RFA No.871 of 2000 -1 -
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No.871 of 2000
Date of Decision: 11.11.2008
State of Haryana and another
..Appellant.
Vs.
Sandeep Kumar and another
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.H.S.Hooda, Advocate General with
Mr.Rajiv Kawatra, Sr.DAG Haryana for the State of Haryana.
Mr.Ashwani Talwar, Advocate for Cross-Objectors.
RAKESH KUMAR JAIN, J.
This order shall dispose of RFA No.871 with X-Objection
No.66-CI of 2000, RFA No.872 with X-Objection 70-CI of 2000, RFA Nos.
873, 874 with X-Objection 76-CI of 2000, RFA No.875 with X-Objection
77-CI of 2000, RFA No.876 with X-Objection 64-CI of 2000 and RFA
No.712 of 2000 filed by the State of Haryana as well as Cross-objectors by a
common judgment as common question of law and facts are involved
therein.
Vide notification issued under Section 4 of the Land
Acquisition Act, 1894 (for short the `Act’) followed by declaration dated
22.2.1990 issued under Section 6 of the Act, land in village Patti Insar and
Patti Magdum Jadgan, Tehsil and District Panipat was acquired for the
development and utilisation of land as residential and commercial area for
Sectors 13 and 17, Panipat. The Land Acquisition Collector vide his award
RFA No.871 of 2000 -2 –
dated 21.2.1992 awarded Rs.2,00,000/- per acre for Chahi land,
Rs.1,05,000/- per acre for Gair Mumkin land which was further enhanced
by the Additional District Judge, Panipat vide his award dated 14.8.1999 at
the flat rate of Rs.81/- per square yard.
Sh.H.S.Hooda, Advocate General, Haryana assisted by
Sh.Rajiv Kawatra, Sr.DAG Haryana has very fairly conceded that the
present appeals are squarely covered by the decision of this Court in
Review Application No.31-CI of 2007 in RFA No.1379 of 1994 titled
Nand Lal and others Vs. State of Haryana and another decided on
31.8.2007 by a Division Bench of this Court.
In view of the aforesaid statement, all the present appeals as
well as Cross Objections are hereby disposed of in terms of the judgment
passed in Review Application No.31-CI of 2007 in RFA No.1379 of 1994
titled Nand Lal and others Vs. State of Haryana and another decided on
31.8.2007.
(Rakesh Kumar Jain)
11.11.2008 Judge
Meenu