/2023 INSC 0097/   REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.942 OF 2023 (@ SLP (C) NO.3116 of 2023) (@ DIARY NO.28432 OF 2022) Govt. of NCT of Delhi & Ors. … Appellants Versus Dhannu & Anr.         …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   16.11.2017   passed   by   the   High Court   of   Delhi   at   New   Delhi   in   Writ   Petition   (C)   No.   3158   of 2015   by   which   the   High   Court   has   allowed   the   said   writ petition preferred by the respondent no.1 herein – original writ petitioner   (now   represented   through   his   heirs)   and   has 1 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   “Act,   2013”),   the   Government   of NCT of Delhi has preferred the present appeal. 2. From   the   impugned   judgment   and   order   passed   by   the High Court it appears that while allowing the writ petition the High   Court   has   relied   upon   and/or   followed   the   earlier decision   of   this   Court   in   the   case   of   Pune   Municipal Corporation   and   Anr.   Vs.   Harakchand   Misirimal   Solanki and   Ors.,   (2014)   3   SCC   183   on   the   ground   that   the possession   of   the   subject   land   could   not   be   taken.     It   is required   to   be   noted   that   before   the   High   Court   it   was   the specific  case  on  behalf  of  the   appellant   that   the  land  belongs to   Gram   Sabha   and   therefore   the   original   writ   petitioner   had no   locus   to   pray   for   declaration   that   the   acquisition   with respect  to  subject  land  is  deemed to  have  lapsed  by   virtue  of Section 24(2) of the Act, 2013.  However, without deciding the question   of   ownership   and   keeping   the   same   open,   the   High 2 Court   has   entertained   the   said   writ   petition   preferred   by   the respondent  no.1  – original writ  petitioner.   At  this  stage,  it is required   to   be   noted   that   even   before   the   High   Court   the learned   counsel   appearing   on   behalf   of   the   original   writ petitioner   did   not   dispute   that   the   land   belongs   to   Gram Sabha.     In   that   view   of   the   matter   when   the   land   belongs   to Gram   Sabha   which   was   even   admitted   on   behalf   of   the original   writ   petitioner,   the   High   Court   ought   not   to   have entertained   the   said   writ   petition   at   the   instance   of   the original writ petitioner who was not even the recorded owner. Even the question with respect to the compensation to be paid would arise only in favour of recorded owner and/or in favour of a person who had a title. 2.1 Even   otherwise   it   is   required   to   be   noted   that   the decision   of   this   Court   in   the   case   of   Pune   Municipal Corporation and Anr. (supra) ,   which   has been  relied upon by the   High   Court   has   been   specifically   over­ruled   by   the Constitution   Bench   of   this   Court   in   the   case   of   Indore Development   Authority   versus   Manoharlal   and   others reported in   (2020)  8  SCC  129.     In paragraphs 365 and 366, 3 the Constitution Bench of this Court has observed and held as under:­ “ 365.  Resultantly, the decision rendered in Pune Municipal   Corpn.   [Pune   Municipal   Corpn.   v. Harakchand   Misirimal   Solanki,   (2014)   3   SCC   183]   is hereby   overruled   and   all   other   decisions   in   which Pune   Municipal   Corpn.   [Pune   Municipal   Corpn.   v. Harakchand Misirimal Solanki, (2014) 3 SCC 183] has been followed, are also overruled. The decision in Sree Balaji   Nagar   Residential   Assn.   [Sree   Balaji   Nagar Residential   Assn.   v.   State   of   T.N.,   (2015)   3   SCC   353] cannot   be   said   to   be   laying   down   good   law,   is overruled   and   other   decisions   following   the   same   are also   overruled.   In   Indore   Development   Authority   v. Shailendra   [(2018)   3   SCC   412],   the   aspect   with respect   to   the   proviso   to   Section   24(2)   and   whether “or” has to be read as “nor” or as “and” was not placed for   consideration.   Therefore,   that   decision   too   cannot prevail,   in   the   light   of   the   discussion   in   the   present judgment. 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. 4 366.3.   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   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   non­deposit   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 5 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. 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   time­barred   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 6 compensation   in   the   treasury   instead   of   court   to invalidate acquisition.” 3. Applying   the   law   laid   down   by   this   Court   in   the   case   of Indore   Development   Authority   (supra)   and   as   observed hereinabove that the land belongs to Gram  Sabha which was admitted   on   behalf   of   the   original   writ   petitioner   and   the original   writ   petitioner   was   not   the   recorded   owner   and/or even the owner, the High Court ought not to have entertained the   writ   petition.     The   impugned   judgment   and   order   passed by the High Court is unsustainable and the same deserves to be quashed and set aside and is accordingly quashed and set aside. Present appeal is accordingly allowed.    No costs.   ………………………………….J.                             [M.R. SHAH] ………………………………….J.                                                     [C.T. RAVIKUMAR] ………………………………….J.                                                     [SANJAY KAROL] 7 NEW DELHI;                 FEBRUARY 17, 2023.      8