High Court Punjab-Haryana High Court

The State Of Punjab vs Surjit Singh And Others on 10 February, 2009

Punjab-Haryana High Court
The State Of Punjab vs Surjit Singh And Others on 10 February, 2009
RFA No. 741 of 1992                           1

In the Punjab and Haryana High Court,at Chandigarh.



              RFA No. 741 of 1992
              Decided on February 10,2009.




The State of Punjab                 --Appellant


            vs.


Surjit Singh and others           -- Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.N.S.Pawar,Addl.A.G.Punjab, for the appellant.

None for the respondents.

Rakesh Kumar Jain,J: (Oral)

This judgment shall dispose of fifteen Regular First

Appeals bearing Nos. 741,742, 743, 744, 745, 746, 747 and 748 of

1992 filed by the State of Punjab and 257,258, 259,260,261,268 and

1184 of 1992, filed by the landowners/claimants. Since identical

question of law and facts are involved there in, therefore, these are

being disposed of by a common judgment. The fact are being taken

from RFA No. 741 of 1992.

Vide notification issued under Section 4 of the Land

Acquisition Act,1894, (for short,’the Act’) dated 7.10.1985 followed by

a notification of declaration issued under Section 6 of the Act, which

was published in the Punjab Govt. Gazette on 10.10.1985, land
RFA No. 741 of 1992 2

measuring 39.01 situated in the revenue estate of Village Kajouli,

Tehsil and District Ropar, was acquired for public purpose, namely

for the construction of S.Y.L.Canal.

The Land Acquisition Collector, S.Y.L.Canal Project

Patiala (for short, the Collector), vide his award No.151/R-SYL dated

26.7.1986 awarded compensation of the acquired land @ Rs.

72,500/- per acre for Chahi land; @ Rs.50,000/- per acre for Barani;

@ Rs. 45,000/- per acre for Banjar Kadim and @ Rs.40,000/- per

acre for Gair Mumkin. Besides, the Collector also announced the

award in respect of all the statutory benefits in terms of the

provisions of the Amended Act.

The landowners/claimants were not satisfied with the

award of the collector, therefore, they filed objections under Section

18 of the Act, which were contested by the respondent-State.

In order to substantiate their claim, the landowners relied

upon a copy of judgment of this Court dated 31.8.1989 delivered in

RFA No. 2807 of 1987 (Ex.P2) pertaining to the land acquired in

the revenue estate of village Khera Gajju, Tehsil Rajpura, District

Patiala, whereby the value of the land abutting on either side of

the road connecting Rajpura with Chandigarh via Banur and Zirakpur

up to the depth of 150 feet @ Rs.1,50,000/- per acre, @ Rs.1 lac

per acre for chahi and Rs.60,000/- per acre for Gair Mumkin was

assessed.

The claimants also relied upon an agreement dated

27.6.1986 (Mark A) between the Chief Minister of Punjab and the

Members of the Action Committee according to which value of

acquired chahi land was decided not to be assessed less than
RFA No. 741 of 1992 3

Rs.1,00,000/- per acre and the District Judge, Ropar, vide his award

dated 16.8.1991 found the claimants/landowners entitled to

compensation for acquired land @ Rs. one lac per acre for Chahi

land; Rs.75,000/- per acre for Barani land, Rs. 65,000/- per acre for

Banjar Qadim land and Rs.60,000/- per acre for Gair Mumkin land.

Still aggrieved against the award of the Reference Court,

both State of Punjab as well as the landowners/claimants have

come up in the aforesaid appeals before this court.

Mr. N.S.Pawar, Addl.A.G.Punjab, appearing for the State,

has vehemently contended that the learned District Judge,Ropar, has

wrongly relied upon agreement Mark ‘A’ as the same has not been

executed in terms of the provisions of Article 299 of the Constitution

of India and argued that judgment Ex.P-2 cannot be relied upon as

it relates to Khera Gajju, whereas in the present case, acquired land

is of village Kajouli, District Ropar. It is also contended that since the

acquired land was being used for agricultural purposes and no

construction activities were going on near it, therefore, it had no

potential for being used for commercial and residential purposes.

No one has put in appearance on behalf of the

landowners/claimants.

I have heard the learned counsel for the State of

Punjab and have perused the record with his assistance.

Agreement Mark ‘A’ which has already been accepted

by this Court in the case of The State of Punjab Vs. Surjan Singh

and others 1990 (1) P.L.R.278 while deciding a case of village

Polwal held that it is a relevant piece of evidence. In the said case, it

has been held that agreement entered into between the then Chief
RFA No. 741 of 1992 4

Minister of Punjab and the Members of the Action Committee, can be

relied upon by the Court below for the purpose of assessing the

compensation so far as SYL Canal is concerned. Therefore, I do

not find any force in the contention of learned counsel for the

State that agreement Mark ‘A’ has been wrongly relied upon by the

Court below.

No other point has been urged before me by the learned

counsel for the State in these appeals.

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

the appeals filed by the State of Punjab and also in the appeals filed

by the landowners/claimants. Therefore, all the appeals are hereby

dismissed without any order as to costs.

February 10,2009                                 (Rakesh Kumar Jain)
RR                                                 Judge