High Court Punjab-Haryana High Court

State Of Punjab vs Sarup Singh And Others on 16 December, 2008

Punjab-Haryana High Court
State Of Punjab vs Sarup Singh And Others on 16 December, 2008
RFA No.2835 of 1992                       1


           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                   RFA No. 2835 of 1992
                                   Date of Decision:16.12.2008



State of Punjab                          --Appellant

             vs.

Sarup Singh and others                   --Respondentxs.

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR JAIN

Preseent: Mr.N.S.Pawar,Addl.A.G.Punjab,for the appellant
None for the respondents.

RAKESH KUMAR JAIN J. (Oral)

This judgment shall dispose of nine Regular Frist Appeals

bearing RFA Nos. 2835, 2836, 2837,2838, 2839, 2840,2841,2842 and

2843 of 1992, as common questions of law and facts are involved

therein.

An area of 4.03 acres situated in village Dadumajra,

Hadbast No.246, Tehsil Rajpura, District Patiala, was notified under

Section 4 of the Land Acquisition Act, 1894 (for short,’ the Act’) dated

9/10.3.1987 followed by a notification of declaration under Section 6

of the Act, for public purpose, namely for the construction of

Bohakheri distribitory from R.D.0 to 5342 kilometers.

The Land Acquisition Collector S.Y.L.Canal Project Patiala
RFA No.2835 of 1992 2

(for short, the Collector) found the actual area under acquisition to be

3.81 acre instead of 4.03 acre and vide his award No.218/P-SYL dated

10.9.1987, compensation was assessed as under:-

         Sr. No.      Kind of land    Area             Rate per acre
                                     B B

            1      Chahi       18 1                    Rs.60,000/-
            2.     Gair Mumkin   0 5                   Rs.35,000/-



The land owners were not satisfied with the award of the Collector.

They filed objections under Section 18 of the Act and claimed

compensation @ Rs.2 lacs per acre.

The State of Punjab filed written statement refuting the

claim of the landowner-claimants on the ground that fair and adequate

cosmpensation has already been granted by the Collector.

The parties to the lis led their evidence. The claimants

examined Sahib Ram as AW-1, Darshan Singh Patwari as AW-2 Sarup

Singh as AW-3 and also relied upon copies of previous awards Exs.

A-3, A-4 and A-5. In reply, the State of Punjab tendered copies of sale

deeds Exs. R-1 and R-2. The learned d Reference Court, while relying

upon the previous award Ex.A-5 pertaining to village Naraina assessed

the compensation @ Rs.1,25,000/- per acre for Chahi land and

Rs.55,000/-per acre for Gair Mumkin land besides awarding statutory

benefits in terms of the provisions of the Amended Act.

Mr.N.S.Pawar, learned counsel for the appellant-State of

Punjab has contended that the learned Reference Court has erred in

relying upon copy of award Ex.A-5 pertaining to village Naraina since

that village (Naraina) is at a distance fo about 8/9 kilometers from
RFA No.2835 of 1992 3

village Dadumajra.

I have heard the learned counsel for the appellant and have

perused the record with his asistance.

It has come in the evidence that lands of village Dadumajra

and Polwal adjoin the land of village Naraina. Moreover, plan Ex.A-1

shows that the land of village Dadumajra is adjacent to the land of

village Naraina. Nothing has been shown by the learned counsel for the

appellant from which it can be inferred that distance between the

villages Naraina and Dadumajra is 8/9 kilometers.

In view of the above finding on record that land of village

Naraina adjoins the land of village Dadumajra, I do not find any error

in the award of the learned Reference Court dated 1.2.1992 which is

based upon Ex. A-5 for the purpose of determining the compensation

in the present cases.

In view of the above, there is no merit in the present appeals

and the same are hereby dismissed but without any order as to costs.

December 16,2008                          (Rakesh Kumar Jain)
RR                                                  Judge