High Court Punjab-Haryana High Court

Dharam Chand vs State Of Haryana And Others on 1 September, 2009

Punjab-Haryana High Court
Dharam Chand vs State Of Haryana And Others on 1 September, 2009
            In the High Court of Punjab and Haryana at Chandigarh


                                       Civil Writ Petition No. 21510 of 2008

                                       Date of Decision: September 01, 2009


Dharam Chand

                                                                 ... Petitioner

                                    Versus

State of Haryana and others.

                                                             ... Respondents


Coram:        Hon'ble Mr. Justice J.S. Khehar,
              Hon'ble Mr. Justice S.D. Anand.


Present :     Mr. Arvind Kashyap, Advocate,
              for the petitioner.

              Ms. Palika Monga, Deputy Advocate General, Haryana,
              for respondents No. 1,2 and 4.

              Ms. Preeti Khanna, Advocate,
              for respondent No.3.


J.S. Khehar, J. (Oral)

Through the instant writ petition, the petitioner has challenged

the action of the respondents in acquiring the land of the petitioner vide

notifications dated 26.09.2007 and 25.09.2008 issued under Sections 4 and

6 of the Land Acquisition Act, 1894 (hereinafter referred to as the Act)

respectively. The claim of the petitioner to seek release of his land from the

process of acquisition is primarily based on the fact that the Land

Acquisition Collector, while adjudicating upon the claim raised by the

petitioner in an application filed under Section 5A of the Act, had

recommended the release of the petitioner’s land, as the same had
CWP No.21510 of 2008 2

constructed buildings thereon. It is also the contention of the learned

counsel for the petitioner, that similar structures in the form of residential

buildings, wherever available, have been taken into consideration for the

release of the land from the process of acquisition. As such, it is contended,

that the land of the petitioner should also be released.

Learned counsel for respondents No. 1,2, and 4 has invited our

attention to two facts; firstly, that the limited construction on the acquired

land owned by the petitioner (which has not been released from the process

of acquisition) comprised of `kacha’ rooms in one corner. These rooms were

being used for storing agricultural material. It is, therefore, sought to be

submitted, that the constructed area on the petitioner’s land was not being

used for residential purpose, and, therefore, could not be considered at par

for release. Secondly, the constructed area on the land (which has not been

released from acquisition) was not such as would cause any irreparable loss

to the petitioner. Learned counsel for respondents No. 1,2 and 4 also

submitted, that insofar as the constructed area of the petitioner’s land

(which was being used for residential purpose is concerned), the same has

been exempted from the process of acquisition. For the instant (referred to

above) two pleas, learned counsel for the respondents has placed reliance on

paragraph No.4 of the preliminary objections contained in the joint written

statement filed on behalf of respondents No. 1 and 2, as also, on the

averments made in paragraph no.8 of the reply on merits, in the written

statement filed on behalf of respondent No.4.

We have considered the submissions advanced by the learned

counsel for the rival parties, on the basis of the facts noticed hereinabove.

Since the land of the petitioner, wherein there was construction which was
CWP No.21510 of 2008 3

being used for residential purposes, has already been released from

acquisition. Since the land of the petitioner which has been acquired was

only being used for storage of agricultural material. The petitioner had made

a few `kacha’ rooms at one of the corners of the acquired land, and as such,

cannot be considered to have been discriminated against, or to have been

put to irreparable loss. As such,we are satisfied, that the determination of

the claim of the petitioner at the hands of the respondents was in

consonance with law.

For the reasons recorded hereinabove, we find no merit in the

instant petition and the same is accordingly dismissed.



                                                             ( J.S. Khehar )
                                                                     Judge


September 01, 2009                                           ( S.D. Anand )
vkd                                                                  Judge