/2023 INSC 0203/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.____________ OF 2023 (Arising out of Special Leave Petition (C) No.22803 of 2019) Delhi Development Authority           …Appellant(s) Versus Batti & Ors.                            …Respondent(s) WITH CIVIL APPEAL NO.____________ OF 2023 (Arising out of Special Leave Petition (C) D.No.30579 of 2021) Government of NCT of  Delhi & Anr.          …Appellant(s) Versus Batti & Anr.                               …Respondent(s) J U D G M E N T Rajesh Bindal, J. 1.       Leave granted.  2. This  order  will  dispose  of two appeals arising  out of   order   dated   30.11.2017   passed   by   the   Division   Bench   of the   High   Court   of   Delhi   in   W.P(C)   No.   12135/2015.     One appeal is preferred by Delhi Development Authority whereas the another has been filed by Government of NCT of Delhi. 2 3. The service on respondent is complete.   However, no one appeared when the appeal was taken up for hearing. 4. The   facts   of   the   cases   are   available   on   record. Vide  notification dated 23.06.1989 issued under Section 4 of the   Land   Acquisition   Act,   1894   (For   short,   ‘the   Act’)   large chunk   of   the   land   measuring   about   3,500   Hectares   was sought   to   be   acquired   for   planned   development   of   part   of Delhi.     It   was   followed   by   notification   issued   on   June   20, 1990   under   Section   6  of     the   Act.       The   Award   bearing   No. 13/92­93 was announced by the Land Acquisition Collector (DS), Delhi on 19.06.1992. 5. It   is   evident   from   the   facts   noticed   by   the   High Court   in   the   impugned   order   that   husband   of   the respondent   late   Mange   Ram   was   son   of   late   Harkesh.     He was father­in­law of the respondent no.1­ writ petitioner.  He was   claimed   to   be   the   recorded   owner   of   1/12 th   share   [01 bigha   and   19   biswas   and   03   biswansi]   in   land   bearing Khasra   Nos.   281/4(10­11),   282/4   (10­3)   and   80(2­8)   total area   measuring   23   bighas   and   2   biswas,   situated   in   the revenue estate of Village Ghari Mandu, Shahdara, Delhi. 3 6. There   is   nothing   on   record   to   suggest   the acquisition   in   question   was   ever   challenged   by   the predecessor­in­interest of respondent no.1.  The writ petition came to be filed in the year 2015 referring to Section 24(2) of the   Right   to   Fair   Compensation   and   Transparency   in   Land Acquisition,   Rehabilitation   and   Resettlement   Act,   2013   (for short   “the   2013   Act”)   claiming   that   the   possession   of   land having   not   been   taken   and   the   compensation   not   paid,   the acquisition has lapsed. 7. The   High   Court   noticed   the   fact   that   the possession   of   the   land   had   been   taken   by   the   State   and handed   over   to   the   Forest   Department   for   development   as green belt, agriculture and water body as the land falls in ‘O’ Zone.   It was further  pleaded that respondent no.1 was not entitled   to   receive   any   compensation   as   the   land,   in   fact, vested in Gaon Sabha. 8. After considering the arguments raised by learned counsel   appearing   for   the   parties,   the   High   Court,   while relying upon the judgment of this Court in   Pune Municipal Corporation   &   Anr.   vs.   Harakchand   Misirimal   Solanki &   Ors.   (2014)     3   SCC   183       held   that   the   acquisition   in 4 question has lapsed   qua   the land of the respondent no.1 as the compensation therefor had not been tendered.  The issue regarding entitlement of compensation to the respondent as there   was   dispute   regarding   the   title   of   the   land,   was   kept open. 9. The   arguments   raised   by   learned   counsel appearing   for   the   appellant   are   that   in   view   of   the Constitution   Bench   judgment   of   this   Court   in   Indore Development   Authority   vs.   Manoharlal   and   Others (2020) 8 SCC 129 whereby earlier judgment of this Court in Pune   Municipal   Corporation   &   Anr.’s   case     (supra)   was overruled   the   order   passed   by   the   High     Court   is   to   be   set aside.     It   was   opined   by   the   Constitution   Bench   that compliance to either of the two conditions   i.e.   taking over of possession of the land or payment of compensation, is good enough to sustain the acquisition.  In the case in hand, from the facts admitted on record it is evident that the possession of   the   land   was   taken   after   the   acquisition   was   complete. There   was   no   question   of   payment   of   compensation   to predecessor in interest of the  respondent no.1 as admittedly there   was   dispute   regarding     title   of   the   land.     The   land   is 5 recorded in the name of Gaon Sabha.   Even the High Court in the impugned order had kept the question of title open.   10. Heard learned counsel for the appellant.  11.   There is no dispute on the fact that the judgment of   this   Court   in   Pune   Municipal   Corporation   and Another’s   case   (supra),   was   relied   upon   by   the   High   Court to   hold   that   the   acquisition   in   question   had   lapsed.   It   was overruled by the Constitution Bench judgment of this Court in the   Indore Development Authority’s   case (supra).   Para 362 thereof is extracted below: “362.  Resultantly,   the   decision   rendered in Pune Municipal Corporation & Anr. (supra) is hereby  overruled and all other  decisions in which   Pune   Municipal   Corporation   (supra) has been followed, are also overruled.” 12. Various   questions   required   to   be   considered   by the   Constitution   Bench   were   answered   in   para   366   of   the judgment. The same read as under:  “366.   In   view   of   the   aforesaid discussion,   we   answer   the   questions   as under: 6 366.1.   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 7 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 8 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. 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 9 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 compensation in the treasury instead of court to invalidate acquisition.” 13. A   perusal   of   the   impugned   order   passed   by   the High Court shows that the Writ Petition was allowed relying upon   the   judgement   of   this   Court   in   Pune   Municipal Corporation   and   Another’s   case   (supra).     The   case   set   by 10 the   writ   petitioner   was   that   late   Harkesh   was   the   recorded owner of the land as noticed in para 2 of the judgment.  The writ petitioner is his daughter­in­law.   Even the husband of the   writ   petitioner   had   expired   when   the   writ   petition   was filed.     It   was   claimed   that   late   Harkesh   was   having bhoomidari   rights,   however   in   terms   of   the   stand   taken   by the   appellant,   no   surviving   membership   was   placed   on record.     Definite   and   undisputed   stand   taken   by   the respondent before the High Court was that the possession of the land was taken after the award was announced and the same   was   handed   over   to   the   Forest   Department   for development   as   green   belt,   agriculture   and   water   body   as the land falls in ‘O’ Zone.   14. Initially, the stand sought to be taken by the writ petitioner   before   the   High   Court   was   that   the   physical possession   of   the   land   had   not   been   taken,   however,   the same   was   given   up.     The   only   argument   pressed   was   that the compensation be paid as per the provisions of the 2013 Act.     The   Writ   Petition   was   allowed   relying   upon   the judgment   of   this   Court   in   Pune   Municipal   Corporation and   Another’s   case   (supra).     The   High   Court   had   also 11 noticed   the   fact   that   there   was   dispute   about   title   of   the property   which   as   per   the   stand   taken   by   both   the   parties was   kept   open.     Meaning   thereby,   even   the   compensation could   not   have   been   paid   to   the   predecessor   interest   of   the respondent/   writ   petitioner.     There   is   nothing   on   record   to suggest   as   to   what   action   was   taken   by   the   person   who claimed   interest   in   the   property   to   seek   compensation,   in case   land   owned   by   him   was   acquired   more   than   two decades   back   and   no   compensation   paid.   The   litigation started only with enactment of Act of 2013  15. For   the   reasons   recorded   above,   the   present appeal   deserves   to   be   allowed   as   the   ingredients   of   Section 24(2)   of   2013   Act   as   interpreted   by   this   Court   in   Indore Development   Authority   vs.   Manoharlal   and   Others’s case   (supra)   are   not   satisfied   in   the   case   in   hand.     There cannot be lapsing of acquisition of land.   16. The   appeals   are,   accordingly,   allowed   and   the impugned order passed by the High Court is set aside.   The writ   petition   filed   by   the   respondents   in   the   High   Court stands dismissed.  12 ……………………J.                                                          [Abhay S. Oka] ……….……………J.      [Rajesh Bindal] New Delhi  22.03.2023.