High Court Punjab-Haryana High Court

Manohar Lal vs State Of Haryana on 10 November, 2009

Punjab-Haryana High Court
Manohar Lal vs State Of Haryana on 10 November, 2009
RFA No.3263 of 2003                                          1



       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH




                              RFA No.3263 of 2003 (O&M)

                              Date of decision: 10.11.2009




Manohar Lal                                           ..Appellant

                              Versus


State of Haryana                                      ...Respondent




CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA



Present:-    Mr.Animesh Sharma Advocate,
             for the appellant.

             Mr.Rajiv Kawatra, Sr.DAG, Haryana,
             for the respondent.

                       ---

VINOD K. SHARMA,J. (Oral)

The appellant/land owner by way of this appeal has challenged

the award dated 22.2.2003 passed by the learned Additional District Judge,

Panipat on a reference made under section 18 of the Land Acquisition Act

(for short the Act).

The State of Haryana issued a notification under section 4 of

the Act on 23.2.1989 which was followed by notification under section 6 of
RFA No.3263 of 2003 2

the Act to acquire land belonging to the appellant for development and

utilization of land as residential and commercial area for Sector 13, Panipat.

The Land Acquisition Collector assessed the compensation at the rate of

Rs.2 lacs (Rupees two lacs only) per acre for Chahi, Rs.1.50,000/- (Rupees

one lac fifty thousand only) per acre for Gair Mumkin.

The appellants being dissatisfied with the award passed by the

Collector sought references under section 18 of the Act seeking

enhancement of compensation.

Learned reference court by placing reliance on the judgment of

this court in the case of Karnail Singh Vs. State of Haryana fixed the

market value at Rs.81/- (Rupees eighty one only) per square yard. The

appellant was also held entitled to statutory benefits like solatium and

interest etc. under section 23 (1-A), 23 (2) and 28 of the Act. Land owners

were also awarded costs of Rs.1100/-(Rupees one thousand and one

hundred only).

It is not disputed by the State of Haryana that the matter is

covered by the decision of this court in Review Application No.31-CI of

2007 in RFA No.1379 of 1994 titled Nand Lal & Ors. Vs. State of

Haryana & Anr.

The Division Bench of this court accepted the review petition

and assessed the market value of the acquired lane at Rs.139/- (Rupees one

hundred and thirty nine only) per square yard.

In view of Division Bench judgment of this court in the case of

Nand Lal & Ors. Vs. State of Haryana & Anr. (supra), this appeal is
RFA No.3263 of 2003 3

allowed. Compensation payable to the appellant is enhanced to Rs.139/-

(Rupees one hundred and thirty nine only) per square yard. The appellant, in

addition, would be entitled to statutory solatium and other benefits under

sections 23 (1-A), 23 (2) and 28 of the Act.

No costs.


                                                 (Vinod K.Sharma)
10.11.2009                                             Judge
rp