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 5]

Delhi High Court

Dhyan Singh And Others vs Union Of India & Ors on 11 August, 2016

Author: Badar Durrez Ahmed

Bench: Badar Durrez Ahmed, Ashutosh Kumar

$~9
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Judgment delivered on: 11.08.2016

+       WP(C) 9242/2014

DHYAN SINGH AND OTHERS                                             .... Petitioners
                                       versus

UNION OF INDIA & ORS                                               ..... Respondents

Advocates who appeared in this case:
For the Petitioner                     : Mr Gaurav Puri with Ms Mansi Sinha
For the Respondent UOI                 : Mr Jaswinder Singh
For the Respondent L&B/LAC              : Mr Yeeshu Jain with Ms Jyoti Tyagi
For the Respondent DDA                  : Mr Arjun Pant

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE ASHUTOSH KUMAR

                                  JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

1. By way of this writ petition, the petitioners seek the benefit of Section 24(2) of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as 'the 2013 Act'), which came into effect on 01.01.2014. The petitioners consequently seek a declaration that the acquisition proceedings initiated under the Land Acquisition Act, 1894 (hereinafter referred to 'the 1894 Act'), which culminated in Award Nos. 2/1978-79 W.P.(C) No.9242/2014 Page 1 of 5 dated 08.05.1978, Award No. 4/79-80 dated 22.05.1979 and Award No. 80/82-83 dated 10.03.1983 have lapsed in respect of the petitioners' lands situate in village Kondli.

2. In the writ petition, the petitioners sought the above relief in respect of the following lands:-

(i) in respect of Award No. 2/1978-79: khasra No. 93(2-02), 89/1(0-6), 106 min(1-19), 207/1(0-9), 108/1(0-18) and 164/2(1-16);
(ii) in respect of Award No. 4/1979-80: khasra No. 632/262 (3-
01);
(iii) in respect of Award No. 80/1982-83: khasra Nos. 253(1-13), 516/266-265 (5-08), 312 (3-15), 255(1-07), 207/2(4-16) and 108/2 (2-17).

3. However, the learned counsel for the petitioners submits that he has instructions on behalf of the petitioners to give up the claim of lapsing with regard to khasra Nos. 93 and 106 min covered under Award No. 2/1978-79 and khasra No. 632/262 covered under Award No. 4/1979-

80. It is also an admitted position that khasra Nos. 207/2 and 108/2 which were initially shown as covered under Award No. 80/1982-83 were, in fact, not acquired at all. Therefore, the present petition only pertains to the balance lands amounting to 15 bighas and 3 biswas. Insofar as khasra Nos. 89/1(0-6), 253(1-13), 312 (3-15) and 255 (1-07) W.P.(C) No.9242/2014 Page 2 of 5 are concerned, the admitted position is that neither physical possession of the subject lands has been taken by the land acquiring agency nor has compensation been paid to the petitioners in respect thereof.

4. With regard to khasra No. 108/1(0-18), the admitted position is that while possession was taken by the land acquiring agency on 05.06.1978, no compensation has been paid in respect thereof to the land owners.

5. As regards khasra No. 164/2(1-16), possession has admittedly been taken but no compensation has been paid in respect thereof. The position with regard to khasra No. 516/266-265(5-08) is that physical possession of the same was admittedly taken on 30.03.1983. But, the respondent/Land Acquisition Collector has stated that the compensation records are in a torn condition and, therefore, it cannot be stated as to whether the same has been paid to the land owners or not. In this circumstance, since there is no denial of the assertion on the part of the petitioners that compensation for this piece of land has not been paid to them, their statement would have to be accepted.

6. Therefore, it is evident that in respect of all the lands, which are now the subject matter of the writ petition, compensation has not been W.P.(C) No.9242/2014 Page 3 of 5 paid to the land owners. In some instances, physical possession has admittedly been taken by the land acquiring agency while in other cases, even physical possession, as noted above, has not been taken and is admittedly with the petitioners. The Awards referred to above were also made more than five years prior to the commencement of the 2013 Act. As such, the necessary ingredients of Section 24(2) of the 2013 Act, as interpreted by the Supreme Court and this Court in the following decisions, 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: 2015 (3) SCC 353;
(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.

6. As a result, the petitioners are entitled to a declaration that the acquisition proceedings in respect of the subject lands, which were initiated under the 1894 Act, are deemed to have lapsed. It is so declared. W.P.(C) No.9242/2014 Page 4 of 5

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

BADAR DURREZ AHMED, J ASHUTOSH KUMAR, J AUGUST 11, 2016 SR W.P.(C) No.9242/2014 Page 5 of 5