High Court Punjab-Haryana High Court

Rakesh Kumar And Another vs State Of Haryana And Others on 26 August, 2009

Punjab-Haryana High Court
Rakesh Kumar And Another vs State Of Haryana And Others on 26 August, 2009
            In the High Court of Punjab and Haryana at Chandigarh


                                       Civil Writ Petition No. 11651 of 2009

                                             Date of Decision: August 26, 2009

Rakesh Kumar and another.
                                                                ... Petitioners

                                    Versus

State of Haryana and others.

                                                              ... Respondents


Coram:        Hon'ble Mr. Justice J.S. Khehar,
              Hon'ble Mr. Justice S.D. Anand.

Present :     Mr. Anil Kshetarpal, Advocate,
              for the petitioners.

              Mr. Ashish Kapoor, Addl. Advocate General, Haryana,
              for the respondents.


J.S. Khehar, J. (Oral)

Written statement on behalf of respondent No.2 has been filed

in Court today. The same is taken on record, subject to all just exceptions.

Copy thereof has been furnished to the learned counsel for the petitioners.

Consequent upon the acquisition of the land, the Land

Acquisition Collector announced the award on 16.07.2007 concluding that

compensation payable to the land owners was to be determined on the basis

of the following parameters:-

              "Prime Land                                  Rs.24-lac per acre

              Land falling in municipal limits             Rs.20-lac per acre

              Remaining land                         Rs.10-lac per acre"

Based on the aforesaid parameters, the land of the petitioners was treated as

remaining land and consequently, compensation was paid to the petitioners
CWP No. 11651 of 2009 2

at the rate of Rs.10 lacs per acre. The vehement contention of the learned

counsel for the petitioners before this Court was, that the acquired land

owned by the petitioners should have been treated as prime land for which

compensation was payable at the rate of Rs.24 lacs per acre. In paragraph

No.3 of the written statement filed on behalf of respondent No.2, it is

acknowledged, that the land of the petitioners ought to have been treated as

prime land, and as such, the petitioners ought to have been paid

compensation at the rate of Rs.24 lacs per acre.

In view of the above, the instant petition is allowed. The

respondents are directed to pay the petitioners compensation for the

acquired land at the rate of Rs.24 lacs per acre along with the other statutory

benefits available to them under the provisions of the Land Acquisition Act,

1894, within a period of three months from the date of receipt of the

certified copy of this order.

The instant writ petition stands allowed in the aforesaid terms.




                                                               ( J.S. Khehar )
                                                                       Judge


August 26, 2009                                                ( S.D. Anand )
vkd                                                                    Judge