In the High Court of Punjab & Haryana at Chandigarh
Cross -objection No. 112/CI of 2006
in RFA No. 440 of 2006.
Haryana Urban Development Authority ..... Appellant
vs
Smt. Shadra Devi and others .... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Ajay Jain, Advocate, for the cross-objectors/
respondents.
Mr. Jitender Dhanda, Advocate, for HUDA.
Rajesh Bindal J.
The landowners had filed cross-objections in the appeal filed by the
Haryana Urban Development Authority seeking further enhancement of
compensation for the acquired land.
Briefly, the facts are that vide Notification dated 30.10.1992, issued
under Section 4 of the Land Acquisition Act, 1894 (for short, “the Act”), the land
of the respondents was acquired for setting up Mini Urban Estate Sector-1,
Narnaul. The award was announced by the Collector on 26.10.1995, granting
compensation @ Rs. 1,58,000/- per acre for chahi, Rs. 52,000/- per acre for barani
and Rs. 4,17,000/- per acre for gair mumkin kind of land. On reference, the learned
Additional District Judge vide judgment dated 4.10.2005, enhanced the value of
the land from Rs. 1,58,000/- per acre to Rs. 3,50,000/- per acre, and from Rs.
52,000/- per acre to Rs. 3,00,000/- per acre for barani and from Rs. 4,17,000/- per
acre to Rs. 5,00,000/- per acre for gair mumkin kind of land.
Learned counsel for the cross-objectors/respondents submitted that
the main appeal was disposed of vide order dated 17.3.2009 in terms of judgment
in RFA No. 788 of 2006 Kirpal Singh vs Government of Haryana and others,
however, inadvertently the cross-objections remained pending.
The fact is not disputed by the learned counsel appearing for the
appellant-HUDA.
Since this court has already disposed of the main appeal in terms of
judgment in Kirpal Singh’s case (supra), the cross-objections are also disposed of
in the same terms.
10.7.2009 ( Rajesh Bindal) vs. Judge