2015 INSC 0168 SUPREME COURT OF INDIA Bathinda Dev.Auth.Formerly Known as (PUDA) Vs. Iqbal Singh C.A.No.2464 of 2015 (Vikramajit Sen and Prafulla C. Pant JJ.) 26.02.2015 JUDGMENT VIKRAMAJIT SEN, J. 1 Delay condoned. Leave granted. 2. This Appeal assails the Order of the Division Bench of the High Court of Punjab & Haryana, which had allowed the Writ Petitions before it, and declared that the acquisition had lapsed for the reason that the possession had not been taken and compensation, too, not paid. This is sufficient ground for protection under the provision of Section 24(2) of the Land Acquisition Act, 2013. 3 The Appeal is dismissed in the above terms.