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 6, Cited by 2]

Delhi High Court

Ram Prakash Sehrawat & Anr vs Union Of India & Ors. on 14 September, 2015

Author: Badar Durrez Ahmed

Bench: Badar Durrez Ahmed, Sanjeev Sachdeva

$~46
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Judgment delivered on: 14.09.2015

+       W.P.(C) 4952/2015
RAM PRAKASH SEHRAWAT & ANR                                   .... Petitioners
                                       versus
UNION OF INDIA & ORS.                                        ..... Respondents

Advocates who appeared in this case:
For the Petitioners          : Mr Anand Yadav
For the Respondent No.1      : Mr Bhagwan Swarup Shukla and Mr Suyash Kumar
For the Respondent No. 2&3   : Mr Yeeshu Jain and Ms Jyoti Tyagi
For the Respondent No. 4     : Mr Pawan Mathur and Mr Himanshu Gupta

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                                  JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. The counter affidavit on behalf of respondent Nos. 2 & 3 has been handed over by Mr Yeeshu Jain. The same is taken on record. The learned counsel for the petitioners does not wish to file any rejoinder affidavit inasmuch as he would be relying on the averments made in the writ petition.

2. The petitioners seek the benefit of Section 24(2) of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation W.P.(C) No. 4952/2015 Page 1 of 3 and Resettlement Act, 2013 (hereinafter referred to as 'the 2013 Act') which came into effect on 01.01.2014. A declaration is sought to the effect that the acquisition proceeding initiated under the Land Acquisition Act, 1894 (hereinafter referred to as 'the 1894 Act') in respect of which Award No.33/1986-87 dated 19.09.1986 was made, inter alia, in respect of the petitioners' land comprised in Khasra No. 854/1 measuring 2 bighas 8 biswas in all in village Mahipalpur shall be deemed to have lapsed.

3. Though the respondents claimed that possession of the said land was taken on 22.09.1986, the petitioners dispute this and maintain that physical possession has not been taken. However, insofar as the issue of compensation is concerned, it is an admitted position that it has not been paid.

4. Without going into the controversy of physical possession, this much is clear that the Award was made more than five years prior to the commencement of the 2013 Act and the compensation has also not been paid. The necessary ingredients for the application of Section 24(2) of W.P.(C) No. 4952/2015 Page 2 of 3 the 2013 Act as interpreted by the Supreme Court and this Court in the following cases stand satisfied:-

(1) Pune Municipal Corporation and Anr v. Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183;
(2) Union of India and Ors v. Shiv Raj and Ors: (2014) 6 SCC 564;
(3) Sree Balaji Nagar Residential Association v. State of Tamil Nadu and Ors: Civil Appeal No. 8700/2013 decided on 10.09.2014;
(4) Surender Singh v. Union of India & Others: WP(C) 2294/2014 decided on 12.09.2014 by this Court; and (5) Girish Chhabra v. Lt. Governor of Delhi and Ors:
WP(C) 2759/2014 decided on 12.09.2014 by this Court.

5. As a result, the petitioners are entitled to a declaration that the said acquisition proceedings initiated under the 1894 Act in respect of the subject land are deemed to have lapsed. It is so declared.

6. The writ petition is allowed to the aforesaid extent. There shall be no order as to costs.



                                          BADAR DURREZ AHMED, J


SEPTEMBER 14, 2015                         SANJEEV SACHDEVA, J
SU




W.P.(C) No. 4952/2015                                                Page 3 of 3