High Court Punjab-Haryana High Court

Mahesh Chander And Ors vs State Of Haryana & Ors on 3 July, 2009

Punjab-Haryana High Court
Mahesh Chander And Ors vs State Of Haryana & Ors on 3 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                       RFA No. 3837 of 2001
                                       Date of Decision: 3.07.2009



Mahesh Chander and Ors.                                    ..Appellants

                          Vs.

State of Haryana & Ors.                                    ..Respondents



Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:     Mr.Gorakh Nath, Advocate,
             for the appellants.

             Mr.Hawa Singh Hooda, Advocate General, Haryana,
             with Mr.Rajiv Kawatra, DAG & Mr.Deepak Girotra, AAG,
             Haryana, for the State.

             Mr.Kamal Sehgal, Advocate,

Vinod K.Sharma,J.

Allowed.

The compensation is enhanced to Rs.79/- per square yard. In

addition thereto the appellants shall also be entitled to solatium at the rate of

30 per cent on the compensation amount under section 23 (2) of the Act and

additional amount of 12 per cent per annum on the assessed compensation,

besides statutory interest. The appellant shall also be entitled to costs of

appeal which are assessed at Rs.3000/-.

For detailed reasons see order of even date passed in RFA 4658

of 2001 titled Vijay Jyoti Housing Private Limited Vs. State of Haryana and

Ors.

03.07.2009                                           (Vinod K.Sharma)
rp                                                        Judge