2017 INSC 0254 SUPREME COURT OF INDIA Delhi Administration thr. Secretary, Land & Building Department Vs. Gaurav Sahni C.A.No.3902 of 2017 (Kurian Joseph and R.Banumathi,JJ.,) 10.03.2017 JUDGMENT Kurian Joseph,Jj., SLP(Civil)No.8138 of 2017 1. Delay condoned. 2. Leave granted. 3. The issue, in principle, is covered against the appellant by judgments in Civil Appeal No. 8477 of 2016 arising out of Special Leave Petition (C) No. 8467 of 2015 and Civil App- al No. 5811 of 2015 arising out of Special Leave Petition (C) No. 21545 of 2015. 4. This appeal is, accordingly, dismissed. 5. In the peculiar facts and circumstances of this case, the appellant is given a period of one year to exercise its liberty granted under Section 24(2) of the Right to Fair Land Acqui- sition, Rehabilitation and Resettlement Act, 2013 for initiation of the acquisition proceedings afresh. 6. We make it clear that in case no fresh acquisition proceedings are initiated within the said period of one year from today by issuing a Notification under Section 11 of the Act, the appellant, if in possession, shall return the physical possession of the land to the original land owner. 7. Pending applications, if any, stand disposed of. 8. No costs. 1 SpotLaw 2 SpotLaw