High Court Punjab-Haryana High Court

Ram Singh And Another vs Union Territory on 1 September, 2009

Punjab-Haryana High Court
Ram Singh And Another vs Union Territory on 1 September, 2009
CWP No.13512 of 2009                 1



IN THE HIGH COURTOF PUNJAB AND HARYANA, CHANDIGARH.

                                            CWP No.13512 of 2009
                                            Date of decision: 1.9.2009
Ram Singh and another
                                         ....Petitioners
                        vs.
Union Territory, Chandigarh.
                                      ..Respondents

CORAM:      HON'BLE MR.JUSTICE J.S.KHEHAR.
            HON'BLE MR.JUSTICE S.D.ANAND.
                             ---
Present:    Ms.Akta Thakur, Advocate, for the petitioners.

J.S.KHEHAR,J. (Oral)

The process of acquiring land was initiated by the respondents

through a notification dated 10.1.1992. The aforesaid notification was

issued under section 4 of the Land Acquisition Act, 1894 (hereinafter

referred to as “the Act”). The determination to acquire the petitioners’ land

was finalised with the issuance of a declaration under section 6 of the Act,

whereupon the Land Acquisition Collector passed an award dated

9.11.1992. It is not a matter of dispute that the petitioners accepted the

compensation on account of the acquired land in terms of the award of the

Land Acquisition Collector dated 9.11.1992.

Others whose land was also acquired in furtherance of the

notifications referred to hereinabove, sought enhancement of compensation.

It is therefore, that applications seeking enhancement of compensation were

referred to the Reference Court under section 18 of the Act. The Reference

Court enhanced the compensation earlier determined by the Land

Acquisition Collector (through his award dated 9.11.1992) by its order

dated 11.3.2002. Since compensation awarded by the Reference Court was

higher than the compensation awarded by the Land Acquisition Collector,
CWP No.13512 of 2009 2

the petitioners moved an application under section 28-A of the Act seeking

enhancement of compensation. The instant application was filed on

6.5.2002. Learned counsel for the petitioners acknowledges, that the request

of enhancement of compensation made at the hands of the petitioners was

acceded to, and that the petitioners have already received compensation at

the same rate, as was determined by the Reference Court vide order dated

11.3.2002.

The petitioners then moved an application dated 4.6.2003

(Annexure P2) seeking still further compensation. It is the vehement

contention of the learned counsel for the petitioners, that the compensation

determined by the Reference Court vide its order dated 11.3.2002 was

insufficient, and as such the petitioners had claimed the same under protest.

It is the submission of the learned counsel for the petitioners, that in terms

of the mandate of section 28-A (3) of the Act, it is open to a person who

does not accept the award under sub section (2) of section 28-A of the Act,

to claim a still further enhancement.

We have considered the solitary contention of the learned

counsel for the petitioners. It is not possible for us to accept the

interpretation placed by the learned counsel for the petitioners on section

28-A of the Act, specially sub section (3) thereof, to the effect that, a

landowner can, under the mandate of section 28-A, claim compensation

higher than the one awarded by the Reference Court in exercise of

jurisdiction vested in the Reference Court under section 18 of the Act.

Section 28-A of the Act was introduced only with the aim and object to

allow enhancement of compensation equivalent to the compensation

awarded by the Reference Court, to others whose land was acquired under
CWP No.13512 of 2009 3

the same notification. Since it is not disputed by the learned counsel for

the petitioners that the petitioners are already in receipt of compensation

determined by the Reference Court in its order dated 11.3.2002, we are

satisfied that the claim made by the petitioners to seek any further

enhancement is totally unjustified.

In view of the above we find no merit in this petition and the

same is accordingly dismissed.

( J.S.Khehar)
Judge

(S.D.Anand)
Judge

September 1, 2009
rk