High Court Punjab-Haryana High Court

State Of Punjab And Others vs Bawa Singh And Another on 31 January, 2009

Punjab-Haryana High Court
State Of Punjab And Others vs Bawa Singh And Another on 31 January, 2009
RFA No.1780 of 1991             -1 -


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

                                             RFA No.1780 of 1991

                                             Date of Decision: 31.1.2009

State of Punjab and others
                                                        ..Appellants.

Vs.

Bawa Singh and another
                                                        ...Respondents.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.N.S.Pawar, Addl.AG Punjab for the appellants.

None for the respondents.

RAKESH KUMAR JAIN, J.(ORAL)

This common judgment shall dispose of 4 Regular First

Appeals bearing Nos.1780 to 1783 of 1991 as identical question of law and

facts are involved therein. These appeals have been filed by the State of

Punjab against the award of Additional District Judge, Gurdaspur dated

5.3.1991.

Land situated in village Kathlaur was acquired on 7/12.7.1988

with the issuance of a notification under Section 4 of the Land Acquisition

Act, 1894 (for short `the Act’) followed by a notification of declaration

issued under Section 6 of the Act dated 19.1.1989. The Land Acquisition

Collector (for short `the Collector’) vide his award dated 31.3.1989,

awarded the compensation as under :

      i) Barani                 Rs.6,000/-
      ii) Salab                 Rs.3000/-
      iii)Salab River           Rs.3000/-
 RFA No.1780 of 1991              -2 -


     iv)Banjar Jadid             Rs.2000/-
     v) Gair Mumkin abadi        Rs.1500/-
     vi)Gair Mumkin river        Rs.1500/-

The aggrieved land owners were not satisfied with the award of

the Collector, as such they filed Objections under Section 18 of the Act,

which were referred by the Collector to the Civil Court for adjudication.

Both the parties to the lis led their oral as well as documentary evidence.

After taking into account the evidence led by the parties, the learned

Reference Court vide impugned award dated 5.3.1991 granted

compensation @ Rs.13,000/- per acre for land recorded as Barani, Salab and

Salab river in the revenue record and Rs.10,000/- per acre for other kinds of

land. Besides the learned Reference Court also awarded all statutory

benefits in terms of the provisions of the Amended Act.

Sh.N.S.Pawar, Addl.AG Punjab has vehemently contended that

the Reference Court has committed an error of law while ignoring sale

deeds tendered by the State Ex.R2 to Ex.R9 although he admits that value of

the sale deeds is less than the award of the Collector.

In view of this fact, the aforesaid sale deeds in my view, cannot

be taken into consideration and have been rightly ignored by the Reference

court in view of Section 25 of the Amended Act.

No other point has been raised in these appeals. Thus, the

present appeals are found to be devoid of any merit and are dismissed

without any order as to costs.




                                               (Rakesh Kumar Jain)
31.1.2009                                             Judge
Meenu