2017 INSC 0062 SUPREME COURT OF INDIA Land Acquisition Collector Vs. Harmony Properties Pvt. Ltd. C.A.No.777 of 2017 (Kurian Joseph and A.M.Khanwilkar,JJ.,) 20.01.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.2261 of 2017 1. Delay condoned. 2. Leave granted. 3. The learned counsel for the appellants has brought to our notice that the appeals filed by the Delhi Development Authority have already been dismissed, however, with liberty to initiate fresh acquisition proceedings within a period of one year under The Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013. 4. Subject to the liberty, as above, these appeals are also dismissed. 5. Pending applications, if any, stand disposed of. 6. No costs. 1 SpotLaw