Punjab-Haryana High Court
Jaswinder Kaur vs Union Territory Of Chandigarh on 7 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No. 2798 of 2001
Date of decision: 07.08.2009
Jaswinder Kaur
....Appellant
Versus
Union Territory of Chandigarh
....Respondent
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present: - Ms. Ekta Thakur, 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.