High Court Punjab-Haryana High Court

Premo Devi And Others vs State Of Haryana And Others on 7 September, 2009

Punjab-Haryana High Court
Premo Devi And Others vs State Of Haryana And Others on 7 September, 2009
RFA No. 72 of 2009 (O&M)
                                                                        -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                               RFA No. 72 of 2009 (O&M)
                               Date of decision: 07.09.2009

Premo Devi and others
                                                              ....Appellants

                     Versus


State of Haryana and others
                                                         ....Respondents

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. Sandeep Panwar, Advocate,
           for the appellants.

          Mr. Rajeev Kawatra, Sr. DAG, Haryana.

                               *****

VINOD K. SHARMA, J (ORAL)

CM No. 121-CI of 2009

For the reasons stated in the application, CM is allowed and

the persons named in para No. 1 of the application are ordered to be

brought on record as legal representatives of Sarup Chand and Smt.

Krishna, petitioners, subject to all just exceptions.

Office is directed to carry out necessary correction in the

memo of parties.

CM No. 120-CI of 2009

This application under Section 5 of the Limitation Act has

been moved for condoning the delay of 536 days in filing the appeal.

The ground taken for condonation of delay reads as under: –

“That the appellants are simple and uneducational
person and father of appellant No. 1 to 5 namely Sarup
RFA No. 72 of 2009 (O&M)
-2-

Chand has given all the documents for filing the appeal
before this Hon’ble Court to one Mahavir Singh through
home the petitioner have engaged the counsel for filing
the reference under section 18 of land acquisition act
before the Ld. ADJ Kaithal, meanwhile Sh. Sarup Chand
fell ill and died on 27.3.2008 and Smt. Krishna i.e.
petitioner no. 2 also died on 22.4.2008. Sh. Sarup Chand
and Smt. Krishna were elders of their family and looking
after the case. The appellants remained under the
impression that appeal has been filed by Sh. Sarup
Chand i.e. father of appellant no. 1 to 5 and Smt. Krishna
i.e. mother of appellant no 6 to 10. But when the
appellants have got the notice of counter appeal filed by
the State Government fixed for 10.11.2008, before this
Hon’ble Court. They have enquired about their R.F.A.
which was supposed to be filed by Sh. Sarup Chand and
Smt. Krishna and the appellants have come to know that
R.F.A. By the appellants has not been filed. After that
they immediately contacted their counsel and filed the
present appeal without any further undue delay on their
part.”

The application is supported by an affidavit.

Notice of the application was given. No reply has been filed.

The averments made in the application go unrebutted.

For the reasons stated in the application, CM is allowed and

the delay of 536 days in filing the appeal is condoned.

RFA No. 72 of 2009

With the consent of the parties, the appeal is taken up for final

disposal.

It is not in dispute, that the appeal is squarely covered by the

decision of this Court in RFA No. 5466 of 2008 titled Kirpal Singh Vs.
RFA No. 72 of 2009 (O&M)
-3-

State of Haryana and others, decided on 27.3.2009.

In view of the decision of this Court in RFA No. 5466 of

2008 titled Kirpal Singh Vs. State of Haryana and others (supra), this

appeal is allowed, the impugned award is set aside and the case is

remanded back to the learned Reference Court for fresh consideration of

the evidence placed on record by the parties.

The parties through their counsel are directed to appear before

the learned District Judge, Kaithal, on 9.10.2009 for further proceedings.

The learned District Judge, Kaithal, shall be at liberty to either keep the

reference with him or entrust the same to any other Additional District

Judge. It is further directed that, the compensation already paid to the

appellant-land/owners in terms of the impugned award shall not be

recovered back from them in view of the setting aside of the award by

this Court. However, it shall abide by any final order passed by learned

Reference Court afresh.

(Vinod K. Sharma)
Judge
September 07, 2009
R.S.