In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 348 of 2005 (O&M)
Kamal Singh and others .... Appellants
vs
State of Haryana and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Ram Avtar Yadav, Advocate, for the appellants.
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Mr. Raman Gaur, Advocate, for HUDA.
Rajesh Bindal J.
The landowners have approached this court for enhancement of
compensation for the acquired land.
Briefly, the facts of the case are that the State of Haryana vide
notification dated 12.5.1995 issued under Section 4 of the Land Acquisition Act,
1894 (for short, “the Act”), acquired land forming part of Hadbast No. 38, in
revenue estate of Bahadurgarh, District Jhajjar, for development and utilisation as
residential and commercial area in Sector-9 and 9-A, Bahadurgarh. The Land
Acquisition Collector assessed the market value of the land at Rs. 6 lacs per acre
for the land situated on Bahadurgarh-Delhi road upto the depth of 3 acres, Rs. 4
lacs per acre for the land situated on Bahadurgarh-Najafgarh road upto the depth
of 3 acres, Rs. 2.50 lacs per acre for nehri and chahi and Rs. 2 lacs per acre for
barani and other kinds of land. The landowners/claimants feeling dissatisfied with
the quantum of compensation awarded by the Collector, filed objections. On
reference under Section 18 of the Act, the learned court below determined the
market value of the acquired land by granting increase of Rs. 50,000/- per acre in
each category. It is this award of the learned Reference Court which is impugned
in the present appeal.
Learned counsel for the appellants submitted that the issue involved
in the present appeal is squarely covered by the judgment of this court in R. F.A .
No. 1 of 2006 State of Haryana and another vs Jagbir Singh and others, decided
on 10.2.2009, whereby the compensation payable to the landowners has been
further enhanced.
Learned State counsel did not dispute this factual position.
For the reasons recorded in Jagbir Singh’s case, the present appeal is
allowed in the same terms.
13.2.2009 ( Rajesh Bindal) vs. Judge