In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 1056 of 1993 (O&M)
Dharam Singh (deceased) through LRs. ..... Appellant
vs
The State of Haryana ..... Respondent
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Adish Gupta, Advocate, for the appellant.
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Rajesh Bindal J.
The landowner is in appeal before this court against the order of the
learned court below seeking enhancement of compensation for the acquired land.
Briefly, the facts of the case are that the State of Haryana vide
notification dated 10.11.1982 issued under Section 4 of the Land Acquisition Act
1894 (for short, “the Act”), acquired the land situated in revenue estate of Village
Mewala Maharajpur, Tehsil Ballabgarh, District Faridabad. The Land Acquisition
Collector announced his award. On reference under Section 18 of the Act, the
learned court below vide order dated 24.10.1992, determined the market value of
the acquired land @ Rs. 22/- per square yard.
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. 1758
of 1988 Parmal vs State of Haryana, decided on 25.5.2005, whereby the 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 Parmal’s case (supra), the present appeal
is dismissed.
17.12.2008 ( Rajesh Bindal) vs. Judge