High Court Punjab-Haryana High Court

Surinder Kumar vs The Competent Authority And … on 17 December, 2009

Punjab-Haryana High Court
Surinder Kumar vs The Competent Authority And … on 17 December, 2009
              In the High Court of Punjab & Haryana at Chandigarh

                                         FAO No. 2495 of 1995 (O&M)

Surinder Kumar                                                 ... Appellant
                                                   vs
The Competent Authority and another                            .... Respondents
Coram:        Hon'ble Mr. Justice Rajesh Bindal


Present:      None for the appellant.

Mr. Anil Rathee, Advocate, for Union of India.

Rajesh Bindal J.

This appeal has been filed by the landowner seeking enhancement of
compensation for the acquired land.

Briefly, the facts are that land situated in village Daba, Tehsil and
District Ludhiana was acquired by the Government of India for defence purpose,
namely Dholewal Complex. The landowners feeling dissatisfied filed petitions
under the Requisitioning and Acquisition of Immovable Property Act, 1952, for
determination of compensation. The learned court below was appointed as
Arbitrator, who determined the compensation payable to the landowners @
Rs. 140/- per square yard. The Union of India is in appeal against the award of the
Arbitrator.

Learned counsel for the respondent fairly submitted that the claim of
the appellant in the present appeal is squarely covered by the judgment of this
court in Dr. Jagdish Parkash vs The Competent Authority Powers of Special Land
Acquisition Collector, Jalandhar
2006 (4) RCR (Civil) 711, whereby award of the
Arbitrator was upheld in the appeal by the Union of India whereas some relief was
granted to the landowners.

For the reasons recorded in Dr. Jagdish Parkash’s case (supra), the
present appeal is disposed of in the same terms.

17.12.2009                                               ( Rajesh Bindal)
vs.                                                            Judge