[REPORTABLE] IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.9205 of 2022 (@  SLP (C) No.23446 of 2022) (@ Diary No.29159 of 2021) The State of Haryana & Ors. …Appellants Versus Sushila & 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   05.12.2017   passed   by   the   High Court   of   Punjab   and   Haryana   at   Chandigarh   in   CWP No.15720 of 2014 by which the High Court has allowed the 1 said writ petition and has declared that the acquisition with respect   to   the   land   in   question   is   deemed   to   have   lapsed under   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’),   the   State   of   Haryana   has   preferred   the   present appeal. 2. At the outset, it is required to be noted that before the High   Court   it   was   the   case   on   behalf   of   the   private respondents   herein   ­   original   writ   petitioners   that   the compensation   with   respect   to   the   land   in   question   has   not been   paid   to   them   and   even   the   possession   of   the   lands   in question is with them and therefore, in view of Section 24(2) of  the   Act,  2013   the   acquisition   with  respect   to   the   land   in question is deemed to have lapsed as neither the possession has  been taken  over  nor  the  compensation for  the acquired land has been paid. 2 2.1 Before the High Court a written statement was filed by the   Land   Acquisition   Officer.     It   was   specifically   disputed that the possession of the acquired land was not taken over. It   was   also   the   specific   case   on   behalf   of   the   appellants herein   that   as   such   the   original   writ   petitioners   being   the subsequent   purchasers   after   the   notification   under   Section 4   dated   26.08.2003   there   was   no   question   of   any compensation to be paid to them.  It was submitted that the petitioners   being   subsequent   purchasers   had   no   locus   to challenge   the   acquisition   proceedings   more   particularly   to pray   for   lapse   of   the   acquisition   proceedings.   The   relevant part of the written statement read as under: “1. That   the   petitioners   have   no   locus   standi   to file   the   present   petition   before   this   Hon’ble   court because   the   petitioners   were   not   owners   of   the acquired   land  at  the  time   of  the  notification   under section – 4 dated 26.08.2003 and under section – 6 dated   10.08.2004.     The   gram   Panchayat   of   village Nathupur   was   owner   of   the   land   bearing   khasra no. 155 (1­7­0), 156/1(0­3­8), 156/3(1­18­17).  The petitioners   were   tenants   in   the   land   in   dispute   as per   the   revenue   record.     The   petitioners   become owners   of   the   land   in   dispute   vide   order   dated 3 24.05.2006   passed   by   the   Hon’ble   High   court   in Regular  Second Appeal  no. 1578 of 1990 and Civil Misc   no.   3568­C   of   2006.     Immediately   thereafter the petitioners no’s 1,4,5,6,7,8,9,10,11 and 18 sold their   land   in   dispute   to   the   other   person   i.e. Dharmpal   son   of   Paras   Ram   vide   sale   deed   no’s. 8637 dated 4.7.2006 and mutation no. 2218 dated 09.08.2006   was   also   sanctioned   in   favour   of vendee. The sale of the land by the petitioners was well   before   the   announcement   of   the   Award   no.   8 dated   04.08.2006.     So   the   petitioners   are   not entitled   to   file   the   present   petition   against   the acquisition   proceeding   after   disbursement   of compensation   and   the   present   petition   is   liable   to be dismissed with the cost on this ground.  xxx xxx xxx 3. That   the   total   compensation   amount   of   the awarded   land   is   Rs.76,32,858/­.     The compensation of the acquired land was not paid to the   petitioners   because   the   petitioners   no. 1,4,5,6,7,8,9,10,11   and   18   were   not   owners   of   the acquired land on the date of passing the Award and other   land   owners   did   not   give   their   consent   to receive   the   compensation   amount   of   the   acquired land and did not provide any documentary proof to prove   their   ownership   and   as   such   un­disbursed amount,   is   lying   deposited   in   the   account   of   the LAC,   and   is   available   for   payment   immediately   on demand   of   actual   land   owners   on   the   date   of passing the Award. xxx xxx xxx 10. That   the   contents   of   Para   no.   10   of   the   writ petition   are   admitted   to   the   extent   that   the   award of   the   land   in   dispute   was   announced   on 4 04.08.2006.     It   is   specifically   denied   that   the petitioners   are   in   physical   possession   of   the acquired   land.     It   is   submitted   that   possession   of the   acquired   land   has   been   handed   over   to   the representative   of   HUDA   on   the   same   day   of   the award   vide   Rapat   no.   702   date   04.08.2006.     The petitioners   are   encroachers   in   the   acquired   land. Rest of the contents of this Para is matter of record. xxx xxx xxx 14. That   the   contents   of   Para   no.   14   of   the   writ petition   are   wrong   and   denied.     It   is   specifically denied   that   the   acquisition   proceeding   qua   the petitioners   has   lapsed   as   per   the   provision   of section   24   (2)   of   Right   to   fair   compensation   and transparency   in   Land   Acquisition,   Rehabilitation and   Resettlement   Act   2013.     It   is   submitted   that the   physical   possession   of   the   acquired   land   has been handed over to the representative of HUDA on the   same   day   of   the   award   vide   Rapat   no.   702 dated 04.08.2006.   The petitioners are encroachers in   the   acquired   land   and   compensation   of   the acquired   land   was   not   paid   to   the   petitioners because   they   are   not   owners   of   the   acquired   land and   were   not   entitled   to   the   same.     Rest   of   the contents of this Para is matter of record.  xxx xxx xxx 17. That   the   contents   of   Para   no.   17   of   the   writ petition are wrong and denied.   It is submitted that the   acquisition   proceeding   qua   the   petitioners cannot be lapsed as per the provision of section 24 (2) of Right to  fair  compensation  and transparency in   Land   Acquisition,   Rehabilitation   and Resettlement   Act   2013,   because   the   physical possession   of   the   acquired   land   has   been   handed over to the representative of HUDA on the same day of the award vide Rapat no. 702 dated 04.08.2006. The   petitioners   are   encroachers   in   the   acquired 5 land   and   compensation   of   the   acquired   land   was not   paid   to   the   petitioners   because   they   are   not owners   of   the   acquired   land.     The   acquisition proceedings   have   been   carried   out   as   per   the demarcation   given   by   Distt,   Town   Planner, Gurgaon,   in   accordance   with   the   mandatory provisions   of   the   L.A.   Act.     The   acquisition   is   just as per law in the interest of public at large and not Liable   to   be   quashed   on   any   of   the   grounds mentioned by the petitioners in this Para of the writ petition.   That no law points is involved in the writ petition which requires adjudication by this Hon’ble High Court.   The contentions raised in sub Para (i) to (iv) are wrong and hence denied. The acquisition proceeding   were   carried   out   in   accordance   with Law.”  3. From   the   aforesaid   it   can   be   seen   that   it   was   the specific case on behalf of the appellants that the possession of   the   land   in   question   was   taken   over   and   handed   over   to the   beneficiary   on   04.08.2006.     It   was   also   the   case   on behalf   of   the   appellant   that   the   petitioners   are   encroachers in the acquired land and compensation of the acquired land was   not   paid   to   them   because   they   were   not   co­owners   at the   time   of   award.     The   aforesaid   has   not   at   all   been considered   by   the   High   Court   while   passing   the   impugned judgment   and   order.     As   the   possession   was   taken   over   by 6 the acquiring body and was handed over  to the beneficiary, any   possession   by   the   petitioners   thereafter   can   be   said   to be   encroachment   and   the   encroachers   cannot   be   permitted to   take   the   benefit   of   the   provisions   of   Section   24(2)   of   the Act, 2013 and pray that as now they are in possession, may be   as   encroachers,   they   are   entitled   to   relief   under   Section 24(2) of the Act, 2013.   It would be giving a premium to the illegality and the encroachers which cannot be the intention of the legislature. 4. Even   otherwise   as   observed   and   held   by   this   Court   in the case of  Delhi Administration Through Secretary, Land and   Building   vs.   Pawan   Kumar   &   Ors.,   Civil   Appeal No.3646   of   2022   and   Delhi   Development   Authority versus   Godfrey   Phillips   (I)   Ltd.   &   Ors,   Civil   Appeal No.3073 of 2022,  the subsequent purchasers have no locus to challenge the acquisition and/or lapsing of acquisition. 7 4.1 Applying   the   law   laid   down   by   this   Court   in   the aforesaid   two   decisions,   the   writ   petition   at   the   instance   of the   private   respondents   herein   –   original   writ   petitioners being   subsequent   purchasers   ought   not   to   have   been entertained   by   the   High   Court   challenging   the   acquisition proceedings   and/or   praying   for   lapse   of   the   acquisition under   Section   24(2)   of   the   Act,   2013.     Under   the circumstances   also   the   impugned   judgment   and   order passed by the High Court is unsustainable. 5. In   view   of   the   above   and   for   the   reason   stated   above the   present   appeal  succeeds.    The  impugned   judgment  and order passed by the High Court passed in C WP No.15720 of 2014   is   hereby   quashed   and   set   aside.     The   original   writ petition   filed   by   the   private   respondents   –   original   writ petitioners, stands dismissed accordingly.   P resent appeal is accordingly allowed.      No costs.   8 Pending applications, if any, also stand disposed of. ………………………………….J.                           [M.R. SHAH]                 ………………………………….J. [S. RAVINDRA BHAT] NEW DELHI; JANUARY 13, 2023. 9