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 0, Cited by 0]

Supreme Court - Daily Orders

Delhi Development Authority vs Tej Pal Singh on 31 August, 2016

Bench: Kurian Joseph, C. Nagappan

                                                    1

                                                                              NON REPORTABLE

                                        IN THE SUPREME COURT OF INDIA
                                         CIVIL APPELLATE JURISDICTION

                                      CIVIL APPEAL NO.8624 OF 2016
                               (Arising out of S.L.P.(C) No.33353 of 2015)


                      DELHI DEVELOPMENT AUTHORITY                       Appellant(s)

                                         Versus

                      TEJ PAL SINGH AND OTHERS                          Respondent(s)



                                          J U D G M E N T

KURIAN, J.

Leave granted.

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

This appeal is, accordingly, dismissed. In the peculiar facts and circumstances of this case, the appellant is given a period of one year to exercise its liberty granted under Section 24(2) of the Signature Not Verified Digitally signed by RASHMI DHYANI Right to Fair Compensation and Transparency in Land Date: 2016.09.14 11:12:32 IST Reason: Acquisition, Rehabilitation and Resettlement Act, 2013 for initiation of the acquisition proceedings afresh. 2 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.

........................J. (KURIAN JOSEPH) ........................J. (C. NAGAPPAN) New Delhi, August 31, 2016 3 ITEM NO.184 COURT NO.10 SECTION XIV 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.33353/2015 (Arising out of impugned final judgment and order dated 15/12/2014 in WPC No. 7150/2014 passed by the High Court of Delhi at New Delhi) DELHI DEVELOPMENT AUTHORITY Petitioner(s) VERSUS TEJ PAL SINGH & ORS Respondent(s) (With office report) Date : 31/08/2016 This petition was called on for hearing today. CORAM : HON'BLE MR. JUSTICE KURIAN JOSEPH HON'BLE MR. JUSTICE C. NAGAPPAN For Petitioner(s) Mr. Amrendra Sharan, Sr. Adv.

Mr. Vishnu B. Saharya, Adv.

Mr. Viresh B. Saharya, Adv.

For M/s Saharya & Co.

For Respondent(s) Mr. Jagjit Singh Chhabra,Adv.

Mr. Saksham Maheshwari, Adv. Mr. Neeraj Kumar Sharma,Adv. Ms. Pinky Anand, ASG Mr. Rajesh Ranjan, Adv.

Ms. Gunwant Dara, Adv.

Ms. Soumya Rathore, Adv.

Mr. M.K. Maroria, Adv.

Mr. Amir Singh Pasrich, Adv. Ms. Priyanka Raj, Adv.

Mr. N.S. Vasisht, Adv.

Mr. Vishal Singh, Adv.

Ms. Jyoti Kataria, Adv.

Mr. Pradeep Misra, Adv.

4

UPON hearing the counsel the Court made the following O R D E R Leave granted.

The appeal is dismissed in terms of the signed non-reportable judgment.

Pending applications, if any, stand disposed of. [RASHMI DHYANI] [RENU DIWAN] SR.P.A. ASSISTANT REGISTRAR (Signed non-reportable judgment is placed on the file)