Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 2]

Supreme Court of India

Delhi Development Authority vs Suresh Kr. Goel And Anr on 18 November, 2016

Equivalent citations: AIRONLINE 2016 SC 350

Bench: Rohinton Fali Nariman, Kurian Joseph

                                                                          NON-REPORTABLE

                        IN THE SUPREME COURT OF INDIA
                        CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL NO.10946 OF 2016
              [@ SPECIAL LEAVE PETITION (C) NO.34053 OF 2016 ]
                   [@ CC No.6403 of 2016]


      DELHI DEVELOPMENT AUTHORITY                 Appellant(s)

                                VERSUS

      SURESH KR. GOEL AND ANR.                          Respondent(s)

                 WITH

      CIVIL APPEAL NO.10986 OF 2016
              [@ SPECIAL LEAVE PETITION (C) NO. 34145 OF 2016 ]
                      [@ CC No.6557 of 2016]


      DELHI DEVELOPMENT AUTHORITY                 Appellant(s)

                                VERSUS

      PREMADHAR MEMORIAL CHARITABLE TRUST
      THROUGH ITS TRUSTEE AND ORS.                      Respondent(s)



                               J U D G M E N T

KURIAN, J.

1. Delay condoned.

2. Leave granted.

3 The issue, in principle, is covered against the appellant by judgments in Civil Appeal No. 8477 of 2016 arising out of Special Leave Petition (C) No. 8467 of 2015 and Civil Appeal No. 5811 of 2015 arising out of Special Leave Petition (C) No. 21545 of 2015.

- 2 -

4. These appeals are, accordingly, dismissed. 5 In the peculiar facts and circumstances of these cases, the appellant is given a period of one year to exercise its liberty granted under Section 24(2) of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 for initiation of the acquisition proceedings afresh.

6. We make it clear that in case no fresh acquisition proceedings are initiated within the said period of one year from today by issuing a Notification under Section 11 of the Act, the appellant, if in possession, shall return the physical possession of the land to the original land owner.

Pending applications, if any, stand disposed of. No costs.

.....................J. [KURIAN JOSEPH] .......................J. [ROHINTON FALI NARIMAN ] New Delhi;

November 18, 2016.