IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.9640 of 2002
Date of decision: 2.4.2009
Parkash Chand.
-----Petitioner
Vs.
State of Punjab and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present:- None for the petitioner.
Mr. Manohar Lall, Add.A.G., Punjab.
----
ORDER:
1. Grievance in this petition is that land of the petitioner was
acquired in the year 1992, but no compensation was paid. The
notification had lapsed and a fresh notification was issued on
20.7.1998. That notification also lapsed and no award was made.
2. It is submitted that since land of the petitioner has been
taken, the petitioner is entitled to compensation.
3. In the reply filed by the Land Acquisition Collector, it is
stated that possession of the land of the petitioner has not been
taken by the Collector but by the Drainage Department and the
notification lapsed on account of non-approval of market rates by the
Administrative Secretary of the Drainage Department. A fresh
C.W.P. No.9640 of 2002
2
notification is in the process of being issued. The reply was filed on
4.10.2002 and more than six years have lapsed.
4. Learned counsel for the State says that the process is
still pending.
5. In view of above, we direct respondent No.1, the State of
Punjab, to forthwith take steps to do the needful so that
compensation is given for the land, possession of which has already
been taken. The process be completed within three months from the
date of receipt of a copy of this order.
6. The petition is disposed of.
( ADARSH KUMAR GOEL )
JUDGE
April 02, 2009 ( JITENDRA CHAUHAN )
ashwani JUDGE