Delhi High Court
Bhim Singh & Ors vs Govt. Of Nct Of Delhi & Ors. on 7 April, 2015
Author: Badar Durrez Ahmed
Bench: Badar Durrez Ahmed, Sanjeev Sachdeva
$~42
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 07.04.2015
+ WP(C) No.8415/2014 and CM 19457/2014
BHIM SINGH & ORS .... Petitioners
versus
GOVT. OF NCT OF DELHI & ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr B.S. Maan, Mr Vishal Maan and Mr Aditya Singh
For the Respondent Nos.1&2 : Mr Sanjay Kumar Pathak, Mr Sunil Kumar Jha and
Mr Kushal Raj Tater
For the Respondent No.3 : Mr Dhanesh Relan and Mr Arush Bhandari for DDA.
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. 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. 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. 43/86-87 dated 19.09.1986 was made, inter alia, in respect of W.P.(C) No. 8415/2014 Page 1 of 5 the petitioners‟ land comprised in Khasra Nos. 424 Min (1-15) and 425 (4-
16) measuring 6 bighas and 11 biswas in all in village Mahipalpur, Delhi- 86 shall be deemed to have lapsed.
2. In so far as Khasra No. 424 Min is concerned, it is admitted by the respondents that physical possession of the same has not been taken. As regards khasra No. 425, it is an admitted position that in respect of 1 bigha and 18 biswas, possession was taken by the respondents on 19.09.2003. The balance land in khasra No. 425 has admittedly not been taken in possession by the land acquiring agency.
3. In so far as the question of compensation is concerned, the same has not been paid to the petitioners but according to the respondents, the same has been deposited in the treasury. Therefore, they seek to invoke the second Proviso to Section 24(2) of the 2013 Act, which was introduced by virtue of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement (Amendment) Ordinance, 2014 (hereinafter referred to as "the said Ordinance").
4. So far as the applicability of the second Proviso to Section 24(2) of the 2013 Act is concerned, the same cannot be relied upon by the respondents inasmuch as the said Ordinance has been held to be W.P.(C) No. 8415/2014 Page 2 of 5 prospective in nature and does not take away vested rights. This has so been held by the Supreme Court in recent decision in M/s Radiance Fincap (P) Ltd. & Ors. Vs. Union of India & Ors. decided on 12.01.2015 in Civil Appeal No. 4283/2011 wherein the Supreme Court held as under:-
"The right conferred to the land holders/owners of the acquired land under Section 24(2) of the Act is the statutory right and, therefore, the said right cannot be taken away by an Ordinance by inserting proviso to the abovesaid sub-section without giving retrospective effect to the same."
5. The same has been reinforced by the Supreme Court in Karnail Kaur & Ors. Vs. State of Punjab & Ors. Civil Appeal No. 7424/2013 decided on 22.01.2015.
6. From the above decisions, it is evident that the said Ordinance is prospective in nature and the rights created in favour of the petitioners as on 01.01.2014 by virtue of the 2013 Act are undisturbed by the second Proviso to Section 24(2) of the 2013 Act, which has been introduced by the said Ordinance.
7. Although only part physical possession of the land in question to the extent of 1 bigha and 18 biswas has been taken by the land acquiring W.P.(C) No. 8415/2014 Page 3 of 5 agency, compensation, in any event, has not been paid to the petitioners but has only been deposited in the treasury, which does not amount to payment of compensation as interpreted by the Supreme Court in Pune Municipal Corporation and Anr v. Harakchand Misirimal Solanki and Ors: (2014) 3 SCC 183. The award has also been made more than five years prior to the commencement of the 2013 Act.
8. All the necessary ingredients for the application of Section 24(2) of the 2013 Act as interpreted by the Supreme Court and this Court in the following cases stand satisfied:-
(1) Union of India and Ors v. Shiv Raj and Ors: (2014) 6 SCC 564;
(2) Sree Balaji Nagar Residential Association v. State of Tamil Nadu and Ors: Civil Appeal No. 8700/2013 decided on 10.09.2014;
(3) Surender Singh v. Union of India & Others: WP(C) 2294/2014 decided on 12.09.2014 by this Court; and (4) Girish Chhabra v. Lt. Governor of Delhi and Ors:
WP(C) 2759/2014 decided on 12.09.2014 by this Court.
9. 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. W.P.(C) No. 8415/2014 Page 4 of 5
10. The writ petition is allowed to the aforesaid extent. There shall be no order as to costs.
BADAR DURREZ AHMED, J SANJEEV SACHDEVA, J APRIL 07, 2015 SU W.P.(C) No. 8415/2014 Page 5 of 5