862 of 2016 @ Special Leave Petition (C) No. 26699 of 2016 @ Slp (C)......CC No. 16033 of 2016]

KURIAN, J.

1. Applications for permission to file Special Leave Petition are allowed.

2. Delay condoned. Application for substitution is allowed.

3. Leave granted.

4. The issue in this appeal pertains to the claim for higher compensation made by the appellants. The learned counsel for the State of Haryana fairly submitted that the claim for compensation is covered by the decision of this Court in "Sachin & Ors. vs. State of Haryana & Ors." passed in Civil Appeal No. 3412 of 2015, decided on 31.03.2015, whereby the cut in the development charges has been reduced from 40% to 30%.

5. Therefore, this appeal is disposed of in terms of the above referred Judgment.

6. We make it clear that in this appeal, the appellants will not be entitled to statutory benefits for the period of delay in refiling the petition before this Court.

No costs.

.......................J. [KURIAN JOSEPH]

.......................J. [ROHINTON FALI NARIMAN]

New Delhi;

September 09, 2016.

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