IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP No.2293 of 1990
Date of decision: 15.1.2009
Ludhiana Improvement Trust, Ludhaina
-----Petitioner
Vs.
President, Land Acquisition tribunal and others
--Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present: Mr. Sukhbir Mattewal, Advocate for the petitioner-
Improvement Trust.
Mr. Arun Palli, Sr. Advocate with
Mr. Jai Bhagwan, Advocate for respondent No.2.
Adarsh Kumar Goel,J.
1. This petition has been filed by the Improvement
Trust against order dated 6.8.1986 passed by the Land
Acquisition Tribunal, Ludhiana Improvement Trust,
Ludhiana.
2. Land of respondent No.2 was covered by
acquisition vide notification dated 8.6.1973 under section
CWP No.2293 of 1990 2
36 of the Punjab Town Improvement Act, 1922 (in short,
‘the Act’) followed by notification dated 26.7.1974 under
section 42 of the Act. The Collector rendered award. The
Tribunal disposed of the reference on 14.6.1986 enhancing
the compensation. Thereafter, respondent No.2 filed an
application for review seeking enhanced interest and
solatium and also additional compensation in terms of
amended provisions of Act 68 of 1984. The Tribunal
allowed the said application vide impugned order dated
6.8.1986 and held that respondent No.2 will be entitled to
higher interest and solatium as per amended Act and also
be entitled to additional compensation under section 23(1-
A) of the Act inserted by the said amendment.
3. Learned counsel for the petitioner points out that
having regard to the fact that the award of the Collector
was prior to 30.4.1982, additional compensation was not
payable to respondent No.2, in view of judgment of the
Hon’ble Supreme Court in K. S. Paripoornan v. State of
Kerala, AIR 1995 SC 1012.
CWP No.2293 of 1990 3
4. Learned counsel for respondent No.2 is unable to
dispute the above legal position.
5. Accordingly, this petition is partly allowed and
impugned order is modified by directing that respondent
No.2 will not be entitled to additional compensation under
section 23(1-A) of the Act.
(Adarsh Kumar Goel)
Judge
January 15, 2009 (Jitendra Chauhan)
'gs' Judge