In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 330 of 1992 (O&M)
Dharama ..... Appellant
vs
State of Haryana ..... Respondent
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. R. S. Chahar, Advocate, for the appellant.
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
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 the State of Haryana vide
notification dated 10.1.1983 issued under Section 4 of the Act, acquired the land
situated in revenue estate of Village Jharsa, Tehsil and District Gurgaon, for the
development and utilisation of land as residential, commercial and industrial area
at Gurgaon. The Land Acquisition Collector assessed the market value of the land
at Rs. 60,000/- per acre for chahi, Rs. 50,000/- per acre for magda and Rs. 40,000/-
per acre for gair mumkin kind of land. On reference under Section 18 of the Act,
the learned court below vide award dated 14.9.1991, determined the market value
of the acquired land @ Rs. 136/- per square yard upto depth of 10 yards from the
National Highway No. 8 and @ Rs. 68/- per square yard for the rear portion
beyond the said depth.
Learned counsel for the parties do not dispute that the claim made in
the appeal is squarely covered by judgment of this court in R. F. A. No. 2 of 1991
Azad Singh vs The State of Haryana and another, decided on 30.9.1997, whereby
award of the Reference Court was upheld. The amount of compensation assessed
in the present case is also in the same terms. Accordingly, the claim made in the
appeal does not survive.
For the reasons recorded in Azad Singh’s case (supra), the present
appeal is dismissed.
22.12.2008 ( Rajesh Bindal) vs. Judge