/2023 INSC 0263/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1987 OF 2023 (@ Special Leave Petition (Civil) No. 6169 of 2023) (@ Diary No.37735 of 2022) National Capital Territory of  Delhi & Ors.         …Appellant(s) Versus Subhash Chander Khatri & Ors.    …Respondent(s)     J U D G M E N T M.R. SHAH, J.   1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated   15.01.2018 passed   by   the   High   Court   of   Delhi   at   New   Delhi   in Civil Appeal No.1987 of 2023                  Page  1  of  8 Writ Petition (C) No.12143 of 2015 by which the High Court   has   allowed   the   said   writ   petition   and   has declared   that   the   acquisition   with   respect   to   the subject land 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”),   however   the   High   Court   has observed   and   held   that   the   original   writ   petitioner would   be   entitled   to   compensation   under   the   Act, 2013, the Land and Building Department of the NCT of   Delhi   and   others   have   preferred   the   present appeal.   2. From the impugned judgment and order passed by   the   High   Court,   it   appears   that   before   the   High Court   it   was   the   specific   case   on   behalf   of   the Department   that   the   possession   of   the   subject   land has   been   taken.     However,   thereafter   relying   upon the   decision   of   this   Court   in   the   case   of   Pune Municipal   Corporation   and   Anr.   Vs.   Harakchand Misirimal   Solanki   and   Ors.   reported   in   (2014)   3 SCC  183   and on  the ground that  the compensation Civil Appeal No.1987 of 2023                  Page  2  of  8 has   not   been   paid,   the   High   Court   has   allowed   the writ   petition   and   has   declared   that   the   acquisition proceedings   with   respect   to   the   subject   land   are deemed   to   have   lapsed   under   Section   24(2)   of   the Act,   2013.     However,   as   the   land   in   question   was already   put   to   use   by   the   beneficiary   Department, the   High   Court   has   directed   that   the   original   writ petitioner   shall   be   entitled   to   the   compensation under the New Act. 2.1 Thus,   even   the   High   Court   has   accepted   that the   possession   of   the   land   in   question   was   already taken over and even the land was put to use by the Department.     Even   the   original   writ   petitioner   also admitted   the   same   and   therefore   prayed   that   he   be paid   the   compensation   under   the   Act,   2013.     Once the   possession   of   the   subject   land   was   taken   over and   in   fact   was   put   to   use   prior   to   2013   Act   came into force, as per the law laid down by this Court in the   case   of   Indore   Development   Authority   Vs. Manoharlal and Ors. (2020) 8 SCC 129,  there shall not   be   any   deemed   lapse   of   acquisition.     In paragraph 366 it is observed and held as under:­ Civil Appeal No.1987 of 2023                  Page  3  of  8 “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 been   paid,   possession   has   not   been   taken then there is no lapse. Civil Appeal No.1987 of 2023                  Page  4  of  8 366.4.   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 non­ payment 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 Civil Appeal No.1987 of 2023                  Page  5  of  8 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.   1­1­ 2014.   It   does   not   revive   stale   and   time­ Civil Appeal No.1987 of 2023                  Page  6  of  8 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.” 3. In view of the above and once there shall be no deemed   lapse   of   acquisition   under   Section   24(2)   of the   Act,   2013,   the   original   writ   petitioner   shall   not be   entitled   to   the   compensation   as   per   the   Act, 2013.     Under   the   circumstances   the   impugned judgment   and   order   passed   by   the   High   Court   is unsustainable.   5. In view of the above and for the reasons stated above,   the   present   appeal   succeeds.     The   impugned judgment   and   order   passed   by   the   High   Court   is hereby   quashed   and   set   aside.     The   original   writ petition   filed   by   the   respondent   no.1   herein   filed before the High Court stands dismissed accordingly. Civil Appeal No.1987 of 2023                  Page  7  of  8 Present appeal is accordingly allowed. However, in   the   facts   and   circumstances   of   the   case,   there shall be no order as to costs.   Pending   applications,   if   any,   also   stand disposed of.         ………………………………….J.                          [M.R. SHAH] ………………………………….J.                             [C.T. RAVIKUMAR] NEW DELHI;       APRIL 10, 2023.                Civil Appeal No.1987 of 2023                  Page  8  of  8