2017 INSC 0167 SUPREME COURT OF INDIA Haryana Urban Development Authority Vs. Kundan @ Ghasi C.A.No.2975 of 2017 (Kurian Joseph and A.M.Khanwilkar,JJ.,) 17.02.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.29967 of 2014 1. Delay condoned. 2. Leave granted. 3. The Land Acquisition Officer is present in Court today and submits that the Haryana Urban Development Authority (HUDA) is prepared to inspect the premises and in case they are covered by the Government policies, HUDA is prepared to release double of the constructed area. 4. It is directed that HUDA shall take the required steps in view of the above submissions within two months, uninfluenced by any of the observations made in the Judgment of the High Court, particularly the observation regarding the life of the structure. 5. With the above directions, the appeals are disposed of. 6. No costs. 1 SpotLaw