High Court Punjab-Haryana High Court

**** vs State Of Punjab on 6 November, 2008

Punjab-Haryana High Court
**** vs State Of Punjab on 6 November, 2008
RFA No.172 of 1990                                 -1-



  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                                  ****
                                                 RFA No.172 of 1990
                                         Date of Decision: 06.11.2008


                                  ****
Kaushalya Devi
                                                       ....Appellant(s)

                                  Vs.

State of Punjab.
                                                    .... Respondent(s)
                                  ****

CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

                                  ****

Present:   None for the appellant(s).

           Mr.N.S. Pawar, Addl. A.G., Punjab
           for the respondent(s)
                             ****

RAKESH KUMAR JAIN, J.

This order shall dispose of 12 appeals i.e. RFA Nos.

172, 188, 190, 192 to 195, 199, 205, 207, 210 & 211 of 1990,

as common questions of law and facts are involved therein.

Vide notification dated 25.5.1984 issued under

Section 4 of the Land Acquisition Act, 1894 (in short ‘the Act’)

followed by a notification of declaration issued under Section 6

of the Act dated 1.6.1984 the land in the revenue estate of

Village Azeemgarh, Tehsil Fazilka, District Ferozepur was

acquired for the construction of Abohar Bye-pass Southern

Alighment.

RFA No.172 of 1990 -2-

Mr.N.S. Pawar, Addl, A.G. Punjab has very fairly

conceded and stated at the bar that all the aforesaid appeals

are covered by the decision rendered in RFA No.736 of 1991

titled as “Mohinder Singh and another vs. State of Punjab and

another” decided on 7.10.1999 by Hon’ble Mr.Justice

Sawatanter Kumar.

In view of the aforesaid statement all the aforesaid

appeals are also disposed of in terms of the decision rendered

in RFA No.736 of 1991 titled as “Mohinder Singh and another

vs. State of Punjab and another” .



                                      (RAKESH KUMAR JAIN)
06.11.2008                                   JUDGE
vivek