High Court Punjab-Haryana High Court

Smt.Kamla Sharma vs State Of Haryana And Another on 7 September, 2009

Punjab-Haryana High Court
Smt.Kamla Sharma vs State Of Haryana And Another on 7 September, 2009
RFA No.2621 of 2007


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                            RFA No.2621 of 2007.
                            Decided on: September 07, 2009.


Smt.Kamla Sharma

                                                         .. Petitioner

                 VERSUS


State of Haryana and another

                                                     .. Respondents

                            ***

CORAM:           HON'BLE MR.JUSTICE M.M.S.BEDI


PRESENT          Mr.R.S.Hooda, Advocate,
                 for the appellant.

                 Mr.Lokesh Sinhal, Addl.A.G., Haryana,
                 for the respondents.

M.M.S. BEDI, J. (ORAL)

The land of the petitioner was acquired vide

Notification dated 16.03.1999, under Section 4 of the Land

Acquisition Act (for short ‘The Act’), which was followed by another

Notification under Section 6 of the Act, for public purpose, namely,

for development and utilization of land as Residential, Commercial,

Institutional and recreational purposes, in Sectors 1, 2, 3, 5-B, 5-C,

and 6 of Panchkula Extension (M.D.C.), Mansa Devi Complex, in

Urban Estate, Panchkula, under the Haryana Urban Development

… 1
RFA No.2621 of 2007

Authority Act, 1977. As the market value assessed by the Collector

for each kinds of land was not acceptable to the land owners, a

reference was made to the District Court for determination of market

value on the date of notification under Section 4 of the Act. The

reference Court determined the market value at the flat rate of

Rs.418/- per square yard, at the time of Notification dated

16.03.1999. As the land acquired as per Notification was 482.17

acres, village Saketri, Hadbast No.376, Tehsil and District

Panchkula, a large number of claimants had filed regular first

appeals. The State of Haryana, as well as HUDA had also filed

appeals aggrieved by the assessment of the market value. The

bunch of 804 appeals was taken up in RFA No.3008 of 2008 in case

Smt.Poonam Vs. State of Haryana.

For the detailed reasons given in the judgment

dated 25.02.2009, a Coordinate Bench of this Court remitted the

case back to the reference Court for redetermination of the market

value.

Counsel for the petitioner and State counsel inform

that the subject matter is still pending before the Additional District

Judge, Panchkula.

In view of the said background, the judicial propriety

demands that this appeal should not be decided as a solitary case

separated from the connected case arising out of the same

Notification lest it should prejudice the rights of the parties in the

matter which is pending before the reference Court. The case of the

… 2
RFA No.2621 of 2007

petitioner is admittedly at par with RFA No.3008 of 2006. Following

the judgment in RFA No.3008 of 2006, decided on 25.02.2009, the

appeal is remitted back for adjudication by the reference Court. The

petitioners case will be decided along with the matter of other land

owners whose case has been remanded vide order dated

25.02.2009, in RFA No.3008 of 2008.

The appeal is disposed of in the similar terms as

RFA No.3008 of 2008.

Parties are directed to appear before the trial Court

on 19.09.2009.

The lower Court will take up the case along with

other reference cases which are stated to be fixed for 24.09.2009, at

Panchkula.

(M.M.S.BEDI)
JUDGE
September 07, 2009.

rka

… 3