In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2652 of 2008 (O&M)
Date of decision : 3.3.2009
Amrik Kaur and others ..... Appellants
vs
Punjab State and another .... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Prashant Bansal, Advocate, for the appellants.
Mr. B. B. S. Teji, Assistant Advocate General, Punjab.
Rajesh Bindal J.
The landowners are 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 further enhancement of compensation for the
acquired land.
Briefly, the facts of the case are that the State of Punjab vide
notification dated 21.2.2000 issued under Section 4 of the Act, acquired land
situated in the revenue estate of Village Lakhnaur, Tehsil and District Mohali, for
development as Sectors 76 to 80 in the Urban Estate of Mohali. The Land
Acquisition Collector assessed the market value of the acquired land at different
rates for the land situated at different places. 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. 17 lacs per acre.
Learned counsel for the appellants submitted that the issue raised in
the present appeal is squarely covered by the judgment of this Court in RFA No.
3004 of 2006 – Surjit Singh vs State of Punjab and another decided on 2.3.2009,
whereby the compensation payable for acquisition of land vide same notification
has been further enhanced.
Learned Assistant Advocate General, Punjab, does not dispute this
factual position.
Accordingly, for the reasons stated in Surjit Singh’s case (supra), the
present appeal is allowed in the same terms.
3.3.2009 ( Rajesh Bindal) vs. Judge