High Court Punjab-Haryana High Court

Gurnam Singh vs Union Territory on 7 August, 2009

Punjab-Haryana High Court
Gurnam Singh vs Union Territory on 7 August, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                               RFA No. 4219 of 2001
                               Date of decision: 07.08.2009


Gurnam Singh
                                                               ....Appellant

                     Versus


Union Territory, Chandigarh
                                                             ....Respondent


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

Present: - Mr. P.C. Dhiman, Advocate,
           for the appellant.

          Ms. Lisa Gill, Advocate,
          for the respondent.

                     *****

VINOD K. SHARMA, J (ORAL)

Allowed.

The appellant-land owners shall be entitled to Rs.10,12,000/-

(Rupees ten lac twelve thousand only) per acre. The appellant-land

owners shall also be entitled to all the statutory benefits under the Act.

For detailed reasons, see order of even date passed in RFA

No. 87 of 2001 titled Mohinder Singh Vs. Union Territory,

Chandigarh.

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