Delhi High Court High Court

Mr. Ram Mehar vs Union Of India & Ors. on 16 July, 2008

Delhi High Court
Mr. Ram Mehar vs Union Of India & Ors. on 16 July, 2008
Author: Mukul Mudgal
*          IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         RFA No. 388/1987


%                                 DATE OF DECISION : 16th July, 2008


Mr. Ram Mehar                           ..... Petitioner

                          Through:      Mr. I.S. Dahiya, Advocate


                                   Versus

Union of India & Ors.                       ..... Respondents
                          Through:      Mr. Sanjay Poddar, Advocate


CORAM:

HON'BLE MR. JUSTICE MUKUL MUDGAL
HON'BLE MR. JUSTICE MANMOHAN


1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the digest?

                          JUDGMENT

MUKUL MUDGAL, J: (ORAL)

1. This appeal arises against the order of learned Additional

District Judge, Delhi dated 19th July, 1986 in LAC No. 46/1984.

The said order disposed of application reference under Section

30/31 of the Land Acquisition Act for apportionment of

compensation in Village Sultan Pur Mazra, Delhi.

2. The claim of the Appellant is that while he owned an area

of 53470 sq. yds., he had sold only area 24870 sq. yds., as

RFA No. 388/1987 Page 1 of 3
detailed in CM No. 1784/2000 as per Annexure A. He, therefore,

claims that compensation of Rs. 4,28,630/- as shown in the said

chart has been wrongly denied to him on an erroneous ground

by the learned ADJ. The reasoning of the learned ADJ is as

follows :-

“4. The above parties have produced their sale
deeds executed by Ram Mehar himself or his
attorney Tarif Singh. From these sale deeds I have
verified that these persons have proved their claims
for the compensation of the land detailed above. So
compensation be paid to them as stated above for
then share of land.

5. Claim of Ram Mehar is rejected because he has
not filed the plan of the plots made by him.”

3. Accordingly, the Appellant has stated that the plea of the

Appellant for quantum compensation due to him has been

rejected merely on the ground that because the plan of the

plots had not been filed.

4. Learned counsel for Union of India pointed out that in

Section 30/31 reference and appeal arising thereof

respondent/UOI has no role to play. However, in case any

amount is already released to the Appellant, the Appellant be

directed to indemnify the same to LAC.

5. In our view, the claim of the Appellant has to be examined

in light of the land sold and not to be rejected on the ground

that plan has not been filed. We find merit in the contention of

the Appellant. Accordingly, the impugned order dated 19 th July,

RFA No. 388/1987 Page 2 of 3
1986 passed by the learned ADJ in LAC No. 46/1984 is set aside.

The case be remanded back to the trial court for its disposal in

accordance with law. After ascertaining the claim in respect of

the total land owned by the Appellant, the amount of land sold

and amount of land being held by the Appellant till now.

6. Parties to appear before the learned District Judge on 17th

September, 2008 who shall mark the case to an appropriate

court. The trial court while deciding the case shall give notice to

all affected parties including the Gramsabha/Director,

Panchayat Sabha. Notice need not required to be given to the

parties who have already received the compensation.

MUKUL MUDGAL, J

MANMOHAN, J
th
JULY 16 , 2008
rn

RFA No. 388/1987 Page 3 of 3