/2022 INSC 0737/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 5439 OF 2022 Union of India & Anr.          ..Appellants  Versus Subhash Chander Sehgal & Ors.          Respondents J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 01.03.2016 passed by the High Court of   Delhi   at   New   Delhi   in   Writ   Petition   (C)   No.1648   of   2015 whereby   the   High   Court   has   declared   that   the   acquisition proceedings with respect to the subject land had lapsed in terms of   Section   24(2)   of   the   Right   to   Fair   Compensation   and Transparency   in   Land   Acquisition,   Rehabilitation   and Resettlement Act, 2013 (hereinafter referred to as ‘the Act 2013’), 1 the   Union   of   India   through   Land   Acquisition   Collector   and Another have preferred the present appeal. 2. We   have   heard   Ms.   Sujeeta   Srivastava,   learned   counsel appearing on behalf of the appellants and Mr. S.K. Rout, learned counsel appearing on behalf of the respondent nos. 1 to 4. 3. The   undisputed   facts   are   that   in   the   present   case,   the possession of the land in question was already taken over by the appropriate   authority   in   the   year   1987.     It   is   also   an   admitted position that the subject land has been utilized way  back in  the year   1987   for   a   park   by   East   Delhi   Municipal   Corporation. However, despite the above and relying upon the decisions of this Court   in  the   case  of   Pune   Municipal   Corporation   and   another versus   Harakchand   Misirimal   Solanki   and   others   reported   in (2014)   3   SCC   183   and   Sree   Balaji   Nagar   Residential Association   vs.   State   of   Tamil   Nadu,   (2015)   3   SCC   353,   the High   Court   has   declared   that   the   acquisition   proceedings   in respect of the subject land had lapsed in terms of Section 24(2) of the Act, 2013. 3.1 In   a   subsequent   decision,   a   Constitution   Bench   of   this Court   in   the   case   of   Indore   Development   Authority   versus 2 Manoharlal and others, (2020) 8 SCC 129  has specifically over­ ruled  the   decisions   of   this  Court   in  the  case  of   Pune   Municipal Corporation   (supra)   and   Sree   Balaji   Nagar   Residential Association (supra) .   In paragraph 366 it is observed and held as under: “366.   In   view   of   the   aforesaid   discussion,   we answer the questions as under: 366.1.   Under   the   provisions   of   Section   24(1)( a ) in case the award is not made as on 1­1­2014, the date of commencement of the 2013 Act, there is no lapse   of   proceedings.   Compensation   has   to   be determined under the provisions of the 2013 Act. 366.2.   In   case   the   award   has   been   passed within   the   window   period   of   five   years   excluding the period covered by an interim order of the court, then proceedings shall continue as provided under Section 24(1)( b ) of the 2013 Act under the 1894 Act as if it has not been repealed. 366.3.   The   word   “or”   used   in   Section   24(2) between   possession   and   compensation   has   to   be read as “nor” or as “and”. The deemed lapse of land acquisition   proceedings   under   Section   24(2)   of   the 2013   Act   takes   place   where   due   to   inaction   of authorities   for   five   years   or   more   prior   to commencement   of   the   said   Act,   the   possession   of land   has   not   been   taken   nor   compensation   has been   paid.   In   other   words,   in   case   possession   has been   taken,   compensation   has   not  been   paid   then there   is   no   lapse.   Similarly,   if   compensation   has 3 been   paid,   possession   has   not   been   taken   then there is no lapse. 366.4.   The expression “paid” in the main part of Section   24(2)   of   the   2013   Act   does   not   include   a deposit of compensation in court. The consequence of non­deposit is provided in the proviso to Section 24(2) in case it has not been deposited with respect to   majority   of   landholdings   then   all   beneficiaries (landowners) as on the date of notification for land acquisition   under   Section   4   of   the   1894   Act   shall be entitled to compensation in accordance with the provisions   of   the   2013   Act.   In   case   the   obligation under Section 31 of the Land Acquisition Act, 1894 has not been fulfilled, interest under Section 34 of the   said   Act   can   be   granted.   Non­deposit   of compensation (in court) does not result in the lapse of   land   acquisition   proceedings.   In   case   of   non­ deposit with respect to the majority of holdings for five   years   or   more,   compensation   under   the   2013 Act   has   to   be   paid   to   the   “landowners”   as   on   the date   of   notification   for   land   acquisition   under Section 4 of the 1894 Act. 366.5.   In   case   a   person   has   been   tendered   the compensation   as   provided   under   Section   31(1)   of the   1894   Act,   it   is   not   open   to   him   to   claim   that acquisition   has   lapsed   under   Section   24(2)   due   to non­payment   or   non­deposit   of   compensation   in court.   The   obligation   to   pay   is   complete   by tendering   the   amount   under   Section   31(1).   The landowners   who   had   refused   to   accept compensation   or   who   sought   reference   for   higher compensation,   cannot   claim   that   the   acquisition proceedings  had   lapsed  under  Section   24(2)  of  the 2013 Act. 4 366.6.   The   proviso   to   Section   24(2)   of   the  2013 Act   is   to   be   treated   as   part   of   Section   24(2),   not part of Section 24(1)( b ). 366.7.   The mode of taking possession under the 1894 Act and as contemplated under Section 24(2) is   by   drawing   of   inquest   report/memorandum. Once award has been passed on taking possession under Section 16 of the 1894 Act, the land vests in State   there   is   no   divesting   provided   under   Section 24(2) of the 2013 Act, as once possession has been taken there is no lapse under Section 24(2). 366.8.   The provisions of Section 24(2) providing for a deemed lapse of proceedings are applicable in case authorities have failed due to their inaction to take   possession   and   pay   compensation   for   five years or more before the 2013 Act came into force, in   a   proceeding   for   land   acquisition   pending   with the   authority   concerned   as   on   1­1­2014.   The period   of   subsistence   of   interim   orders   passed   by court has to be excluded in the computation of five years. 366.9.   Section   24(2)   of   the   2013   Act   does   not give   rise   to   new   cause   of   action   to   question   the legality   of   concluded   proceedings   of   land acquisition.   Section   24   applies   to   a   proceeding pending on the date of enforcement of the 2013 Act i.e.   1­1­2014.   It   does   not   revive   stale   and   time­ barred   claims   and   does   not   reopen   concluded proceedings   nor   allow   landowners   to   question   the legality   of   mode   of   taking   possession   to   reopen proceedings or mode of deposit of compensation in the   treasury   instead   of   court   to   invalidate acquisition.” 5 3.2 In   such   a   situation   no   relief   of   lapse   of   acquisition proceedings can be countenanced in this case in view of the law laid   down   by   this   Court   in   the   case   of   Indore   Development Authority   (supra) .   Once   it   is   held   that   there   is   no   lapse   of acquisition proceedings under Section 24(2) of the 2013 Act, the land which has stood vested with the appellant continues to do. Also, there is no question of payment of any compensation to the writ petitioners in respect of the suit land as per the Act, 2013. However,   the   original   writ   petitioners   shall   be   entitled   to compensation   under   the   Land   Acquisition   Act,   1894   as   per Award   No.102/1986­87   dated   19.09.1986   as   referred   to   by   the High Court in para 3 of the impugned judgment and order or in the   event   any   enhancement   is   sought   by   the   original   writ petitioners in accordance with law. 3.3 In   view   of   the   above   and   for   the   reason   stated   above,   the impugned   judgment   and   order   passed   by   the   High   Court declaring   that   the   acquisition   proceedings   in   respect   of   the subject land has lapsed in terms of Section 24(2) of the Right to Fair   Compensation   and   Transparency   in   Land   Acquisition, Rehabilitation   and   Resettlement   Act,   2013   and   directing   the 6 authorities   to   pay   the   compensation   to   the   writ   petitioners   in respect of the  suit  land  as per  Act 2013 deserves   to  be quashed and   set   aside   and   is   accordingly   quashed   and   set   aside. Consequently,   the   writ   petition   filed   by   the   private   respondents before the High Court stands dismissed. Present Appeal is accordingly allowed.  However, in the facts and   circumstances   of   the   case,   there   shall   be   no   order   as   to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  August 22, 2022. 7