High Court Punjab-Haryana High Court

The Union Of India And Others vs Anant Ram on 23 October, 2008

Punjab-Haryana High Court
The Union Of India And Others vs Anant Ram on 23 October, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                RFA No. 1611 of 1989
                                Date of decision:- 23.10.2008

The Union of India and others                          ...Appellants.

                        Versus

Anant Ram                                              ...Respondent.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: None.

RAJESH BINDAL J.

The challenge in the appeal is to award passed by the learned

Court below on account of determination of the value of fruit bearing trees

standing on the acquired land for which a supplementary award was given

on January 3, 1986, though the land was acquired on 26.8.1977. Similar

claim by the land owners in another case bearing RFA No. 79 of 1990

Union of India and another versus Mithlesh Kumar and another, decided on

4.2.2004 has been considered by this Court, where the award of the learned

Court below regarding valuation of fruit bearing trees was upheld. The

learned Court below had assessed the value of the fruit bearing trees on the

basis of the formula recognized by the Ministry of Industries Government of

India.

As none has appeared on behalf of the appellants the present

appeal is dismissed for non-prosecution.

October 23, 2008                                       (RAJESH BINDAL)
ritu-II                                                     JUDGE