In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2351 of 1997 (O&M)
Date of decision : 29.8.2008
Atam Parkash ..... Appellant
vs
The State of Haryana and another .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. L. N. Verma, Advocate, for the appellant.
Mr. Navneet Singh, Assistant Advocate General, Haryana.
Rajesh Bindal J.
Learned counsel for the claimant/appellant submitted that the
claim made by the appellant in the present case is squarely covered by the
judgment of this court in R.F.A. No. 866 of 1996 – Kewal Krishan vs The
State of Haryana, decided on 15.9.2006, where the compensation payable to
the landowner was increased to Rs. 7,26,000/- per acre from Rs. 3 lacs per
acre.
Learned State counsel on instructions from Ms. Palvinder Kaur,
ADA, G. M. Roadways, Sirsa, does not dispute the fact stated by the learned
counsel for the appellant.
Accordingly, the present appeal is disposed of in terms of
judgment of this court in Kewal Krishan’s case (supra).
29.8.2008 ( Rajesh Bindal) vs. Judge