In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 196 of 1987 (O&M)
Date of decision : 8.9.2008
Jangir Singh ..... Appellant
vs
The State of Punjab and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: None for the appellant.
Mr. Manohar Lall, Additional Advocate General, Punjab.
Rajesh Bindal J.
The landowner is in appeal before this court against the award
dated 1.9.1986 passed by the learned Additional District Judge, Barnala,
seeking enhancement of compensation on account of acquisition of his land.
A perusal of the impugned award shows that land measuring 84
acres 7 kanals 14 marlas situated within the area of Barnala was acquired
vide Notification dated 20.8.1980, issued under Section 4 of the Land
Acquisition Act, 1894, by the State of Punjab for extension of Grain
Market. The Land Acquisition Collector vide award dated 21.10.1982,
assessed the market value of the land at Rs. 26,800/- per acre. The learned
Additional District Judge, on reference under Section 18 of the Act,
enhanced the compensation to Rs. 40,000/- per acre.
None has appeared for the appellant.
Learned counsel for the State submitted that the claim made by
the appellant in the present appeal is squarely covered by the judgment of
this court in R.F.A. No. 2913 of 1986 – Usha Rani vs State of Punjab,
decided on 10.8.1988, whereby the award of the learned court below was
upheld and the appeal filed by the landowner was dismissed.
Though prima facie claim of the appellant is covered by
judgment of this court in Usha Rani’s case (supra), still as the appellant
remained unrepresented, I do not deem it appropriate to decide the case on
merits.
Accordingly, the appeal is dismissed for non-prosecution.
8.9.2008 ( Rajesh Bindal) vs. Judge