R.F.A. No. 2292 of 2002 [ 1]
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Date of decision: December 04 ,2008
1. R.F.A.No.1990 of 2002
Bhagwan Kaur and others Appellants
Vs.
The Punjab State and another Respondents
2. R.F.A.No.2131 of 2002
Hamir Kaur and others Appellants
Vs.
The Punjab State and another Respondents
3. R.F.A. NO. 2174 of 2002
Niranjan Singh Appellant
Vs.
The Punjab State and another Respondents
4. R.F.A.No. 2175 of 2002
Karamjit Singh and others Appellants
Vs.
The Punjab State and another Respondents
5. R.F.A. No.2176 of 2002
Gura Singh and others Appellants
Vs.
The Punjab State and another Respondents
6. R.F.A. No.2177 of 2002
Lila Singh and another Appellants
Vs.
The Punjab State and another Respondents
7. R.F.A.No. 2178 of 2002
Bikkar Singh and another Appellants
Vs.
The Punjab State and another Respondents
8. R.F.A.No.2179 of 2002
Jaswant Singh and another Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 2]
9. R.F.A.No. 2180 of 2002
Amar Singh and others Appellants
Vs.
The Punjab State and another Respondents
10. R.F.A.No. 2181 of 2002
Kaur Singh Appellant
Vs.
The Punjab State and another Respondents
R.F.A.No. 2193 of 2002
11. Malkiat Singh and others Appellants
Vs.
Punjab State and another Respondents
12. R.F.A.No. 2194 of 2002
Bharpur Singh and another Appellants
Vs.
Punjab State and another Respondents
13. R.F.A.No. 2195 of 2002
Kartar Singh and another Appellants
Vs.
Punjab State and another Respondents
14. R.F.A.No.2196 of 2002
Amarjit Singh and others Appellants
Vs.
Punjab State and another Respondents
15. R.F.A.No.2197 of 2002
Puran Singh and another Appellants
Vs.
Punjab State and another Respondents
16. R.F.A.No.2198 of 2002
Puran Singh and others Appellants
Vs.
Punjab State and another Respondents
17. R.F.A. No. 2199 of 2002
Gurbax Singh and another Appellants
Vs.
Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 3]
18. R.F.A.No.2200 of 2002
Baldev Singh and another Appellants
Vs.
Punjab State and another Respondents
19. R.F.A.No.2283 of 2002
Bhagwan Kaur alias Mallan Kaur Appellant
Vs.
The Punjab State and another Respondent
20. R.F.A.No. 2284 of 2002
Roop Singh and others Appellant
Vs.
The Punjab State and another Respondent
21. R.F.A. No. 2285 of 2002
Binder Singh and others Appellant
Vs.
The Punjab State and another Respondent
22. R.F.A. No. 2286 of 2002
Sukhdev Singh and others Appellant
Vs.
The Punjab State and another Respondent
23. R.F.A.No.2287 of 2002
Dev Raj and others Appellant
Vs.
The Punjab State and another Respondent
24. R.F.A.No.2288 of 2002
Gurjant Singh and another Appellant
Vs.
The Punjab State and another Respondent
25. R.F.A.No.2289 of 2002
Labh Singh and Others Appellants
Vs.
The Punjab State and another Respondents
26. R.F.A.No.2292 of 2002
Bant Singh and others Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 4]
27. R.F.A.No.2293 of 2002
Bhola Singh and others Appellants
Vs.
The Punjab State and another Respondents
28. R.F.A.No.2294 of 2002
Amar Singh Appellant
Vs.
The Punjab State and another Respondents
29. R.F.A.No. 2295 of 2002
Darbara Singh and others Appellant
Vs.
The Punjab State and another Respondents
30. R.F.A.No. 2296 of 2002
Balwant Kaur and others Appellants
Vs.
The Punjab State and another Respondents
31. R.F.A.No.2297 of 2002
Surjit Singh and others Appellants
. Vs.
The Punjab State and another Respondents
32. R.F.A.No.2298 of 2002
Gurtej Singh Appellant
Vs.
The Punjab State and another Respondent
33. R.F.A.No. 2299 of 2002
Gurmail Singh and another Appellants
Vs.
The Punjab State and another Respondents
34. R.F.A.No. 2300 of 2002
Dalip Kaur Appellants
Vs.
The Punjab State and another Respondents
35. R.F.A.No.2301 of 2002
Balour Singh and others Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 5]
36. R.F.A.No.2302 of 2002
Gurjant Singh and another Appellants
Vs.
The Punjab State and another Respondents
37. R.F.A.No.2325 of 2002
Kaka Singh and another Appellants
Vs.
Punjab State and another Respondents
38. R.F.A.No. 2750 of 2002
Ram Singh and others Appellants
Vs.
State of Punjab and others Respondents
39. R.F.A.No. 2751 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
40. R.F.A.No.2752 of 2002
Jal Kaur and others Appellants
Vs.
State of Punjab and others Respondents
41. R.F.A.No. 2753 of 2002
Sukhpal Singh and another Appellants
Vs.
State of Punjab and others Respondents
42. R.F.A.No. 2754 of 2002
Jagsir Singh Appellant
Vs.
State of Punjab and another Respondents
43. R.F.A.No.2755 of 2002
Jaswinder Singh Appellant
Vs.
Punjab State and another Respondents
44. R.F.A.No.2756 of 2002
Ram Singh and another Appellants
Vs.
State of Punjab and others Respondents
R.F.A. No. 2292 of 2002 [ 6]
45. R.F.A.No. 2757 of 2002
Puran Singh Appellant
Vs.
Punjab State and another Respondents
46. R.F.A.No.2758 of 2002
Jangir Singh (deceased) through
LRs and others Appellants
Vs.
Punjab State and another Respondents
47. R.F.A.No.2759 of 2002
Baldev Singh and others Appellants
Vs.
Punjab State and another Respondents
48. R.F.A.No. 2760 of 2002
Jaswant Kaur and others Appellants
Vs.
Punjab State and another Respondents
49. R.F.A.No. 2761 of 2002
Surjit Singh Appellant
Vs.
State of Punjab and others Respondents
50. R.F.A.No. 3163 of 2002
Amarjit Singh and others Appellants
Vs.
Punjab State and another Respondents
51. R.F.A.No.3164 of 2002
Pritam Singh and another Appellants
Vs.
State of Punjab and others Respondents
52. R.F.A.No. 3165 of 2002
Ram Singh and another Appellants
Vs.
State of Punjab and others Respondents
53. R.F.A.No. 3166 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
R.F.A. No. 2292 of 2002 [ 7]
54. R.F.A.No. 3167 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
55. R.F.A.No. 3168 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
56. R.F.A.No. 3169 of 2002
Amarjit Singh Appellant
Vs.
Punjab State and another Respondents
57. R.F.A.No. 3170 of 2002
Ram Singh and others Appellant
Vs.
State of Punjab and others Respondents
58. R.F.A.No. 3171 of 2002
Malkiat Singh Appellant
Vs.
State of Punjab and others Respondents
59. R.F.A.No. 3172 of 2002
Malkiat Singh and others Appellants
Vs.
State of Punjab and others Respondents
60. R.F.A.No.3173 of 2002
Malkiat Singh Appellant
Vs.
State of Punjab and others Respondents
61. R.F.A.No. 3174 of 2002
Jaswinder Singh Appellant
Vs.
Punjab State and another Respondent
62. R.F.A.No.3175 of 2002
Gurnam Singh Appellant
Vs.
State of Punjab and others Respondents
63. R.F.A.No.3176 of 2002
Jaswant Singh Appellant
Vs.
State of Punjab and others Respondents
R.F.A. No. 2292 of 2002 [ 8]
64. R.F.A.No.3177 of 2002
Ram Singh Appellant
Vs.
State of Punjab and others Respondents
65. R.F.A.No.3178 of 2002
Harpal Singh Appellant
Vs.
State of Punjab and others Respondents
66. R.F.A.No. 3179 of 2002
Malkiat Singh and others Appellants
Vs.
State of Punjab and others Respondents
67. R.F.A.No.3180 of 2002
Mithu Singh Appellant
Vs.
State of Punjab and others Respondents
68. R.F.A.No. 3181 of 2002
Jagsir Singh and others Appellants
Vs.
Punjab State and another Respondents
69. R.F.A.No.3182 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
70. R.F.A.No.3183 of 2002
Surjit Singh and another Appellants
Vs.
State of Punjab and others Respondents
71. R.F.A.No.3184 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
72. R.F.A.No.3185 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
R.F.A. No. 2292 of 2002 [ 9]
73. R.F.A.No.3186 of 2002
Mohinder Singh and others Appellants
Vs.
State of Punjab and others Respondents
74. R.F.A.No.3187 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
75. R.F.A.No.3188 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
76. R.F.A.No. 3189 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
77. R.F.A.No. 3190 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others
78. R.F.A. No. 3191 of 2002
Chand Singh and others Appellants
Vs.
State of Punjab and others Respondents
79. R.F.A.No. 3192 of 2002
Gurdev Singh Appellant
Vs.
Punjab State and another Respondents
80. R.F.A.No.3286 of 2002
Ajmer Singh and others Appellants
Vs.
Punjab State Electricity Board and others Respondents
81. R.F.A.No.3287 of 2002
Ajmer Singh and others Appellant
Vs,
Punjab State Electricity Board and others Respondents
82. R.F.A.No.3461 of 2002
Ajmer Singh and others Appellants
Vs.
Punjab State Electricity Board and others Respondents
R.F.A. No. 2292 of 2002 [ 10]
83. R.F.A.No.3464 of 2002
Ajmer Singh and others Appellants
Vs.
Punjab State Electricity Board and others Respondents
84. R.F.A.No.3465 of 2002
Ajmer Singh and others Appellants
Vs.
Punjab State Electricity Board and others Respondents
85. R.F.A.No.3466 of 2002
Ajmer Singh and others Appellants
Vs.
Punjab State Electricity Board and others Respondents
86. R.F.A.No.3651 of 2002
P.S.E.B. and another Appellants
Vs.
Dalip Kaur and another Respondents
87. R.F.A.No.3653 of 2002
P.S.E.B. and another Appellants
Vs.
Nagar Panchayat Respondents
88. R.F.A.No. 3654 of 2002
P.S.E.B and another Appellants
Vs.
Gurdev Singh Respondents
89. R.F.A.No. 3655 of 2002
P.S.E.B and another Appellants
Vs.
Sukhpal Singh and others Respondents
90. R.F.A.No.3656 of 2002
P.S.E.B and another Appellants
Vs.
Malkiat Singh and others Respondents
91. R.F.A.No.3657 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 11]
92. R.F.A. No. 3658 of 2002
P.S.E.B and another Appellants
Vs.
Surjit Singh and others Respondents
93. R.F.A.No.3659 of 2002
P.S.E.B and another Appellants
Vs.
Amar Singh and others Respondents
94. R.F.A.No.3660 of 2002
P.S.E.B and another Appellants
Vs.
Dalip Kaur and another Respondents
95. R.F.A.No.3661 of 2002
P.S.E.B and another Appellants
Vs.
Gurmail Singh and another Respondents
96. R.F.A.No.3662 of 2002
P.S.E.B and another Appellants
Vs.
Malkiat Singh and another Respondents
97. R.F.A.No. 3663 of 2002
P.S.E.B and another Appellant
Vs.
Surjit Singh and others Respondents
98. R.F.A.No.3664 of 2002
P.S.E.B and another Appellant
Vs.
Atma Singh and others Respondents
99. R.F.A.No.3665 of 2002
P.S.E.B and another Appellants
Vs.
Gurdial Singh Respondent
100. R.F.A.No.3666 of 2002
P.S.E.B and another Appellants
Vs.
Bikkar Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 12]
101. R.F.A.No.3667 of 2002
P.S.E.B and another Appellants
Vs.
Gurdev Singh and others Respondents
102. R.F.A.No. 3668 of 2002
P.S.E.B and another Appellants
Vs.
Dev Raj and others Respondents
103. R.F.A.No.3669 of 2002
P.S.E.B and another Appellants
Vs.
Gura Singh and others Respondents
104. R.F.A.No.3670 of 2002
P.S.E.B and another Appellants
Vs.
Gurdev Singh and others Respondents
.
105. R.F.A.No.3671 of 2002
P.S.E.B and another Appellants
Vs.
Jagsir Singh and others Respondents
106. R.F.A.No.3672 of 2002
P.S.E.B and another Appellants
Vs.
Amarjit Singh Respondent
107. R.F.A.No.,3673 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
108. R.F.A.No.3674 of 2002
P.S.E.B and another Appellants
Vs.
Gurnam Singh and another Respondents
109. R.F.A.No.3675 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Lila Singh and another Respondents
110. R.F.A.No.3676 of 2002
P.S.E.B and another Appellants
Vs.
Gurdial Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 13]
111. R.F.A.No.3677 of 2002
P.S.E.B and another Appellants
Vs.
Gurtej Singh Respondent
112. R.F.A No. 3678 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
113. R.F.A.No.3679 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
114. R.F.A.No.3680 of 2002
P.S.E.B and another Appellants
Vs.
Jaswant Singh and another Respondents
115. R.F.A.No.3681 of 2002
P.S.E.B and another Appellants
Vs.
Kishan Kaur Respondent
116. R.F.A.No. 3682 of 2002
P.S.E.B and another Appellants
Vs.
Ram Singh and another Respondents
117. R.F.A.No.3683 of 2002
P.S.E.B and another Appellants
Vs.
Surjit Singh and another Respondents
118. R.F.A.No.3684 of 2002
P.S.E.B and another Appellants
Vs.
Surjit Singh and others Respondents
119. R.F.A.No. 3685 of 2002
P.S.E.B and another Appellants
Vs.
Malkiat Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 14]
120. R.F.A.No.3686 of 2002
P.S.E.B and another Appellants
Vs.
Jaswant Kaur and others Respondents
121. R.F.A.No.3687 of 2002
P.S.E.B and another Appellants
Vs.
Harchand Singh Respondents
122. R.F.A.No.3688 of 2002
P.S.E.B and another Appellants
Vs.
Balaur Singh and another Respondents
123. R.F.A.No.3689 of 2002
P.S.E.B and another Appellants
Vs.
Hamir Kaur and others Respondents
124. R.F.A.No.3690 of 2002
P.S.E.B and another Appellants
Vs.
Labh Singh and others Respondents
125. R.F.A.No.3691 of 2002
P.S.E.B and another Appellants
Vs.
Jagsir Singh Respondent
126. R.F.A.No.3692 of 2002
P.S.E.B. and another Appellants
Vs.
Gurnam Kaur and another Respondents
127. R.F.A.No.3693 of 202
P.S.E.B and another Appellants
Vs.
Mithu Singh and another Respondents
128. R.F.A.No.3694 of 2002
P.S.E.B and another Appellants
Vs.
Roop Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 15]
129. R.F.A.No.3695 of 2002
P.S.E.B and another Appellants
Vs.
Karamjit Singh and others Respondents
130. R.F.A.No.3696 of 2002
P.S.E.B and another Appellants
Vs.
Malkiat Singh and others Respondents
131. R.F.A.No.3697 of 2002
P.S.E.B. and another Appellants
Vs.
Ram Singh and others Respondents
132. R.F.ANo.3698 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
133. R.F.A.No.3699 of 2002
P.S.E.B and another Appellants
Vs.
Kaur Singh Respondent
134. R.F.A.No.3700 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
135. R.F.A.No.3701 of 2002
P.S.E.B and another Appellants
Vs.
Devinder Singh and others Respondents
136. R.F.A.No..3702 of 2002
P.S.E.B and another Appellants
Vs.
Amrjit Singh and others Respondents
137. R.F.A.No.3703 of 2002
P.S.E.B and another Appellants
Vs.
Bikkar Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 16]
138. R.F.A.No.3704 of 2002
P.S.E.B and another Appellants
Vs.
Pritam Singh and another Respondents
139. R.F.A.No.3705 of 2002
P.S.E.B and another Appellants
Vs.
Angrej Singh and others Respondents
140. R.F.A.No.3706 of 2002
P.S.E.B and another Appellants
Vs
Gurjant Singh and another Respondents
141. R.F.A.No.3707 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
142. R.F.A.No.3708 of 2002
P.S.E.B. and another Appellants
Vs.
Bhola Singh and others Respondents
143. R.F.A.No.3709 of 2002
P.S.E.B and another Appellants
Vs.
Puran Singh Respondents
144. R.F.A. No.3710 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and ors. Respondents
145. R.F.A.No.3711 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Bhagwan Kaur and others Respondents
146. R.F.A.No.3712 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Harpal Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 17]
147. R.F.A.No.3713 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Binder Singh and others Respondents
148. R.F.A.No.3714 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Jaswinder Singh Respondent
149. R.F.A.No.3715 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Chand Singh and others Respondents
150. R.F.A.No.3716 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Ram Singh and others Respondents
151. R.F.A.No.3717 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
152. R.F.A.No.3718 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Karnail Singh and others Respondents
153. R.F.A.No.3719 of 2002
P.S.E.B and another Appellants
Vs.
Beena Devi and others Respondents
154. R.F.A.No.3720 of 2002
P.S.E.B and another Appellants
Vs.
Amar Singh Respondents
155. R.F.A.No.3721 of 2002
P.S.E.B and another Appellants
Vs.
Jaswinder Singh Respondents
156. R.F.A.no.3722 of 2002
P.S.E.B and another Appellants
Vs.
Jal Kaur (deceased) through her LRs and others
Respondents
R.F.A. No. 2292 of 2002 [ 18]
157. R.F.A.No.3723 of 2002
P.S.E.B and another Appellants
Vs.
Jumla Malkan Respondents
158. R.F.A.No.3724 of 2002
P.S.E.B and another Appellants
Vs.
Bhagwan Kaur and another Respondents
159. R.F.A.No.3725 of 2002
P.S.E.B and another Appellants
Vs.
Ram Singh and another Respondents
160. R.F.A.No.3726 of 2002
P.S.E.B and another Appellants
Vs.
Darbara Singh and others Respondents
161. R.F.A.No.3727 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
162. R.F.A.No.3728 of 2002
P.S.E.B. and another Appellants
Vs.
Prem Singh (deceased) through
his LRs and others Respondents
163. R.F.A.No.3729 of 2002
P.S.E.B and another Appellants
Vs.
Gurdev Singh and others Respondents
164. R.F.A.No.3730 of 2002
P.S.E.B and another Appellants
Vs.
Sukhdev Singh and others Respondents
165. R.F.A.No.3731 of 2002
P.S.E.B and another Appellants
Vs.
Smt. Jal Kaur and others Respondents
R.F.A. No. 2292 of 2002 [ 19]
166. R.F.A.No.3732 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
167. R.F.A.No.3733 of 2002
P.S.E.B and another Appellants
Vs.
Baldev Singh and others Respondents
168. R.F.A.No.3734 of 2002
P.S.E.B and another Appellants
Vs.
Jaswant Singh and others Respondents
169. R.F.A.No.3735 of 2002
P.S.E.B and another Appellants
Vs.
Balwant Kaur and others Respondents
170. R.F.A.No.3736 of 2002
P.S.E.B and another Appellants
Vs.
Jaswant Singh and another Respondents
171. R.F.A.No.3737 of 2002
P.S.E.B and another Appellants
Vs.
Niranjan Singh and others .Respondents
172. R.F.A.No.3738 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Bant Singh and others Respondents
173. R.F.A.No.3739 of 200
P.S.E.B and another Appellants
Vs.
Jagsir Singh and others Respondents
174. R.F.A.No.3740 of 2002
P.S.E.B and another Appellants
Vs.
Ram Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 20]
175. R.F.A.No.3741 of 2002
P.S.E.B and another Appellants
Vs.
Gura Singh and others Respondents
176. R.F.A.No.3742 of 2002
P.S.E.B and another Appellants
Vs.
Chand Singh and others Respondents
177. R.F.A.No.3744 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Puran Singh and another Respondents
178. R.F.A.No.3745 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Baldev Singh and another Respondents
179. R.F.A.No.3746 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Kaka Singh and another Respondents
180. R.F.A.No.3747 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Mohan Lal and others Respondents
181. R.F.A.No.3748 of 2002
Punjab State Electricity Board and another .Appellants
Vs.
Dani and others Respondents
182. R.F.A.No.3749 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Balbir Singh and others Respondents
183. R.F.A.No.3750 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Gurbax Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 21]
184. R.F.A.No.3751 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nihal Singh and others Respondents
185. R.F.A.No.3752 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Puran Singh and others Respondents
186. R.F.A.No.3753 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Amarjit Singh and others Respondents
187. R.F.A.No.3754 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Sardara Singh Respondent
188. R.F.A.No.3755 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Kartar Singh and another Respondents
189. R.F.A.No.3756 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Jumla Malkan Respondents
190. R.F.A.No.3757 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nihal Singh and others Respondents
191. R.F.A.No.3758 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Malkiat Singh and others Respondents
192. R.F.A.No.3759 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Satinder Kaur and others Respondents
R.F.A. No. 2292 of 2002 [ 22]
193. R.F.A.No.3760 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nihal Singh and others Respondents
194. R..F.A.No.3761 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Joginder Singh and others Respondents
195. R.F.A.No.3762 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Jarnail Singh and another Respondents
196. R.F.A.No.3763 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nihal Singh and others Respondents
197. R.F.A.No.3764 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nihal Singh and others Respondents
198. R.F.A.No.3765 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Ajmer Singh and others Respondents
199. R.F.A.No.3766 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Mewa Singh and others Respondents
200. R.F.A.No.3767 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Roop Singh and others Respondents
201. R.F.A.No.3768 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Bharpur Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 23]
202. R.F.A.No.3769 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Prem Singh and others Respondents
203. R.F.A.No.3965 of 2002
Amarjit Singh and others Appellants
Vs.
Punjab State and others Respondents
204. R.F.A.No.3966 of 2002
Gurnam Kaur and another Appellants
Vs.
Punjab State and another Respondents
205. R.F.A.No.1780 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Jagjit Singh and another Respondents
206. R.F.ANo.1781 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Balwinder Sindgh and another Respondents
207. R.F.A.No.1782 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ram Singh and another Respondents
208. R.F.ANo.1783 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Harpal Singh and others Respondents
209. R.F.A.No.1784 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurmail Singh and others Respondents
210. R.F.ANo.1785 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Daljit Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 24]
211. R.F.A.No.1786 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Baldev Singh and others Respondents
212. R.F.ANo.1787 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Kulwant Kaur and another Respondents
213. R.F.A.No.1788 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Jagdev Singh and others Respondents
214. R.F.A.No.1789 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Rajinder Singh and others Respondents
215. R.F.A.No.1790 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajmer Singh and others Respondents
216. R.F.A.No.1791 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Balwinder Singh and others Respondents
217. R.F.A.No.1792 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Malkit Singh and another Respondents
218. R.F.A.No.1793 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Nazir Singh and others Respondents
219. R.F.A.No.1794 of 2002
Punjab State Electricity Board and another Appellants
Vs.
Gulab Kaur and another Respondents
R.F.A. No. 2292 of 2002 [ 25]
220. R.F.A.No.1795 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Kirpal Singh and another Respondents
221. R.F.A.No.1796 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajmer Singh and others Respondents
222. R.F.A.No.1797 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Baldev Kaur and others Respondents
223. R.F.A.No.1798 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajaib Singh and others Respondents
224. R.F.A.No.1799 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Jaswant Kaur and others Respondents
225. R.F.A.No.1800 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
226. R.F.A.No.1801 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajadwinder Singh and others Respondents
227. R.F.A.No.1802 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Baldev Kaur and others Respondents
228. R.F.A.No.1803 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurtej Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 26]
229. R.F.A.No.1804 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Amar Singh and another Respondents
230. R.F.A.No.1805 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Sugni and others Respondents
231. R.F.A.No.1806 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurdial Singh and others Respondents
232. R.F.A.No.1807 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Jugrag Singh and others Respondents
233. R.F.A.No.1808 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Harjinder Singh and another Respondents
234. R.F.A.No.1809 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Jarnail Singh and others Respondents
235. R.F.A.No.1810 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Partap Singh and others Respondents
236. R.F.A.No.1811 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurmail Singh and others Respondents
237. R.F.A.No.1812 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
238. R.F.A.No.1813 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Darshan Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 27]
239. R.F.A.No.1814 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Dalip Singh and others Respondents
240. R.F.A.No.1815 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurcharan Singh and others Respondents
241. R.F.A.No.1816 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Bibo and another Respondents
242. R.F.A.No.1817 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Kishan Kaur and others Respondents
243. R.F.A.No.1818 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
244. R.F.A.No.1819 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Baljit Singh and others Respondents
245. R.F.A.No.1820 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajaib Singh and others Respondents
246. R.F.A.No.1821 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurjit Singh and another Respondents
247. R.F.A.No.1822 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ajmer Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 28]
248. R.F.A.No.1823 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurtej Singh and others Respondents
249. R.F.A.No.1824 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Ranjit Singh and another Respondents
250. R.F.A.No.1825 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Hardev Singh and others Respondents
251. R.F.A.No.,1826 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Balbir Singh and others Respondents
252. R.F.A.No.1827 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Boota Singh and others Respondents
253. R.F.A.No.1828 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Daljit Singh and others Respondents
254. R.F.A.No. 1829 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Balwant Kaur and another Respondents
255. R.F.A.No.1830 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Chand Kaur and others Respondents
256. R.F.A.No.1831 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Gurpreet Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 29]
257. R.F.A.No.1832 of 2003
Punjab State Electricity Board and another Appellants
Vs.
Harpal Singh and another Respondents
258. R.F.A.No.2060 of 2003
Balwinder Singh Appellant
Vs.
State of Punjab and another Respondents
259. R.F.A.No.2061 of 2003
Darshan Singh Appellant
Vs.
State of Punjab and another Respondent
260. R.F.A.No.2062 of 2003
Harjinder Singh Appellant
Vs.
State of Punjab and another Respondents
261. R.F.A.No.2063 of 2003
Daljit Singh and others Appellants
Vs.
State of Punjab and another Respondents
262. R.F.A.No.2064 of 2003
Daljit Singh Appellant
Vs.
State of Punjab and another Respondents
263. R.F.A.No.2065 of 2003
Rajinder Singh and another Appellants
Vs.
State of Punjab and another Respondents
264. R.F.A.No.2066 of 2003
Jagdev Singh and another Appellants
Vs.
State of Punjab and another Respondents
265. R.F.A.No.2067 of 2003
Baljit Singh and others Appellants
Vs.
State of Punjab and another Respondents
266. R.F.A.No.2068 of 2003
Ajmer Singh and another Appellants
Vs.
State of Punjab and another Respondents
R.F.A. No. 2292 of 2002 [ 30]
267. R.F.A.No.2069 of 2003
Amar Singh (deceased) through his LRs Appellants
Vs.
State of Punjab and another Respondents
268. R.F.A.No.2070 of 2003
Gurtej Singh and others Appellants
Vs.
State of Punjab and another Respondents
269. R.F.A.No.2071 of 2003
Gurcharan Singh and another Appellants
Vs.
State of Punjab and another Respondents
270. R.F.A.No.2072 of 2003
Ajadwinder Singh and others Appellants
Vs.
State of Punjab and another Respondents
271. R.F.A.No.2073 of 2003
Balwant Kaur Appellant
Vs.
State of Punjab and another Respondent
272. R.F.A.No.2074 of 2003
Kulwant Kaur Appellant
Vs.
State of Punjab and another Respondent
273. R.F.A.No.2075 of 2003
Hardev Singh and others Appellants
Vs.
State of Punjab and another Respondents
274. R.F.A.No.2076 of 2003
Gurpreet Singh and another Appellants
Vs.
State of Punjab and another Respondents
275. R.F.A.No.2077 of 2003
Baldev Singh and others Appellants
Vs.
State of Punjab and another Respondents
276. R.F.A.No.2078 of 2003
Jugraj Singh and others Appellants
Vs.
State of Punjab and another Respondents
277. R.F.A.No.2079 of 2003
Jarnail Singh and another Appellants
Vs.
State of Punjab and another .Respondents
R.F.A. No. 2292 of 2002 [ 31]
278. R.F.A.No.2080 of 2003
Ranjit Singh Appellant
Vs.
State of Punjab and another Respondents
279. R.F.A.No.2081 of 2003
Malkit Singh Appellant
Vs.
State of Punjab and another Respondents
280. R.F.A.No.2082 of 2003
Ajmer Singh and another Appellant
Vs.
State of Punjab and another Respondents
281. R.F.A.No.2083 of 2003
Jaswant Kaur and others Appellant
Vs.
State of Punjab and another Respondents
282. R.F.A.No.2084 of 2003
Dalip Singh and others Appellants
Vs.
State of Punjab and another Respondents
283. R.F.A.No.2085 of 2003
Gurjit Singh Appellant
Vs.
State of Punjab and another Respondents
284. R.F.A.No.2086 of 2003
Harpal Singh Appellant
Vs.
State of Punjab and another Respondents
285. R.F.A.No.2087 of 2003
Harpal Singh (deceased) through
LRs and another Appellants
Vs.
State of Punjab and another Respondents
286. R.F.A.No.2088 of 2003
Sugni and others Appellants
Vs.
State of Punjab and another Respondents
287. R.F.A.No.2089 of 2003
Baldev Kaur and others Appellants
Vs.
State of Punjab and another Respondents
R.F.A. No. 2292 of 2002 [ 32]
288. R.F.A.No.2090 of 2003
Gurmail Singh and another Appellants
Vs.
State of Punjab and another Respondents
289. R.F.A.No.2091 of 2003
Mohinder Singh and others Appellants
Vs.
State of Punjab and another Respondents
290. R.F.A.No.2092 of 2003
Kishan Kaur and others Appellants
Vs.
State of Punjab and another Respondents
291. R.F.A.No.2093 of 2003
Baldev Kaur and others Appellants
Vs.
State of Punjab and another Respondents
292. R.F.A.No2094 of 2003
Gurmail Singh and others Appellants
Vs.
State of Punjab and another Respondents
293. R.F.A.No.2225 of 2003
Gurdev Singh and others Appellants
Vs.
The Punjab State and another Respondents
294. R.F.A.No.2674 of 2003
Surjit Singh and others Appellants
Vs.
The Punjab State and another Respondents
295. R.F.A.No.2675 of 2003
Satinder Kaur and others Appellants
Vs.
The Punjab State and another Respondents
296. R.F.A.No.2676 of 2003
Prem Singh and others Appellants
Vs.
The Punjab State and another Respondents
297. R.F.A.No.3031 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Chand Singh and another Respondents
R.F.A. No. 2292 of 2002 [ 33]
298. R.F.A.No.3033 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Lakha Singh and others Respondents
299. R.F.A.No.3034 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
300. R.F.A.No.3035 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Balwant Singh and others Respondents
301. R.F.A.No.3036 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurmail Singh and others Respondents
302. R.F.A.No.3037 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harpal Singh and others Respondents
303. R.F.A.No.3038 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Jagdev Singh and another Respondents
304. R.F.A.No.3039 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harcharan Singh and others Respondents
305. R.F.A.No.3040 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harcharan Singh and others Respondents
306. R.F.A.No.3041 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Nazar Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 34]
307. R.F.A.No.3042 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Kesar Singh and another Respondents
308. R.F.A.No.3043 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Pritam Singh Respondent
309. R.F.A.No.3044 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurcharan Singh and others Respondents
310. R.F.A.No.3045 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Rajinder Kaur Respondents
311. R.F.A.No.3046 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Amarjit Singh and others Respondents
312. R.F.A.No.3047 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mal Singh and others Respondents
313. R.F.A.No.3048 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Malkiat Singh and others Respondents
314. R.F.A.No.3049 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mukhtiar Kaur and another Respondents
315. R.F.A.No.3050 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Balbir Singh and others Respondents
316. R.F.A.No.3051 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Shamsher Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 35]
317. R.F.A.No.3052 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Smt. Dhan Kaur and others Respondents
318. R.F.A.No.3053 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harpal Singh and others Respondents
319. R.F.A.No.3054 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Smt. Gurdial Kaur and others Respondents
320. R.F.A.No.3055 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Doonger Singh and another Respondents
321. R.F.A.No.3056 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harnek Singh Respondent
322. R.F.A.No. 3057 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurjant Singh Respondent
323. R.F.A.No.3058 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Major Singh and others Respondents
324. R.F.A.No.3059 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Santa Singh and others Respondents
325. R.F.A.No.3060 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh and others Respondents
326. R.F.A.No.3061 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Kultar Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 36]
327. R.F.A.No.3062 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Shingara Singh (deceased) through
his LRs and another Respondents
328. R.F.A.No.3063 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Sukhdev Singh and others Respondents
329. R.F.A.No.3064 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Amar Singh and another Respondents
330. R.F.A.No.3065 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Karnail Singh (deceased) through his LRs
and others Respondents
331. R.F.A.No.3066 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mukhtiar Singh and others Respondents
332. R.F.A.No.3067 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Surjeet Kaur and others Respondents
333. R.F.A.No.3068 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurnam Kaur (deceased) through her LRs
and others Respondents
334. R.F.A.No.3069 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurdev Singh and others Respondents
335. R.F.A.No.3070 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gulab Kaur and others Respondents
336. R.F.A.No.3071 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Jasmail Kaur and others Respondents
R.F.A. No. 2292 of 2002 [ 37]
337. R.F.A.No.3072 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Jagsir Singh and others Respondents
338. R.F.A.No.3073 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Amar Singh (deceased) through his LRs Respondents
339. R.F.A.No.3074 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Joginder Singh and others Respondents
340. R.F.A.No.3075 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Lakhbir Singh Respondent
341. R.F.A.No.3076 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Karnail Singh (deceased) through LRs
and another Respondents
342. R.F.A.No.3077 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Bogha Singh and others Respondents
343. R.F.A.No.3078 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Lal Singh and another Respondents
344. R.F.A.No.3079 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurdev Singh and others Respondents
345. R.F.A.No.3080 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Kartar Kaur and others Respondents
346. R.F.A.No.3081 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Gurdarshan Singh and others Respondents
R.F.A. No. 2292 of 2002 [ 38]
347. R.F.A.No.3082 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Major Singh and another Respondents
348. R.F.A.No.3083 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Harbans Singh and others Respondents
349. R.F.A.No.3084 of 2003
The Punjab State Electricity Board and another Appellants
Vs.
Mohinder Singh (deceased) through
his LRs Respondents
350. R.F.A.No.3123 of 2003
Harbans Kaur and others Appellants
Vs.
State of Punjab and others Respondents
351. R.F.A.No.3124 of 2003
Ram Singh Appellant
Vs.
State of Punjab and another Respondents
352. R.F.A.No.3125 of 2003
Bibo @ Surjit Kaur Appellant
Vs.
State of Punjab and another Respondents
353. R.F.A.No.3126 of 2003
Balbir Singh and others Appellants
Vs.
State of Punjab and another Respondents
354. R.F.A.No.3127 of 2003
Gurmail Singh Appellant
Vs.
State of Punjab and another Respondents
355. R.F.A.No.3128 of 2003
Partap Singh and others Appellants
Vs.
State of Punjab and another Respondents
356. R.F.A.No.3129 of 2003
Jagjit Appellant
Vs.
State of Punjab and another Respondents
R.F.A. No. 2292 of 2002 [ 39]
357. R.F.A.No.3130 of 2003
Gurtej Singh and another Appellants
Vs.
State of Punjab and another Respondents
358. R.F.A.No.3131 of 2003
Gurjant Singh (deceased) through
his LRs Appellant
Vs.
The Punjab State and another Respondents
359. R.F.A.No.3132 of 2003
Major Singh and others Appellants
Vs.
The Punjab State and another Respondents
360. R.F.A.No.3133 of 2003
Gurcharan Singh and others Appellants
Vs.
The Punjab State and another Respondents
361. R.F.A.No.3134 of 2003
Gurdev Singh and others Appellants
Vs.
The Punjab State and another Respondents
362. R.F.A.No.3135 of 2003
Dhan Kaur and others Appellants
Vs.
The Punjab State and another Respondents
363. R.F.A.No.3136 of 2003
Harpal Singh and others Appellants
Vs.
The Punjab State and another Respondents
364. R.F.A.No.3137 of 2003
Amarjit Singh and others Appellants
Vs.
The Punjab State and another Respondents
365. R.F.A.No.3138 of 2003
Jasmail Kaur and others Appellant
Vs.
The Punjab State and another Respondents
366. R.F.A.No.3139 of 2003
Lal Singh and another Appellant
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 40]
367. R.F.A.No.3140 of 2003
Rajinder Kaur Appellant
Vs.
The Punjab State and another Respondents
368. R.F.A.No.3141 of 2003
Balwant Singh and others Appellants
Vs.
The Punjab State and another Respondents
369. R.F.A.No.3142 of 2003
Harcharan Singh and others Appellants
Vs.
The Punjab State and another Respondents
370. R.F.A.No.3143 of 2003
Pritam Singh (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
371. R.F.A.No. 3144 of 2003
Harcharan Singh and others Appellants
Vs.
The Punjab State and another Respondents
372. R.F.A.No.3145 of 2003
Nazar Singh and others Appellants
Vs.
The Punjab State and another Respondents
373. R.F.A.No.3146 of 2003
Mohinder Singh and others Appellants
Vs.
The Punjab State and another Respondents
374. R.F.A.No.3147 of 2003
Karnail Singh and others Appellants
Vs.
The Punjab State and another Respondents
375. R.F.A.No.3148 of 2003
Mohinder Singh (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
376. R.F.A.No.3149 of 2003
Mukhtiar Kaur and another Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 41]
377. R.F.A.No.3150 of 2003
Gurmail Singh and others Appellants
Vs.
The Punjab State and another Respondents
378. R.F.A.No.3151 of 2003
Malkiat Singh and others Appellants
Vs.
The Punjab State and another Respondents
379. R.F.A.No.3152 of 2003
Harnek Singh Appellant
Vs.
The Punjab State and another Respondents
.
380. R.F.A.No.3153 of 2003
Gurmail Singh and others Appellants
Vs.
The Punjab State and another Respondents
381. R.F.A.No.3155 of 2003
Jaswant Singh and others Appellants
Vs.
The Punjab State and another Respondents
382. R.F.A.No.3213 of 2003
Ajaib Singh (deceased) through
LRs and others Appellants
Vs.
State of Punjab and another Respondents
383. R.F.A.No.3214 of 2003
Mohinder Singh and others Appellants
Vs.
State of Punjab and another Respondents
384. R.F.A.No.3215 of 2003
Ajaib Singh (deceased) through LRs
and others
Vs.
State of Punjab and another Respondents
385. R.F.A.No.3216 of 2003
Chand Kaur and others Appellants
Vs.
State of Punjab and another Respondents
386. R.F.A.No.3230 of 2003
Mukhtiar Singh (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 42]
387. R.F.A.No.3231 of 2003
Sukhdev Siugh and others Appellants
Vs.
The Punjab State and another Respondents
388. R.F.A.No.3232 of 2003
Bogha Singh and others Appellants
Vs.
The Punjab State and another Respondents
389. R.F.A.No.3233 of 2003
Kesar Singh and another Appellants
Vs.
The Punjab State and another Respondents
390. R.F.A.No.3234 of 2003
Mohinder Singh and others Appellants
Vs.
The Punjab State and another Respondents
391. R.F.A.No.3235 of 2003
Lakha Singh and others Appellants
Vs.
The Punjab State and another Respondents
392. R.F.A.No.3236 of 2003
Jagdev Singh (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
393. R.F.A.No.3237 of 2003
Mal Singh and others Appellants
Vs.
The Punjab State and another Respondents
394. R.F.A.No.3238 of 2003
Chand Singh and others Appellants
Vs.
The Punjab State and another Respondents
395. R.F.A.No.3239 of 2003
Major Singh and another Appellants
Vs.
The Punjab State and another Respondents
396. R.F.A.No.3251 of 2003
Surjeet Kaur and others Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 43]
397. R.F.A.No.3252 of 2003
Surjeet Kaur (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
398. R.F.A.No.3253 of 2003
Harpal Singh and others Appellants
Vs.
The Punjab State and another Respondents
399. R.F.A. No. 3254 of 2003
Gurdev Singh and others Appellants
Vs.
The Punjab State and another Respondents
400. R.F.A.No.3255 of 2003
Lakhbir Singh Appellant
Vs.
The Punjab State and another Respondents
401. R.F.A.No.3256 of 2003
Joginder Singh and others Appellants
Vs.
The Punjab State and another Respondents
402. R.F.A.No.3312 of 2003
Ajmer Singh and others Appellants
Vs.
State of Punjab and another Respondents
403. R.F.A.No.3313 of 2003
Jugraj Singh and others Appellants
Vs.
State of Punjab and others Respondents
404. R.F.A.No.3391 of 2003
Harbans Singh and others Appellants
Vs.
The Punjab State and another Respondents
405. R.F.A.No.3392 of 2003
Kultar Singh and others Appellants
Vs.
The Punjab State and another Respondents
406. R.F.A.No.3418 of 2003
Ram Singh (deceased) through LRs Appellants
Vs.
State of Punjab and another Respondents
407. R.F.A.No.3564 of 2003
Doonger Singh and another Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 44]
408. R.F.A.No.3567 of 2003
Sadhu Singh and others Appellants
Vs.
State of Punjab and another Respondents
409. R.F.A.No.3811 of 2003
Gurlabh Singh and others Appellants
Vs.
The Punjab State and another Respondents
410. R.F.A.No.4342 of 2003
Amar Singh and another Appellants
Vs.
The Punjab State and another Respondents
411. R.F.A.No.4344 of 2003
Gurjant Singh and others Appellants
Vs.
The Punjab State and another Respondents
412. R.F.A.No.4441 of 2003
Gurdarshan Singh and others Appellants
Vs.
The Punjab State and another Respondents
413. R.F.A.No.4488 of 2003
Jagsir Singh (deceased) through LRs
and others Appellants
Vs.
The Punjab State and another Respondents
414. R.F.A.No.4514 of 2003
Randhir Siingh and others Appellants
Vs.
The Punjab State and another Respondents
415. R.F.A.No.55 of 2004
Boota Singh and others Appellants
Vs.
State of Punjab and another Respondents
416. R.F.A.No.203 of 2004
Gurdev Singh and others Appellants
Vs.
State of Punjab and another Respondents
417. R.F.A.No.212 of 2004
Gurdev Singh and others Appellants
Vs.
The Punjab State and another Respondents
418. R.F.A.No.213 of 2004
Gurdial Singh and another Appellants
Vs.
The Punjab State and another Respondents
R.F.A. No. 2292 of 2002 [ 45]
419. R.F.A.No.408 of 2004
Gurdial Singh and others Appellants
Vs.
State of Punjab and another Respondents
420. R.F.A.No.2301 of 2004
Darshan Singh Appellant
Vs.
State of Punjab and another Respondents
421. R.F.A.No.2302 of 2004
Daljit Singh and others Appellants
Vs.
State of Punjab and another Respondents
422. R.F.A.2303 of 2004
Balwant Kaur Appellants
Vs.
State of Punjab and another Respondents
423. R.F.A.No.2304 of 2004
Ranjit Singh Appellants
Vs.
State of Punjab and another Respondents
424. R.F.A.No.2305 of 2004
Gurcharan Singh Appellants
Vs.
State of Punjab and another Respondents
425. R.F.A.No.2306 of 2004
Bhagwan Kaur Appellants
Vs.
State of Punjab and another Respondents
426. R.F.A.No.2307 of 2004
Ajaib Singh Appellants
Vs.
State of Punjab and another Respondents
427. R.F.A.No.2308 of 2004
Nachhattar Singh Appellants
Vs.
State of Punjab and another Respondents
R.F.A. No. 2292 of 2002 [ 46]
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Argued by: S/Shri M. L. Sarin, Senior Advocate with Hemant Sarin,
A.S.Khaira for R.S.Mahal, Binderjit Singh, Arun Bansal,
S.K. Singla and Amit Aggarwal, Advocates for the land owners.
S/Shri H.S.Mattewal, Senior Advocate with
A.S.Virk, J.P.S. Sandhu and S.K. Gupta, Advocates for
Punjab State Electricity Board.
Rajesh Bindal, J.
This order will dispose of a bunch of 426 cases. R.F.A. Nos. 1990,
2131, 2174 to 2181, 2193 to 2200, 2283 to 2289, 2292 to 2302, 2325, 2750 to
2761, 3163 to 3192, 3286, 3287, 3461, 3464, 3465, 3466, 3965, 3966 of 2002,
2060 to 2094, 2225, 2674, 2675, 2676, 3123 to 3153, 3155, 3213 to 3216, 3230 to
3239, 3251 to 3253, 3255, 3256, 3312, 3313, 3391, 3392, 3418, 3564, 3567, 3811,
4342, 4344, 4441, 4488, 4514 of 2003, 55, 203, 212, 213, 408, 2301 to 2308 of
2004 have been filed by the land owners for enhancement of compensation,
whereas R.F.A. Nos. 3651, 3653 to 3742, 3744 to 3769 of 2002, 1780 to 1832,
3031, 3033 and 3034 to 3084 of 2003 have been filed by the State challenging the
award of the learned Court below with the prayer that the compensation awarded
by the learned Court below deserves to be reduced.
The facts in the present case have been noticed from R.F.A. No.
2179 of 2002.
Briefly, the facts are that acquisition in the present case is land
pertaining to over four villages, namely, Lehra Saundha, Lehra Mohabbat, Lehra
Dhulkot and Patti Karam. The acquisition is for the purpose of setting up of Guru
Nanak Thermal Plant Stage III, Bhatinda.
As far as land pertaining to village Lehra Saundha is concerned,
notification under Section 4 of the Land Acquisition Act, 1894 (for short, `the
Act’) was issued on 23.7.1992 for acquisition of 3865 kanals 14 marlas of land.
The same was followed by notification dated 28.1.1993 issued under Section 6 of
the Act. The award was given by the Land Acquisition Collector (for short, `the
Collector’) on 19.11.1994 determining the value of the land as under:
(i) Nehri Rs. 48,015/- per acre
(ii) Chahi Rs. 60,645/- per acre
(iii) Barani Rs. 24,352/- per acre
(iv) Gair mumkin Rs. 95,070/- per acre
The learned Court below, on reference under Section 18 of the Act, vide
R.F.A. No. 2292 of 2002 [ 47]award dated 18.1.2002, determined the value of the land as under:
(i) Nehri Rs. 70,000/- per acre
(ii) Chahi Rs. 80,000/- per acre
(iii) Barani Rs. 40,000/- per acre
(iv) Gair mumkin Rs.1,10,000/- per acre
As far as land pertaining to Lehra Mohabbat is concerned,
notification under Section 4 of the Act was issued on 16.7.1992 for acquisition of
land measuring 1704 kanals. The same was followed by notification dated
28.1.1993 issued under Section 6 of the Act. The award was given by the
Collector on 22.8.1995 determining the value of the land as under:(i) Nehri Rs. 45,282/- per acre
(ii) Chahi Rs. 52,621/- per acre
(iii) Barani Rs. 33,835/- per acre
(iv) Gair mumkin Rs. 67,538/- per acre
The learned Court below, on reference under Section 18 of the Act, vide
award dated 21.11.2002, determined the value of the land as under:(i) Nehri Rs. 85,000/- per acre
(ii) Chahi Rs. 95,000/- per acre
(iii) Barani Rs. 65,000/- per acre
(iv) Gair mumkin Rs.1,10,000/- per acre
Regarding land pertaining to village Lehra Dhulkot, notification
under Section 4 of the Act was issued on 16.7.1992 for acquisition of land
measuring 605 kanals 16 marlas. The same was followed by notification dated
28.1.1993 issued under Section 6 of the Act. The award was given by the
Collector on 22.9.1994 determining the value of the land as under:(i) Nehri Rs. 50,504/- per acre
(ii) Chahi Rs. 50,504/- per acre
(iii) Barani Rs. 20,000/- per acre
(iv) Gair mumkin Rs. 40,000/- per acre
The learned Court below, on reference under Section 18 of the Act, vide
award dated 28.2.2002, determined the value of the land as under:(i) Nehri Rs. 70,000/- per acre
(ii) Chahi Rs. 80,000/- per acre
(iii) Barani Rs. 40,000/- per acre
(iv) Gair mumkin Rs.1,10,000/- per acre
As far as land pertaining to village Patti Karam is concerned,
notification under Section 4 of the Act was issued on 4.8.1992 for acquisition of
R.F.A. No. 2292 of 2002 [ 48]land measuring 605 kanals 16 marlas. The same was followed by notification
dated 10.2.1993 issued under Section 6 of the Act. The award was given by the
Collector on 26.10.1994 determining the value of the land as under:(i) Nehri Rs. 42,298/- per acre
(ii) Chahi Rs. 56,000/- per acre
(iii) Barani Rs. 26,062/- per acre
(iv) Gair mumkin Rs. 67,538/- per acre
The learned Court below, on reference under Section 18 of the Act, vide
award dated 21.11.2002, determined the value of the land as under:(i) Nehri Rs. 1,45,000/- per acre
(ii) Chahi Rs. 80,000/- per acre
(iii) Barani Rs. 40,000/- per acre
(iv) Gair mumkin Rs. 1,10,000/- per acre
The sale deeds, as were referred to by the land owners in the award
pertaining to village Lehra Saundha before the Court below and considered, are
tabulated as under:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village No. No. and acre where land is Date situated………………………………………………………………………………………………………………………………………….
1. A2 678 0-18 36,000/- 3,20,000/- Lehra Saundha 2.9.92 Chahi 2. A3 1133 3-10 70,000/- 1,60,000/- Lehra Saundha 23.8.89 Nehri 3. A4 117 0-10 90,000/- 1,40,000/- Lehra Mohabbat 22.4.93 Chahi 4. A6 311 6-0 1,50,000/- 2,00,000/- Lehra Mohabbat 3.6.92 Chahi 5. A7 627 7-0 1,75,000/- 2,00,000/- Lehra Dhurkot 5.8.92 Barani 6. A8 1110 8-0 80,000/- 80,000/- Lehra Saundha 10.8.89 Barani 7. A18 3582 1-0 20,000/- 1,60,000/- Mehraj Patti 9.1.90 Barani Karam Chand 8. A27 628 6-2 1,52,000/- 2,00,000/- Lehra Dhurkot 5.8.92 Barani 9. A28 625 4-17 1,21,250/- 2,00,000/- Lehra Dhur Kot 5.8.92 Barani 10. A29 626 6-02 1,52,500/- 2,00,000/- Lehra Saundha 5.8.92 Barani 11. A30 1506 8-0 2,50,000/- 2,50,000/- Lehra Saundha 9.3.94 Nehri R.F.A. No. 2292 of 2002 [ 49] 12. A31 63 1-0 40,000/- 3,20,000/- Lehra Saundha 21.4.94 Chahi 13. A32 680 4-4 1,68,000/- 3,20,000/- Lehra Saundha 9.6.94 Chahi 14. A33 753 1-16 72,000/- 3,20,000/- Lehra Saundha 15.6.94 Chahi 15. A34 2308 1-0 32,000/- 2,56,000/- Gill Kalan 27.7.94 Chahi 16. A35 2507 0-10 30,000/- 4,80,000/- Gill Kalan" 15.8.94 ChahiAs against this, the sale deeds, as relied upon by the State, are
tabulated as under:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village No. No. and acre where land is Date situated………………………………………………………………………………………………………………………………………….
1. R2 809 1-02 343/- 2494/- Lehra Saundha
25.8.722. R3 463 5-08 30,000/- 40,000/- Lehra Saundha
20.6.903. R4 361 6-10 64,000/- 78,769/- Lehra Mohabbat
5.6.91 Barani4. R5 854 0-9 35,000/- 62,222/- Lehra Mohabbat
30.10.91 Chahi5. R6 363 8-4 20,000/- 19,512/- Lehra Dhurkot
5.6.91 Barani6. R7 461 5-0 30,000/- 40,000/- Lehra Saundha
20.6.907. R8 534 7-0 17,500/- 20,000/- Lehra Saundha
15.7.92 BaraniThe sale deeds produced by the land owners pertaining to village
Lehra Mohabbat are tabulated below:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village
No. No. and acre where land is
Date situated
……………………………………….K….M……………………………………………………………………………………………..1. A1 1140 2-0 40,000/- 1,60,000/- Lehra Mohabbat
23.8.892. A3 807 6-0 1,25,000/- 1,66,664/- Lehra Mohabbat
13.9.903. AW5/A 117 0-10 90,000/- 14,40,000/- Lehra Mohabbat
22.4.934. A6 1139 2-1 26,000/- 1,04,000/- Lehra Mohabbat
23.8.895. A8 1138 7-8 1,00,000/- 1,08,000/- Lehra Mohabbat
23.8.99
R.F.A. No. 2292 of 2002 [ 50]6. A10 580 8-5 4,38,282/- 4,25,000/- approx.
7.6.2000
7. A11 628 6-2 1,52,5000/- 2,02,666/- Lehra Dhulkot
5.8.928. A12 627 7-0 1,75,000/- 2,00,000/- Lehra Dhulkot
5.8.929. AW4/A 311 6-00 1,50,000/- 2,00,000/-
3.6.92
10. A13 1409 Correct on account of sale deed No. 1139 of 23.8.84 for
30.11.89 2 kanals 1 marla for Rs. 26,000/-As against this, the sale deeds, as relied upon by the State, are
tabulated as under:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village
No. No. and acre where land is
Date situated
……………………………………….K….M…………………………………………………………………………………………….1. R1 1454 3-0 4,500/- 12,000/- Lehra Mohabbat
4.12.892. R2 199 15-2 32,000/- 16,900/- Lehra Mohabbat
16.5.903. R3 1417 5-8 14,000/- 20,740/- Lehra Mohabbat
4.3.924. R4 118 24-0 93,000/- 31,000/- Lehra Mohabbat
22.4.935. R5 187 3-12 20,000/- 44,443/- Appx.
13.5.92
6. R6 1831 4-13 23,500/- 40,428/-Appx
28.12.947. R7 1833 10-17 54,500/- 40,184/- Apprx.
The sale deeds produced by the land owners pertaining to village
Patti Karam are tabulated below:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village
No. No. and acre where land is
Date situated
……………………………………….K….M……………………………………………………………………………………………..1. AW13/1 3582 1-0 20,000/- 1,60,000/- Mehraj Patti Karam 9.1.90 chand 2. AW16/A 1832 23-19 16,22,836/- 5,40,945/- -do- 18.6.2002 3. AW6 5024 0-5 98,500/- 31,52,000/- -do- 4.1.2001 4. AW7 1147 1-0 80,000/- 6,40,000/- -do- 27.5.98 5. AW8 626 6-2 1,52,520/- 2,00,000/- Lehra Dhulkot 5.8.92 R.F.A. No. 2292 of 2002 [ 51] 6. AW9 898 8-0 1,30,000/- 1,30,000/- -do- 1.6.92 7. AW10 1501 13-0 4,87,500/- 3,00,000/- -do- 1.6.92 8. AW11 3359 4-0 1,95,000/- 3,90,000/- -do- 2.2.94 9. AW12 3478 4-0 1,99,000/- 3,99,000/- -do- 10.2.94 10. AW13 628 6-2 1,52,500/- 2,00,000/- Lehra Dhulkot 5.8.92 11. AW14 1110 8-0 80,000/- 80,000/- Lehra Soundha 5.8.92 12 AW15 311 6-0 1,50,000/- 2,00,000/- Lehra Mohabat 10.6.92 13. AW16 1133 3-10 70,000/- 1,60,000/- Lehra Sondha 23.8.89 14. AW17 678 0-18 36,000/- 3,20,000/- -do- 2.9.92 15. AW18 625 4-17 1,121,250/- 2,00,000/- Lehra Dhulkot 5.8.92 16. AW19 627 7-0 1,75,500/- 2,00,000/- -do- 5.8.92As against this, the sale deeds, as relied upon by the State, are
tabulated as under:Sr. Exh. Sale Deed Area sold Price paid Rate per Name of the village
No. No. and acre where land is
Date situated
……………………………………….K….M…………………………………………………………………………………………….1. R2 621 11-0 41,000/- 29,818/-
24.5.90
2. R3 3466 10-13 40,000/- 30,047/-
19.2.91
3. R4 568 8-0 35,000/- 35,000/-
17.5.91
4. R5 3781 1-0 5,000/- 40,000/-
10.10.91
5. R6 3781 21-1 2,25,000/- 47,505/-
30.3.92
6. R7 3546 8-0 45,000/- 45,000/-
24.5.90
With regard to the evidence pertaining to village Lehra Dhulkot, the
learned court below relied on the award pertaining to village Lehra Mohabbat.
It is not disputed that there is no site plan on record showing the
R.F.A. No. 2292 of 2002 [ 52]
location of the land forming part of the above referred sale deeds, either referred to
by the land owners or by the State.
Learned counsel appearing for the land owners submitted that
acquisition of land in the present case, forming part of revenue estates of four
villages is for the same purpose, namely, for Stage III of Guru Nanak Dev Thermal
Plant, Bhatinda. It is a fact that for the acquisition of land for the same purpose
pertaining to village Patti Karam notified almost at the same time, even the learned
court below awarded much more compensation as compared to the compensation
awarded in the present case. The location of the acquired land is quite strategic.
The same is situated quite close to Mandi Rampura Phul, which is 6-7 kilometers
from the acquired land. The acquired land abuts the main Bhatinda-Barnala
Highway. The Collector as well as the learned court below had gone wrong in not
granting special treatment to the land even abutting the main Highway which
certainly will have additional value as compared to the land situated off the main
road. Reference has been made to various sale deeds produced on record pertaining
to the same village, where different areas of land had been sold for different value.
Referring to the material on record, learned senior counsel appearing
for the land owners submitted that the primary evidence which is required to be
considered for fair determination of the value of the acquired land in the present
case is Ex. A.6, a sale transaction entered into on 3.6.92 before the issuance of
notification under Section 4 of the Act in the present case on 23.7.92. The land in
question in the sale deed forms part of the acquired land. In fact, this is the best
piece of evidence for the purpose of determination of fair value of the acquired
land. Reference has been made to The Dollar Company, Madras v. Collector of
Madras, AIR 1975 SC 1670. Further reference has been made to award (Ex.
A.36) determining the value of the acquired land for construction of a canal in
Mehraj Patti Karam Chand. The notification thereof was issued on 8.4.1988 and
the value was determined at Rs. 1,26,000/- per acre. Referring to award (Ex. A.37)
where the acquisition was for construction of bye-pass at Rampura Phul, the
submission is that for the notification issued on 25.9.87, the value was determined
at Rs. 1,35,000/- per acre and in the present case, these two instances have totally
been ignored. The land owners in the present case could very well be given 10 to
12% annual increase over and above the value determined for acquisition carried
out vide above referred two notifications. He further submitted that the learned
Court below had gone wrong in rejecting the sale deeds registered more than one
year before the date of acquisition as the same is not in conformity with law. There
is no provision as such under the Act which debars consideration of a sale deed
R.F.A. No. 2292 of 2002 [ 53]
more than one year prior to the date of acquisition. Reference has been made to
Jaswant Singh and others v. The State of Punjab and another, 1989 LACC 200.
Referring to judgment (Ex. A.38) passed by this Court in L.P.A. No.
1251 of 1987 with regard to the acquisition of a large chunk of land for Bhatinda
Cantonment vide notification dated 10.5.1979, it was submitted that the fair value
of the land therein was assessed at the rate of Rs. 90,000/- per acre up to 500
meters from the Highway and Rs. 50,000/- per acre behind that by a Division
Bench of this Court which was affirmed by Hon’ble the Supreme Court in Union
of India and another v. Zora Singh and others, (1992) 1 SCC 673. Even on this
valuation, annual increase can be considered for determining the fair value of the
acquired land. Finally, it is submitted that as has been done by this Court in
acquisition for Bhatinda Cantonment and as upheld by Hon’ble the Supreme Court,
the entire land acquired for Stage III Guru Nanak Dev Thermal Plant should be
valued at the same rate. However, the land abutting the main Highway should be
given some extra advantage.
Additional Arguments
R.F.A. No. 3164 of 2002
Learned counsel for the appellant referred to paragraphs 24, 60 and
62 of the award of the learned Court below to submit that the evidence regarding
super structure in the present case was led in the case of the appellant-Jangir Singh,
whereas at the time of awarding claim, the name of Jagsir Singh was mentioned. In
fact, the appellant is entitled to compensation for acquisition of super structure and
not Jagsir Singh as directed by the Court below. He further submitted that in the
case of the appellant, he had led evidence in the form of Ex. A.13 to claim
compensation of Rs. 34,414/- on account of acquisition of super structure in the
form of well, kotha, tank and mechanical material for the tubewell. However, a
sum of Rs. 10,000/- was awarded.
In response to the arguments, learned counsel for the respondents
fairly stated that in case there is an error, the same can be corrected and the State
does not have any objection for payment of compensation to the right person.
R.F.A. No. 3177 of 2002
The claim in the present case, in addition to the cost of well, kotha
tank and mechanical material for the tubewell, is for construction of another super
structure in the form of a room and bio-gas plant for which, according to the
learned counsel for the appellant, merely a sum of Rs. 6,000/- had been awarded.
R.F.A. No. 3183 of 2002
R.F.A. No. 2292 of 2002 [ 54]
The additional argument in the present appeal is for compensation
on account of acquisition of house. As per report ( Ex.A.9) on record, the house
was valued at Rs. 1,97,963.15. It is proved on record that the house was situated
on the acquired land. No evidence was led by the State to rebut the evidence led by
the land owner in this regard. The only dispute sought to be raised by learned
counsel for the appellant is that deduction of 15% as depreciation is to be made on
the value of the super structure as assessed in Ex.A.9, whereas the expert stated
that it should be at the rate of 3%.
Learned counsel appearing for the State and PSEB submitted that
there is no plan on the record to show the exact location of the plots/land, the sale
deeds pertaining to which have been relied upon by the land owners. In the
absence thereof, it will not be safe to place reliance thereon. He further submitted
that for the large chunk of land, as has been acquired vide notifications referred to
above, the reliance on the sale deeds for very small plots would not be just and fair.
A person purchasing a small plot may pay higher price thereof keeping in view his
specific requirement which may not be there in case large chunk of land dealt
with. There is no site plan on the record to show the location of the plots/land,
mentioned in various sale deeds, may be out of the acquired land or which has not
been acquired. As the entire land of the villages, as mentioned above, has not been
acquired, no reliance should be placed on these sale deeds. He further submitted
that the location of the land in question is far off from the city of Bhatinda which is
about 25 kilometers. The land was not fit for agriculture. This is the primary reason
for acquisition thereof for the purpose of Thermal Plant. These were, in fact, sand
domes. There was no expansion of abadi or industrial activities towards this land
as immediately after Bhatinda city on this road up to 7-8 kilometers was the
Cantonment and with that link with the city was practically cut off. Even if certain
activities or construction have been shown by the land owners, the same were after
the acquisition of the land in question which had, in fact, jacked up the
development in the area and therefore, the same as such cannot be relied upon for
the purpose of determination of fair value of the land on the date of acquisition.
The land under acquisition is situated 7-8 kilometers away from Bhatinda
Cantonment towards Rampura Phul. The large chunk of land is off the Highway
and it is only a very small portion thereof which abuts the main road. He further
submitted that reliance on the earlier awards pertaining to the land of village Patti
Karam Chand, Rampura Phul bye-pass and Cantonment is totally misplaced
keeping in view their location vis-a-vis the acquired land.
Heard learned counsel for the parties and perused the relevant
R.F.A. No. 2292 of 2002 [ 55]
referred record.
As is evident from the facts narrated above, the acquisition in the
present case is of a big chunk of land measuring 7929 kanals 6 marlas pertaining
to four villages detailed as under:-
Name of the village Land Acquired
Lehra Mohabbat 1704 kanals
Lehra Sodha 3865 kanals
Patti Karam 1754 kanals 10 marlas
Lehra Dhurkot 605 kanals 16 marlasThe notifications were issued within the time gap of less than a
month. The land of different villages is located in contiguity. It is only the land of
Village Lehra Mohabbat which is partly located on the main G. T. Road otherwise
other entire chunk of land is located behind that, though there may be some link
roads connecting the villages. In my opinion, it would be appropriate to assess the
value of the entire land by averaging sale price of sale-deeds of land pertaining to
all villages as nothing could be pointed out on record to show that there is any
substantial difference in the value of the land in the four villages. The sale-deeds
produced on record show the value of the land pertaining to four villages is in
similar range. Otherwise also, for determination of fair value of the acquired land
in such type of cases, some times thumb rule is also applied. Earlier also while
determining the value of acquired land for setting up Cantonment at Bathinda the
same principle was followed in Zora Singh vs Union of India and another 1987
LACC 541. In the said case, this Court, where the acquisition for setting up of
Bhatinda Cantonment had opined that where the acquired land forms one compact
block though falling in the revenue estates of different villages and had been
acquired at the same time, it is reasonable to fix the market value of the land at the
same rate. Considering that principle, in my opinion, it would be appropriate to
make assessment of the entire acquired land which is a compact block of four
villages at the same rate.
A perusal of all the four impugned awards shows that the landowners
have produced in evidence various sale-deeds which not only pertained to the land
of the concerned village but also of the other villages, such as while leading the
evidence in the case pertaining to Village Patti Karam, various sale-deeds
pertaining to villages Lehra Mohabbat, Lehra Saundha and Lehra Dhulkot had
been referred to and relied upon in the evidence. As the acquisition in the present
case was at the same time and the land is also situated in contiguity, the relevant
R.F.A. No. 2292 of 2002 [ 56]
sale-deeds which are near to the date of acquisition have been taken into
consideration even if they had not been produced in the evidence led pertaining to
the references of that particular village, such as two sale-deeds produced in
evidence led for reference pertaining to land of Village Patti Karam, namely, Ex.
A-14 and A-15 pertain to Village Lehra Saundha and Lehra Mohabbat have been
considered. The set of sale-deeds pertaining to different villages as are found to be
relevant are extracted below:-
Village Lehra Mohabbat
Exhibit Area Date of Sale consideration Price per acre after grant
registration of increase @ 10% p.a.
A-1 2k 23-8-1989 Rs. 40,000/- Rs. 1,92,000/-
A-3 6k 12-9-1990 Rs. 1,25,000/- Rs. 1,91,000/-
A-6 2k1m 23-8-1989 Rs. 26,000/- Rs. 1,22,000/-
A-8 7k8m 23-8-1989 Rs. 1,00,000/- Rs. 1,37,000/-
A-15 6k 10-06-1992 Rs. 1,50,000/- Rs. 2,00,000/-
(of vill. Patti
Karam)
Village Patti Karam
Exhibit Area Date of registration Sale Price per acre
consideration
A-9 8k 01/06/92 Rs. 1,30,000/- Rs. 1,30,000/-
AW-13/1 1k 09/01/90 Rs. 20,000/- Rs. 1,92,000/-
R-6 21 k 1 m 30/03/92 Rs. 1,25,000/- Rs. 47,500/-
R-7 8k 06/03/92 Rs. 45,000/- Rs. 45,000/-
Village Lehra Sauda
Exhibit Area Date of registration Sale Price per acre
consideration
A-3 3 k 10 m 23/08/1989 Rs. 70,000/- Rs. 1,60,000/-
A-8 8k 10/08/1989 Rs. 80,000/- Rs. 96,000/-
A-14 8k 10/08/1989 Rs. 80,000/- Rs. 96,000/-
(of vill. Patti Karam)
Village Lehra Dhulkot
Exhibit Area Date of registration Sale Price per acre
consideration
A-2 6k 10/06/92 Rs. 1,50,000/- Rs. 2,00,000/-
A-3 8k 10/08/89 Rs. 80,000/- Rs. 96,000/-
It is also made clear in the aforesaid table of sale deeds as have been
considered for determination of fair value of the acquired land that for the sale-
deeds which were registered before issuance of notification under Section 4 of the
Act, a reasonable increase of 10% per annum has been granted which is depicted
in the aforesaid table to bring the value thereof close to the date of notification
under Section 4 of the Act.
R.F.A. No. 2292 of 2002 [ 57]
The average price of the aforesaid sale-deeds taking collectively
comes out to Rs. 1,60,000/- per acre. If a reasonable cut of 30% is applied thereon
considering the fact that sale-deeds produced are of small pieces of land and the
acquisition is for big chunk of land measuring 7929 kanals 6 marlas, the same
comes out to Rs. 96,200/- per acre. Accordingly, in my considered opinion, the
average value of the acquired land which is of chahi and nehri kinds in nature
should be determined at Rs. 95,000/- per acre as has been done by the learned
Reference Court in the cases of land pertaining to village Lehra Mohabbat,
whereas for land pertaining to other villages also, the value is assessed at the same
rate. Further, I do not find any good reason even to differentiate in the value of
chahi and nehri kind of land as both are irrigated though from different source.
As far as barani kind of land is concerned, in my opinion, the value
as assessed by the learned court below in the cases pertaining to land of Village
Lehra Mohabbat is quite reasonable as compared to value of chahi and nehri kinds
of land assessed. Accordingly, considering the fact that barani kind of land is
inferior to chahi kind of land and value thereof is almost 30% less than the value
of nehri and chahi land assessed. The same, in my opinion, does not call for any
interference as far as land of village Lehra Mohabbat is concerned. However, for
the land of other three villages also, the same is assessed at Rs. 65,000/- by
increasing the same from Rs. 40,000/- per acre for the land pertaining to Villages
Lehra Saundha and Lehra Dhulkot and by reducing the same from Rs. 90,000/- per
acre for the land pertaining to Village Patti Karam Chand.
As far as gair mumkin kind of land is concerned, the learned court
below assessed the value thereof at Rs. 1,10,000/- per acre for the land pertaining
to villages Lehra Mohabbat, Lehra Saundha, and Lehra Dhulkot, whereas the same
was assessed at Rs. 1,50,000/- per acre for the land pertaining to village Patti
Karam. No arguments were addressed by either of the parties with regard to this
kind of land. Even otherwise, a perusal of award of Land Acquisition Collector
pertaining to four villages shows that this quality of land is quite small as
compared to the land acquired. As far as village Patti Karam, the same is merely
19 kanals, in village Lehra Sodha it is 99 kanals 8 marlas. It is 17 kanals 18 marlas
in village Lehra Dhulkot and in village Lehra Mohabbat it is 37 kanals 16 marlas.
Accordingly, I do not find any reason to interfere in the value assessed for gair
mumkin kind of land.
The other sale-deeds produced by the landowners have not been
considered for the reasons as either they were quite old or were registered after the
date of issuance of notification under Section 4 of the Act.
R.F.A. No. 2292 of 2002 [ 58]
As far as award of the learned court below pertaining to the land of
Village Patti Karam Chand is concerned, as the compensation assessed therefor is
being reduced, special reasons are required. A perusal of the impugned award
pertaining to this village shows that the reasons recorded by the learned court
below are quite sketchy and in fact, can be termed as no reason. Merely after
referring to the evidence whether relevant or irrelevant, an estimate of the price of
the land per acre was made. The mutations which cannot be considered for the
purpose of determination of fair value of the acquired land were also referred to.
The land pertaining to awards (Ex. A1 and Ex. A2) were not pointed out on any
site plan, as regards their location to consider their comparability vis-a-vis the
acquired land. As is evident from award (Ex. A1), the acquisition of land therein
was for a canal minor, the location of which has not been shown vis-a-vis the
acquired land and award (Ex. A2), the land pertaining thereto is situated near
Rampura Phul Town as the acquisition was for construction of bye-pass which is
far off from the acquired land and is situated near Rampura Phul Town. Such an
award could not possibly be relied upon for the purpose of determination of fair
value of the acquired land.
R. F. A. No. 3164 of 2002
In the set of references pertaining to Village Lehra Saundha,
additional argument is sought to be raised with regard to the fact that as against the
name of original landowner Jangsir Singh son of Sher Singh in para 62 and 65 of
the impugned award, it has been mentioned as Jagsir Singh son of Pritam Singh. A
perusal of document Ex. A-13 as is referred to in para 24 of the impugned award,
land pertaining to Jangir Singh. However, a perusal of the memo of parties in the
impugned award shows that there is landowner in the name of Jagsir Singh son of
Pritam Singh as well on whose behalf references no. 10 and 11 of 12.2.1996 had
been filed. In these circumstances, it will not be proper for this court to record final
opinion as to whether the name as is suggested is incorrectly mentioned. However,
the landowner-appellant in R. F. A. No. 3164 of 2002 is given liberty to move
appropriate application before the learned Reference Court seeking correction of
error as suggested.
R. F. A. No. 3287 of 2002.
In R. F. A. No. 3287 of 2002 pertaining to the land of Village Lehra
Dhulkot, reference was made to document Ex. AW14/1 showing the survey with
regard to the trees standing on the acquired land. Learned counsel for the
appellants therein had submitted that the value as even depicted in the survey
report and the assessment made therein has not been given to the landowners. It
R.F.A. No. 2292 of 2002 [ 59]
has not come on record as to on whose instructions and under whose authority the
survey was conducted . As against this, a perusal of the award of the Collector
shows that estimation of fruit bearing trees and the other trees had been made on
the survey conducted by the Horticulture Department, Bathinda. The landowners
have not been able to point out any defect in that report. Accordingly, I do not find
any reason to interferer in the award pertaining to fruit bearing and other trees.
As far as compensation assessed by the learned court below on
account of acquisition of tube-wells/ superstructure on the acquired land is
concerned, it is always that some rough estimate is made by applying a thumb
rule. The assessment in such cases cannot be made with mathematical precision.
The fact cannot be lost sight of that the land owners make exhorbitant claims
whereas the State estimates the value thereof at its lowest price. Accordingly, in
my opinion, it would be appropriate to grant increase of 25% on the value as
assessed by the Collector for tubewell and superstructure. In case the value as
assessed by the learned reference court is less than that, the land owners shall be
entitled to the difference thereof. It is, however, made clear that in case where the
value as assessed by the learned court below is more than 25% of the value as
assessed by the Collector, keeping in view the peculiar facts of that case, the same
is not interfered with and is upheld.
As far as additional argument in R.F.A. No. 3177 of 2002 is
concerned, as is evident from the impugned award, regarding the claim for a room
and bio-gas plant, even the claimant himself had not appeared before the Court to
prove the report (Ex. A.10) to show that the same were existing on the acquired
land. Even in the report, location thereof with reference to khasra number is not
mentioned. It was on that account that the claim was not accepted.
For the reasons mentioned above, the value of chahi and nehri kinds
of acquired land is assessed at the uniform rate of Rs. 95,000/- per acre. The value
of barani kind of land is assessed at Rs. 65,000/- per acre. As far as gair mumkin
kind of land is concerned, the award of the learned Reference Court is upheld.
The land owners shall also be entitled to all statutory benefits
available under the Act.
In R.F.A. No. 3164 of 2002, the land owner is given liberty to move
appropriate application before the learned court below seeking correction of error.
As regards claim for enhancement of value of super structure and
tubewell etc. is concerned, the land owners are awarded 25% increase on the value
as assessed by the Collector. In case less amount has been granted, the land
owners shall be entitled to the difference therein. In case, it is more than 25%, the
R.F.A. No. 2292 of 2002 [ 60]
same is upheld.
The appeals are disposed of in the manner indicated above.
(Rajesh Bindal)
Judge
December 04,2008
mk