2016 INSC 1135 SUPREME COURT OF INDIA Govt.of NCT of Delhi Through Secretary, Land & Building Department Vs. Govind Ram & Anr. C.A.No.12076 of 2016 (Kurian Joseph and R.F.Nariman,JJ.,) 08.12.2016 JUDGMENT Kurian Joseph,J., SLP.(Civil)No.36628 of 2016 1. Delay condoned. 2. Leave granted. 3. It is brought to our notice that the appeals on identical issues, filed by the Delhi Development Authority have already been dismissed by this Court. Therefore, reserving the liberty for fresh acquisition within a period of one year granted in the said appeals, these appeals are also dismissed. 4. No costs. 1 SpotLaw