CWP No.1298 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No.1298 of 2009
Date of decision: 28.1.2009
Raman Murgai
...Petitioner
Versus
The State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
HON'BLE MR.JUSTICE JITENDRA CHAUHAN
Present: Mr. Vikram Singh, Advocate
-.-
ADARSH KUMAR GOEL,J. (Oral)
This petition seeks a direction to grant compensation to the
petitioner at par with other persons whose land was acquired or in the
alternative to make a reference under Section 18 of the Land Acquisition
Act, 1894.
Case of the petitioner is that his land was acquired vide
notification dated 7.9.1992. The Collector gave award dated 8.9.1995.
Against the award, the petitioner filed a reference application for
enhancement of compensation. The learned Reference Court vide order
dated 28.10.1998 enhanced the compensation. The State thereafter filed an
appeal in this Court in which the compensation was reduced. LPA of the
petitioner was dismissed on 14.7.2005. The Hon’ble Supreme Court
remanded certain matters on which compensation was again enhanced. The
petitioner did not approach the Hon’ble Supreme Court.
CWP No.1298 of 2009 2
The case of the petitioner being covered by earlier judicial
proceedings, the present petition is barred by res judicata and is accordingly
dismissed.
(ADARSH KUMAR GOEL)
JUDGE
28.1.2009 (JITENDRA CHAUHAN)
mk JUDGE