Punjab-Haryana High Court
Vitul Kumar & Anr vs State Of Haryana & Ors on 3 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No. 4431 of 2001
Date of Decision: 3.07.2009
Vitul Kumar & Anr. ..Appellants
Vs.
State of Haryana & Ors. ..Respondents
Coram: Hon'ble Mr. Justice Vinod K.Sharma
Present: Mr.Gorakh Nath, Advocate,
for the appellants.
Mr.Hawa Singh Hooda, Advocate General, Haryana,
with Mr.Rajiv Kawatra, DAG & Mr.Deepak Girotra, AAG,
Haryana, for the State.
Mr.Kamal Sehgal, Advocate,
Vinod K.Sharma,J.
Allowed.
The compensation is enhanced to Rs.79/- per square yard. In
addition thereto the appellants shall also be entitled to solatium at the rate of
30 per cent on the compensation amount under section 23 (2) of the Act and
additional amount of 12 per cent per annum on the assessed compensation,
besides statutory interest. The appellant shall also be entitled to costs of
appeal which are assessed at Rs.3000/-.
For detailed reasons see order of even date passed in RFA 4658
of 2001 titled Vijay Jyoti Housing Private Limited Vs. State of Haryana and
Ors.
03.07.2009 (Vinod K.Sharma) rp Judge