In the High Court of Punjab & Haryana at Chandigarh
RFA No. 2889 of 2005 (O&M)
Date of decision : 29.5.2009
Harmeet Singh .... Appellant
vs
Union Territory, Chandigarh ..... Respondent
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. P.C. Dhiman, Advocate, for the appellant.
Mr. Deepak Sharma, Advocate for U.T. Chandigarh.
Rajesh Bindal J.
The landowner is in appeal before this court against the award of
the learned court below passed under Section 18 of the Land Acquisition Act,
1894 (for short, ‘the Act’) seeking enhancement of compensation for the acquired
land.
Briefly, the facts of the case are that Union Territory, Chandigarh
vide notification dated 3.8.1999 issued under Section 4 of the Act, acquired land
situated in the revenue estate of Villages Kajheri, Badheri and Palsora, UT
Chandigarh, for development of third phase of Chandigarh. The Land Acquisition
Collector (for short, “the Collector”) assessed the market value of the acquired
land at Rs. 12,35,383/- per acre. Dissatisfied with the award of the Collector, the
landowners/claimants filed objections. On reference under Section 18 of the Act,
the learned court below determined the market value of the acquired land @ Rs.
15,05,000/- per acre.
Learned counsel for the appellant submitted that the issue raised
in the present appeal is squarely covered by the judgment of this Court in RFA
No. 4238 of 2006 – Mrs. Avtar Sachdev and others vs Union Territory,
Chandigarh decided on 2.4.2009, whereby the compensation payable for
acquisition of land vide same notification has been further enhanced.
Learned counsel for the respondent does not dispute this factual
position.
For the reasons recorded in Mrs. Avtar Sachdev’s case (supra), the
present appeal is disposed of in the same terms.
29.5.2009 ( Rajesh Bindal) reema. Judge