R. F. A No. 2203 of 2000 1
In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 2203 of 2000 (O&M)
Date of decision : 24.9.2008
Mohan Singh and another ..... Appellants
vs
The State of Haryana and another ..... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. R. A. Yadav, Advocate, for the appellants.
Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana.
Rajesh Bindal J.
The landowners are in appeal before this court against the
award of the learned court below passed under Section 18 of the Land
Acquisition Act, 1894 (for short, ‘the Act’) seeking enhancement of
compensation for the acquired land.
Briefly, the facts of the case are that the State of Haryana vide
notification dated 22.3.1990 issued under Section 4 of the Act, acquired
688.93 acres land situated in revenue estate of Villages Jharsa, Silokhra and
Islampur, Tehsil and District Gurgaon, for public purpose namely for the
development and utilisation of land as residential, commercial, institutional
and maintenance of open space area in Gurgaon. The Land Acquisition
Collector vide his award dated 16.3.1993 assessed the market value of the
land as under:-
Villages Jharsa and Silokhra
Chahi Rs. 4 lacs per acre
Magda Rs. 3.5 lacs per acre
Abi Rs. 3.5 lacs per acre
Banjar Rs. 2.5 lacs per acre
Gair Mumkin Rs. 2.5 lacs per acre
Village Islampur
Chahi Rs. 2.5 lacs per acre
Magda Rs. 2 lacs per acre
Banjar Rs. 1.5 lacs per acre
Gair Mumkin Rs. 1.5 lacs per acre
R. F. A No. 2203 of 2000 2On reference under Section 18 of the Act, the learned court
below vide award dated 25.3.2000, while relying upon judgment of this
court in R.F.A. No. 944 of 1998 – Suraj Bhan and another vs State of
Haryana and others, decided on 13.5.1999, determined the market value of
the acquired land at Rs. 212/- per square yard i.e. Rs. 10,26,080/- per acre.
Learned counsel for the appellants/landowners very fairly
submitted that the issue raised in the present appeal is squarely covered by
the judgment of this court in Suraj Bhan’s case (supra).
Since the learned court below has awarded the compensation
for the acquisition of land on the basis of judgment of this court in Suraj
Bhan’s case (supra), the present appeal does not survive, accordingly, the
same is dismissed.
24.9.2008 ( Rajesh Bindal) vs. Judge