High Court Punjab-Haryana High Court

State Of Haryana And Another vs Smt.Phuli And Another on 17 November, 2008

Punjab-Haryana High Court
State Of Haryana And Another vs Smt.Phuli And Another on 17 November, 2008
RFA No.315 of 1995                    1

In the Punjab and Haryana High Court,at Chandigarh.




            RFA No. 315 of 1995
            Decided on November 17,2008.




State of Haryana and another                 -- Appellants


            vs.


Smt.Phuli and another                       --Respondents.




Present:     Mr.H.S.Hooda,Advocate General,Haryana, with
             Mr.Rajiv Kawatra, Sr.D.A.G,Haryana, for the appellants

             None for the respondents.



Rakesh Kumar Jain,J:



             This order shall dispose of fifty appeals filed by both the State

of Haryana as well as the claimants/landowners i.e. RFA Nos. 315, 316,

317,318,319,320,321,322,323,324, 325, 326, 327, 328, 329, 330, 331, 332,

333,334,335,336,337,338,339,340,341of1995,2162 of 1996, 2881, 2882,

2883, 2884, 2885, 2886, 2889, 2890, 2892, 2893, 2894, 2895, 2896, 2897,

2898, 2899,2900, 2901,2902,2967 of 1994, 17 and 18 of 1995, as common

questions of law and facts are involved therein.

            Land situated in the revenue estate of village Khukhrana,

Hadbast No.24, Tehsil and District Panipat, was notified under Section 4 of

the Land Acquisition Act 1894 (for short,'the Act') dated 25.7.1989
 RFA No.315 of 1995                            2

published on 21.8.1989, partly at public expenses and partly at the expenses

of Haryana State Electricity Board for a public purposes namely for the

extension of Ash Disposal of area for Stage-IV of Panipat Thermal Project

and notification for declaration under Section 6 of the Act, was issued on

14.3.1993.

             The Land Acquisition Collector classified the land into

following categories:-

  1.                 Nehri                             971K-10M

  2.                 Banjar Qadim Thur                  23K-17 M

  3.                 GairMumkin Tubewell 1 K-01M

  4.                 Gair Mumkin Chab                  0K-16M

  5.                 Gair Mumkin Khadan                4 K-08M

  6.                 Gair Mumkin Rasta                 21K07M

  7.                 Gair Mumkin Khand                 5K-05M.

                             -----------------------------------------

Total: 1028K-04M

————————————————

and awarded the compensation as under:-

Nehri,GairMumkin Tubewell                              Rs.50,000/- per acre
Gair Mumkin Khand

GairMumkin Chah Rasta:                                 Rs.40,000/- per acre



Not being contended with the award of the Collector, the matter

was taken to the Civil Court by the landowners by way of filing objections

under Section 18 of the Act in which it was alleged that the market value of

the acquired land is not less than Rs. 200/- per square yard. It was alleged

that the land in question is situated at a distance of 4 kilometer from the
RFA No.315 of 1995 3

Industrial Town of Panipat and the area in the locality of the acquired land

was fast coming up as an Industrial area and number of factories and

commercial establishments were in existence near the acquired land; that the

colony of thermal power project was also situated just adjacent to the

acquired land and it was most suitable for residential,commercial and

industrial purposes. While contesting the claim of the landowners/claimants,

the State of Haryana controverted the allegations and alleged that adequate

and fair compensation has already been granted to the landowners.

The landowners examined PW-1 Dharam Singh, PW-2 Ant

Ram, PW-3 Dalip Singh DRA, D.C Office, PW-4 Ved Parkash son of Hari

Singh, PW-5 Raj pal Draftsman. Copy of the notification Ex.P-6 and copy

of the sale deed Ex.P7 were also tendered in evidence. State of Haryana

examined RW1 Jagmal Singh Patwari, RW-2 Balraj Kumar, RW-3

K.G.Aggarwal, Assistant Engineer and RW-4 Mohan Lal. The petitioners

by way of additional evidence tendered Ex.P-8 copy of award dated

1.8.1991, Ex.P-9 copy f the sale deed dated 27.3.1989 and Ex.P-10 copy of

the sale deed dated 27.3.1989 and Ex.P-10 copy of notification dated

25.7.1989.

After considering the entire evidence in detail, the learned

Addl. District Judge, Panipat, vide his award dated 09.9.1994, determined

the compensation of the acquired land at flat rate of Rs. 1,40,000/- per acre,

besides awarding statutory benefits in terms of provisions of amended Act.

             No      one   has   put   in   appearance   on   behalf   of   the

landowners/claimants.      However,     Mr.H.S.Hooda,    Advocate      General,

Haryana assisted by Mr.Rajiv Kawatra, Sr.D.A.G, Haryana has put in

appearance on behalf of the State of Haryana in the appeals filed by it and
RFA No.315 of 1995 4

as respondents in the appeals filed by the landowners/claimants.

Learned counsel appearing for the State has argued that the

learned Reference Court has committed a palpable error in relying upon

copy of sale deed Ex. P-9 and award contained in Exs. P-3 and P-8 while

determining market value of the acquired land @ Rs.1,40,000/- per acre at

the time of issuance of notification under Section 4 of the Act. Copy of the

award Ex.P-3 is dated 13.12.1993 pertaining to the land situated in village

Jattal which was acquired through the same notification vide which the

present land has been acquired. In that acquisition, compensation @

Rs.,1,40,000/- per acre was determined. Thereafter, in LA Case No. 2 of

1992 titled Satish and others v. State of Haryana of village Sutana,

compensation @ Rs. 1,40,000/- per acre was assessed. Copy of the sale

deed Ex.P9 shows that the land measuring 2 Kanals of village Sutana was

sold for Rs. 50,000/- out of killa No. 17/3 situated towards east, the price of

which comes to Rs.2,00,000/-per acre. It was found that village Khukhrana

(present acquisition) and village Sutana adjoin each other. Rather, the land

of village Sutana, Khukhrana and Jattal was acquired through the same

notification and the learned Court below while considering the sale deed

Ex.P-9 dated 27.3.1989 found that the land in question was acquired on

25.7.1989 and notification was published on 21.8.1989 and after applying a

cut of 1/3rd to the amount of Rs.2,00,000/- per acre, the market value comes

to Rs1,33,334/- per acre, but since the land of village Jattal, Khukhrana and

Sutana, was acquired through the same notification and compensation for

village Jattal and Sutana has already been determined @ Rs.1,40,000/- per

acre, the Reference court has not committed any error by applying the same

yard-stick for determination of the compensation of village Khukshrana @
RFA No.315 of 1995 5

Rs,1,40,000/- per acre. Thus, I do not agree with the contention of learned

counsel for the State of Haryana that the learned Reference Court has

committed an error in assessing the compensation on the basis of

compensation determined for village Jattal, and Sutana.

No other point has been raised before me by the learned

Counsel for the State.

In view of the above discussion, I do not find any merit in the

present appeals both filed by the State of Haryana as well as the

claimants/landowners and dismiss the same without any order as to costs.

November 17,2008                                 (Rakesh Kumar Jain)
RR                                                         Judge