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 3, Cited by 4]

Supreme Court of India

Union Of India (Uoi) And Ors. vs Raj Rani And Ors. on 21 March, 1996

Equivalent citations: (1998)8SCC704, AIRONLINE 1996 SC 773

Bench: K. Ramaswamy, G.T. Nanavati

ORDER

1. Delay condoned.

2. Leave granted. We have heard learned counsel on both sides.

3. The only question is whether the respondents are entitled to the payment of solatium and interest under the provisions of the Requisition and Acquisition of Immovable Property Act, 1952. The controversy is no longer res Integra. A three-Judge Bench of this Court in Union of India v. Hari Krishan Khosla, had considered the entire controversy and had held that the respondents were not entitled to the payment of interest and solatium. The learned counsel for the respondents sought to place reliance upon a two-Judge Bench decision in Rao Narain Singh v. Union of India, . In view of the decision in Hari Krishan Khosla Case (Supra) the ratio of Rao Narain Singh Case (Supra) is no longer good law.

4. The appeals are accordingly allowed. No costs.