In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 1274 of 1986 (O&M)
Date of decision : 4.11.2008
Bhim Singh and others .... Appellants
vs
State of Haryana and another .... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: None for the appellants.
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Rajesh Bindal J.
The landowners have filed the present appeal seeking
enhancement of compensation for acquisition of land.
Briefly, the facts of the case are that vide notification dated
2.7.1973 issued under Section 4 of the Land Acquisition Act, 1894 (for
short, “the Act”), the State of Haryana acquired the land for setting up of a
Sheet Glass Industry. The Land Acquisition Collector vide his award dated
20.6.1973 assessed the market value of the land at Rs. 12,000/- per acre for
nehri and Rs. 6,600/- per acre for banjar kind of land. On reference under
Section 18 of the Act, the learned court below vide award dated 9.12.1985,
determined the market value of the acquired land at Rs. 1,700/- per kanal for
canal irrigated land, Rs. 1,000/- per kanal for barani land and Rs. 900/- per
kanal for banjar kadim kind of land.
No one has appeared for the appellants.
A perusal of the impugned award shows that the learned court
below while determining the value of the acquired land has relied upon an
earlier award Ex. PA dated 29.1.1979 pertaining to the same acquisition. It
could not be pointed out as to whether any further appeal was filed or not
against the earlier award relied upon by the learned court below in the
present case.
As learned counsel for the appellants is not available, I deem it
appropriate to dismiss the appeal in default. Ordered accordingly.
4.11.2008 ( Rajesh Bindal) vs. Judge