High Court Punjab-Haryana High Court

Raghbir Singh vs The State Of Haryana on 3 September, 2008

Punjab-Haryana High Court
Raghbir Singh vs The State Of Haryana on 3 September, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH.

                             RFA No.298 of 1988

                             Date of Decision:3.9.2008.

Raghbir Singh
                                            ....Appellant

           Versus

The State of Haryana
                                             ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:- Mr.Sudhir Aggarwal and Mr. R.S.Chahar, Advocates
          for the appellant.

           Mr. Rajiv Kawatra, Sr. DAG Haryana.

RAJESH BINDAL, J.

****
Land-owner is in appeal before this Court against the
award of the learned District Judge,Gurgaon dated 6.10.1987,
seeking enhancement of compensation for the acquisition of land
vide notification dated 13.11.1981. The land is situated at village
Carterpuri.(Gurgaon)
While awarding compensation @ Rs. 28/- per sq. yard to
the appellant, the learned Court below relied upon an earlier award
pertaining to the same acquisition.

Learned counsel for the parties submits that the claim
made by the appellant in the present case is squarely covered by the
judgment of this Court in RFA No.779 of 1990 Munshi vs. The Land
Acquisition Collector, Urban Estates, Gurgaon, decided on 1.5.1991,
where award for the acquisition of land vide same notification was
further enhanced by this Court to Rs. 54.60 per sq. yard.

For the reasons stated in Munshi’s case (supra), the
present appeal is allowed in terms of the judgment of this Court
referred to above.

(RAJESH BINDAL)
Sept. 03, 2008. JUDGE
Reema