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 0]

Delhi High Court - Orders

Smt. Raj Dulari vs The Delhi Development Authority on 18 July, 2024

Author: Dharmesh Sharma

Bench: Dharmesh Sharma

                             $~56 to 60
                             *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                             +         W.P.(C) 16475/2023
                                       SMT. RAJ DULARI                                                                     .....Petitioner
                                                                            Through:                 Mr. M. Dutta and Mr. Aditya
                                                                                                     Guham Adv.
                                                    versus
                                       THE DELHI DEVELOPMENT AUTHORITY.....Respondent
                                                    Through: Ms. Shobhana Takiar, Standing
                                                             Counsel with Mr. Kuljeet
                                                             Singh, Mr. Gaganmeet Singh
                                                             and Ms. Kritika Gupta, Advs.
                                                             for DDA
                             57
                             +         W.P.(C) 16482/2023
                                       SMT AMRIT KAUR (NOW DECEASED) AND OTHERS
                                                                                  .....Petitioners
                                                        Through: Mr. M. Dutta and Mr. Aditya
                                                                 Guham Adv.
                                                        versus
                                       THE DELHI DEVELOPMENT AUTHORITY .....Respondent
                                                        Through: Ms. Shobhana Takiar, Standing
                                                                 Counsel with Mr. Kuljeet
                                                                 Singh, Mr. Gaganmeet Singh
                                                                 and Ms. Kritika Gupta, Advs.
                                                                 for DDA
                                                                 Ms. Sapna Chauhan, Adv.
                             58
                             +         W.P.(C) 16483/2023
                                       SHRI CHOTU RAM (NOW DECEASED) AND OTHERS
                                                                               .....Petitioners
                                                        Through: Mr. M. Dutta and Mr. Aditya
                                                                 Guham Adv.
                                                        versus
                                       THE DELHI DEVELOPMENT AUTHORITY .....Respondent
                                                        Through: Ms. Shobhana Takiar, Standing
                                                                 Counsel with Mr. Kuljeet
                                                                 Singh, Mr. Gaganmeet Singh
                                                                 and Ms. Kritika Gupta, Advs.



This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 20/07/2024 at 04:16:25
                                                                                                      for DDA
                             59
                             +         W.P.(C) 16486/2023
                                       SHRI KARTAR SINGH (NOW DECEASED), THROUGH
                                       THE LEGAL REPRESENTATIVES OF DECEASED SHRI
                                       SATBIR SINGH                          .....Petitioner
                                                        Through: Mr. M. Dutta and Mr. Aditya
                                                                 Guham Adv.
                                                        versus
                                       THE DELHI DEVELOPMENT AUTHORITY .....Respondent
                                                        Through: Ms. Shobhana Takiar, Standing
                                                                 Counsel with Mr. Kuljeet
                                                                 Singh, Mr. Gaganmeet Singh
                                                                 and Ms. Kritika Gupta, Advs.
                                                                 for DDA
                             60
                             +         W.P.(C) 16490/2023
                                       SHRI ISHWAR SINGH (NOW DECEASED) AND OTHERS
                                                                                   .....Petitioners
                                                        Through: Mr. M. Dutta and Mr. Aditya
                                                                   Guham Adv.
                                                        versus
                                       THE DELHI DEVELOPMENT AUTHORITY .....Respondent
                                                        Through: Ms. Shobhana Takiar, Standing
                                                                   Counsel with Mr. Kuljeet
                                                                   Singh, Mr. Gaganmeet Singh
                                                                   and Ms. Kritika Gupta, Advs.
                                                                   for DDA
                                       CORAM:
                                       HON'BLE MR. JUSTICE DHARMESH SHARMA
                                                        ORDER

% 18.07.2024

1. This hearing is being conducted through hybrid mode.

2. In the aforesaid bunch of five petitions, the facts and circumstances of the matters in issue appear to be same.

3. In a nutshell, the petitioners claim that they have purchased the properties in question and they seek issuance of appropriate writ, This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 20/07/2024 at 04:16:25 order, or direction, thereby directing the Delhi Development Authority [„DDA‟] to effect the mutation of the subject properties in their respective names.

4. Ms. Shobhana Takiar, learned Standing Counsel for DDA submits on instructions received, that the present area i.e. village Ujwa, Delhi stands urbanized in terms of the relevant notification under Section 507 of the Delhi Municipal Corporation Act, 1957 w.e.f. 16.05.2017. It is also submitted at the Bar that the area in question, was handed over to the DDA for development on or about 28.01.2019.

5. In view of the above admitted position, the present petitions are disposed of with liberty to the petitioners to approach the MCD for mutation of the subject properties in their name in the relevant records.

DHARMESH SHARMA, J.

JULY 18, 2024 sp This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 20/07/2024 at 04:16:25