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 1, Cited by 1]

Supreme Court - Daily Orders

Smt. Sarla Sharma vs State Of U.P. . on 14 May, 2015

Author: A.K. Sikri

Bench: A.K. Sikri

                                                   1

                                                                   NON-REPORTABLE

                                   IN THE SUPREME COURT OF INDIA

                                    CIVIL APPELLATE JURISDICTION

                            SPECIAL LEAVE PETITION (CIVIL) NO. 5444 OF 2015


     SMT. SARLA SHARMA                                          .....PETITIONER(S)

                                               VERSUS

     STATE OF UTTAR PRADESH & ORS.                            .....RESPONDENT(S)

                                                WITH

                         SPECIAL LEAVE PETITION (CIVIL) NOS. 9032-9033 OF 2015
                          (ARISING OUT OF SLP (C) NOS...CC 3385-3386 OF 2015)

                            SPECIAL LEAVE PETITION (CIVIL) NO. 9034 OF 2015
                             (ARISING OUT OF SLP (C) NO...CC 3389 OF 2015)

                            SPECIAL LEAVE PETITION (CIVIL) NO. 9035 OF 2015
                             (ARISING OUT OF SLP (C) NO...CC 3443 OF 2015)

                         SPECIAL LEAVE PETITION (CIVIL) NO. 9038-9039 OF 2015
                          (ARISING OUT OF SLP (C) NO...CC 3555-3556 OF 2015)

                            SPECIAL LEAVE PETITION (CIVIL) NO. 9037 OF 2015
                             (ARISING OUT OF SLP (C) NO...CC 3603 OF 2015)

                            SPECIAL LEAVE PETITION (CIVIL) NO. 7032 OF 2015
                             (ARISING OUT OF SLP (C) NO...CC 3682 OF 2015)

                         SPECIAL LEAVE PETITION (CIVIL) NOS. 9010-9011 OF 2015
                          (ARISING OUT OF SLP (C) NOS...CC 3685-3686 OF 2015)

Signature Not Verified
                            SPECIAL LEAVE PETITION (CIVIL) NO. 9025 OF 2015
Digitally signed by
Ramana Venkata Ganti
                             (ARISING OUT OF SLP (C) NO...CC 3761 OF 2015)
Date: 2015.05.18
16:45:27 IST
Reason:
                                       2

                            JUDGMENT

A.K. SIKRI, J.

Since the issue involved in all these petitions is common, the facts, as they appear in Special Leave Petition (Civil) No. 5444 of 2015, are reproduced below:

2) This special leave petition is preferred against the judgment dated 29.01.2015 passed by the High Court in CMWP No. 4356 of 2015, which was filed by the petitioner herein challenging the acquisition of her land.

The Government had issued a Notification under Section 4 read with Sections 17(1) and 17(4) on 16.04.2008 and a declaration under Section 6 was issued on 16.06.2008.

3) The High Court has disposed of the writ petition vide its order dated 29.1.2015 taking note of a Full Bench decision of that Court in a bunch of writ petitions, with lead case being Writ Petition No. 37443 of 2001 (Gajraj & Ors. v. State of U.P. & Ors.) decided on 21.10.2011. Since counsel for both the parties before the High Court had agreed that the writ petition of the petitioner was also covered by the aforesaid judgment, the High Court has disposed of the same in terms of the directions contained therein.

3

4) The judgment in Gajraj & Ors. (supra) came to be challenged by the State as well as the land owners before this Court. All these petitions/appeals, including the appeals filed by the land owners, have been dismissed by this Court affirming the view taken by the Full Bench in Gajraj & Ors. (supra).

5) In view of the aforesaid, all these special leave petitions also stand dismissed.

.............................................CJI.

(H.L. DATTU) .............................................J. (A.K. SIKRI) NEW DELHI;

MAY 14, 2015.

4

ITEM NO.1E               COURT NO.1                 SECTION XI

               S U P R E M E C O U R T O F       I N D I A
                       RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C)    No(s).    5444/2015

SMT. SARLA SHARMA                                       Petitioner(s)

                                VERSUS

STATE OF U.P. & ORS.                                    Respondent(s)


WITH SLP(C)NOS.9032-9033/2015 @ SLP(C)...CC NOS.3385-3386/2015 SLP(C) NO.9034/2015 @ SLP(C)...CC NO.3389/2015 SLP(C) NO.9035/2015 @ SLP(C)...CC NO.3443/2015 SLP(C)NOS.9038-9039/2015 @ SLP(C)...CC NOS.3555-3556/2015 SLP(C)NOS.9037/2015 @ SLP(C)...CC NO.3603/2015 SLP(C)NO.7032/2015 @ SLP(C)...CC NO.3682/2015 SLP(C)NO.9010-9011/2015 @ SLP(C)...CC NOS.3685-3686/2015 SLP(C)NO.9025/2015 @ SLP(C)...CC NO.3761/2015 Date : 14/05/2015 These petitions were called on for pronouncement of Judgment today.

For Petitioner(s) Dr. Rajeev Sharma,Adv.

Mr.Pankaj Dubey, Adv.

Mr. Raghuvir Sharma, Adv.

Mr.Dharmendra Sharma, Adv.

Mr.Vipin Kumar Sharma, Adv.

For Respondent(s) Mr.Ravindra Kumar, Adv.

Application for permission to file Special Leave Petition(s), if any, is granted.

Delay, if any, in filing/refiling S.L.P.(s)/appeal(s) is condoned.

Delay, if any, in application(s) for substitution is/are condoned.

5

Application(s) for substitution(s), if any, is/are allowed.

Application(s) for setting aside abatement, if any, is/are allowed.

Application(s) for impleadment(s)/ intervention(s), if any, is/are rejected.

Hon'ble Mr.Justice A.K.Sikri pronounced the reasoned Judgment of the Bench comprising Hon'ble the Chief Justice and His Lordship.

The Special Leave Petitions stand dismissed, in terms of the non-reportable signed Judgment.

(G.V.Ramana)                                 (Vinod Kulvi)
  AR-cum-PS                                  Asstt.Registrar

(Non-reportable signed judgment is placed on the file)