IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
RFA No.298 of 1988
Date of Decision:3.9.2008.
Raghbir Singh
....Appellant
Versus
The State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Sudhir Aggarwal and Mr. R.S.Chahar, Advocates
for the appellant.
Mr. Rajiv Kawatra, Sr. DAG Haryana.
RAJESH BINDAL, J.
****
Land-owner is in appeal before this Court against the
award of the learned District Judge,Gurgaon dated 6.10.1987,
seeking enhancement of compensation for the acquisition of land
vide notification dated 13.11.1981. The land is situated at village
Carterpuri.(Gurgaon)
While awarding compensation @ Rs. 28/- per sq. yard to
the appellant, the learned Court below relied upon an earlier award
pertaining to the same acquisition.
Learned counsel for the parties submits that the claim
made by the appellant in the present case is squarely covered by the
judgment of this Court in RFA No.779 of 1990 Munshi vs. The Land
Acquisition Collector, Urban Estates, Gurgaon, decided on 1.5.1991,
where award for the acquisition of land vide same notification was
further enhanced by this Court to Rs. 54.60 per sq. yard.
For the reasons stated in Munshi’s case (supra), the
present appeal is allowed in terms of the judgment of this Court
referred to above.
(RAJESH BINDAL)
Sept. 03, 2008. JUDGE
Reema