High Court Punjab-Haryana High Court

Randhir Singh And Others vs The State Of Haryana on 4 November, 2008

Punjab-Haryana High Court
Randhir Singh And Others vs The State Of Haryana on 4 November, 2008
            In the High Court of Punjab & Haryana at Chandigarh

                                            R. F. A No. 411 of 1989 (O&M)

                                              Date of decision : 4.11.2008

Randhir Singh and others                                  ..... Appellants
                                      vs
The State of Haryana                                      ..... Respondent
Coram:       Hon'ble Mr. Justice Rajesh Bindal


Present:     Mr. Chater Bhuj Goel and Mr. Adarsh Jain, Advocates,
             for the appellants.

Mr. Lokesh Sinhal, Additional Advocate General, Haryana.

Rajesh Bindal J.

The landowners are in appeal before this court against the
award of the learned court below passed under Section 18 of the Land
Acquisition Act, 1894 (for short, ‘the Act’) seeking enhancement of
compensation for the acquired land.

Briefly, the facts of the case are that the State of Haryana vide
notification dated 19.3.1979 issued under Section 4 of the Act, acquired the
land situated in revenue estate of Village Daultpur Nasirabad. The Land
Acquisition Collector assessed the market value of the land at Rs. 20,000/-
per acre. On reference under Section 18 of the Act, the learned court below
vide award dated 29.11.1988, determined the market value of the acquired
land at Rs. 30/- per square yard.

It could not be disputed by the learned counsel for the parties
that the claim made the appellants in the present appeal is squarely covered
by the judgment of this court in R. F. A. No. 16 of 1988 Bihari Lal (dead)
through LRs. vs Haryana State and another, decided on 19.11.2003,
whereby the appeal arising out of same acquisition was dismissed by relying
upon an earlier judgment in R. F. A. No. 933 of 1985 decided on 8.4.1987.

Accordingly for the reasons recorded in Bihari Lal’s case
(supra), the present appeal is dismissed.

4.11.2008                                             ( Rajesh Bindal)
vs.                                                        Judge