Punjab-Haryana High Court
Gurnam Singh vs Union Territory on 7 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No. 4219 of 2001
Date of decision: 07.08.2009
Gurnam Singh
....Appellant
Versus
Union Territory, Chandigarh
....Respondent
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present: - Mr. P.C. Dhiman, Advocate,
for the appellant.
Ms. Lisa Gill, Advocate,
for the respondent.
*****
VINOD K. SHARMA, J (ORAL)
Allowed.
The appellant-land owners shall be entitled to Rs.10,12,000/-
(Rupees ten lac twelve thousand only) per acre. The appellant-land
owners shall also be entitled to all the statutory benefits under the Act.
For detailed reasons, see order of even date passed in RFA
No. 87 of 2001 titled Mohinder Singh Vs. Union Territory,
Chandigarh.
(Vinod K. Sharma)
Judge
August 07, 2009
R.S.