High Court Punjab-Haryana High Court

**** vs State Of Punjab And Another on 3 November, 2008

Punjab-Haryana High Court
**** vs State Of Punjab And Another on 3 November, 2008
RFA No.2926 of 1994                                    -1-



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

                                             RFA No.2926 of 1994
                                        Date of decision: 3.11.2008
                               ****
Jagir Singh
                                                    .... Appellant(s)
                                Vs.
State of Punjab and another
                                                  .... Respondent(s)
                       ****
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 16 cases i.e. RFA No.

2926 of 1994 and RFA Nos. 226 to 237 & 947 to 949 of 1995 filed

by both, State of Punjab as well as the landowners being revealed

against the award of the Additional District Judge, Ropar dated

22.8.1984 as common questions of law and facts are involved

therein.

Land measuring 9 bighas 13 biswas (2.01 acres) in

Village Budha Bhora, H.B No.73, Tehsil and District Ropar was

sought to be acquired with the issuance of notification issued under

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

21.2.1990 and published on 2.3.1990 for the construction of Bridge

on Bubki Nadi / Ropar Bela Road. It was followed by a notification

of declaration issued under Section 6 dated 24.9.1990 published on

12.10.1990. The Collector, PWD/Public Health, Jalandhar vide its

award dated 2.2.1991 determine the market value of the acquired

land @ Rs.60,000/- per acre for Chahi, Rs.45,000/- per acre for

Barani and Rs.30,000/- per acre for Banjar. The landowners filed
RFA No.2926 of 1994 -2-

objections under Section 18 of the Act in which it was claimed that

the value of the acquired land is not less than Rs.15 lac per acre as

it is in the nature of commercial land and situated on National

Highway. It was alleged that the acquired land was Chahi and was

irrigated by tubewell. In reply the State of Punjab urged that

according to the revenue record and the entries in the jamabandi for

the year 1986-87, the nature of the land is barani. Therefore, the

compensation was assessed by the collector keeping in view of the

relevant market rate at that time. The learned reference Court

relied upon the sale Deed Ex.A-6 pertaining to Village Mansuha

Khurd, Ropar dated 16.6.1989 vide which 1 bigha of land was sold

by Sohan Singh to Manjit Kaur for a consideration of Rs.42,000/-

per acre which comes to Rs.2,10,000/- per acre. The nature of the

land sold vide sale deed Ex.A6 was Barani. The reference Court

found that village Budha Bhora and Mansuha Khurd are adjoining

villages. The learned Court below also referred to Ex.R-3 which is

the letter from the Collector, Ropar to Land Acquisition Collector,

PWD(B&R), Jalandhar dated 16.10.1990 in respect of approval of

Collector’s rate of the land of village Budha Bhora, H.B No.73,

Tehsil and District Ropar and land of village Mansuha H.B. No.54,

whether the land was Chahi, Barani, Banjar & Banjar Zadid was

found to be the same. Therefore the reference Court relied upon

Ex.A-6 and awarded compensation @ Rs.2,10,000/- per acre for

Barani, Rs.2,60,000/- per acre for Chahi and Rs.1,30,000/- per acre

for Banjar and Banjar Zadid, besides awarding statutory benefits in

terms of the provisions of the amended Act.

No one has put in appearance on behalf of the claimants.

Mr.N.S. Pawar, Addl. A.G., Punjab has submitted that

the reference Court had committed an error by determining the
RFA No.2926 of 1994 -3-

compensation of the land of Village Budha Bhora on the basis of the

sale deed Ex.A-6 pertains to village Mansuha Khurd.

I have heard learned counsel for the appellant and have

also examined the record. It is true that the sale deed Ex.A-6 dated

16.6.1989 pertaining to 1 bigha land was sold for a sum of

Rs.42000/- per acre pertains to village Mansuha Khurd but it is also

true that the Collector, Ropar himself has approved the rate of the

land of Village Budha Bhora, H.B No.73 and Mansuha Kurd, H.B

No.54 at the same rate i.e. for Chahi Rs.60,000/- per acre, for

Barani Rs.45,000/- per acre and for Banjar and Banjar Zadid / Gair

Mumkin Rs.30,000/- per acre. Therefore it is apparent that land of

village Budha Bhora and Mansuha Khurd are exactly same. In

such a situation, I am of the opinion that the learned Court below

has committed no error while relying upon the sale deed Ex.A-6

dated 16.6.1989 pertains to village Mansuha Khurd which is also

stated to be adjoining to village Budha Bhora. In the facts and

circumstance of the present case, I uphold the award of the

reference Court dated 22.8.1994 thereby the appellant/landowners

have been awarded compensation @ Rs.2,10,000/- per acre for

Barani, Rs.2,60,000/- per acre for Chahi and Rs.1,30000/- per acre

for Banjar and Banjar Zadid together with the statutory benefits in

terms of the provisions of the amended Acts with costs of the

petitioner.

However, I find no merit in the appeals filed by the State

and, thus, the same are hereby dismissed without any order as to

costs.



                                          (RAKESH KUMAR JAIN)
3.11.2008                                      JUDGE
vivek