High Court Punjab-Haryana High Court

Smt. Darshna Devi vs State Of Haryana And Another on 28 January, 2009

Punjab-Haryana High Court
Smt. Darshna Devi vs State Of Haryana And Another on 28 January, 2009
               In the High Court of Punjab & Haryana at Chandigarh

                                         R. F. A No. 3316 of 1993 (O&M)


Smt. Darshna Devi                                            ..... Appellant
                                         vs
State of Haryana and another                                 ..... Respondents
Coram:        Hon'ble Mr. Justice Rajesh Bindal


Present:      Mr. Jagdish Manchanda, Advocate, for the appellant.

Mr. Navneet Singh, Assistant Advocate General, Haryana.

Rajesh Bindal J.

The landowner has filed the present appeal before this court against
the award of the learned court below passed under Section 18 of the Land
Acquisition Act, 1894 (for short, ‘the Act’) seeking enhancement of compensation
for the acquired land.

Briefly, the facts of the case are that the State of Haryana vide
notification dated 15.12.1982 issued under Section 4 of the Act, acquired the land
within the revenue estates of Villages Taraf Afgan, Ugra-Kheri and Malik Ugra-
Kheri, Tehsil and District Panipat, for development and utilisation thereof as
residential/ commercial and Industrial area in Sectors 11, 12 and 25 (Phase-II), in
Urban Estate, Panipat. The Land Acquisition Collector assessed the market value
of the land at Rs. 59,200/- per acre i.e. Rs. 370/- per marla. On reference under
Section 18 of the Act, the learned court below determined the market value of the
acquired land @ Rs. 44/- per square yard.

Learned counsel for the appellant submitted that the claim made by
the appellant in the present appeal is squarely covered by a Division Bench
judgment of this court reported in Jogi Ram and others vs State of Haryana 1997
(2) P.L.R. 303, whereby the compensation payable to the landowners was further
enhanced to Rs. 80/- per square yard.

Learned Assistant Advocate General, Haryana, does not dispute this
factual position.

For the detailed reasons recorded in Jogi Ram’s case (supra), the
present appeal is allowed in the same terms.

28.1.2009                                               ( Rajesh Bindal)
vs.                                                           Judge