2001 INSC 0086 SUPREME COURT OF INDIA Dalbir Kaur Dhillon Vs. Punjab Urban Planning & Development Authority C.A.Nos.42 and 43 of 2000 (S.Rajendra Babu and Shivaraj V.Patil JJ.) 23.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant got possession of land after fifteen years. Initiated proceedings before State Consumer Dispute Redressal Commission on account of deficiency of service due to delay in delivery of actual possession of land. State Commission awarded compensation of nine lakhs. On appeal National Commission reduced compensation to four lakhs. Supreme Court set aside Order of National Commission and remitted matter back to it for fresh disposal. 1 SpotLaw