CWP No. 3501 of 2006 1
In the High Court of Punjab and Haryana, Chandigarh.
CWP No. 3501 of 2006
Date of Decision: 18.08.2009
Rattan Singh
....Petitioner
Versus
State of Haryana and another
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Mr. Justice S.D. Anand
Present: Mr. Rajbir Shehrawat, Advocate
for the petitioner.
Ms. Palika Monga, DAG, Haryana
for the State.
...
J.S. Khehar, J. (Oral).
It is not a matter of dispute, that the land which is subject
matter of challenge, was sought to be acquired by the State government with
the issuance of a notification under Section 4 of the Land Acquisition Act,
1894 (hereinafter referred to as the 1894 Act) on 27.11.2003. Despite the
objections filed under Section 5-A of the 1894 Act, the State government
issued a declaration on 24.11.2004, under Section 6 of the 1894 Act,
crystallizing its determination to acquire the land in question. The
petitioner purchased the land in question on 16.9.2005 i.e. well after the
issuance of the notification dated 24.11.2004, under Section 6 of the 1894
Act. In the aforesaid view of the matter, in view of the judgement rendered
CWP No. 3501 of 2006 2
by the Supreme Court in Star Wire (India) Ltd. Vs. State of Haryana and
others (1996) 11 SCC 698, it is not open to the petitioner to assail the
acquisition itself, although it may be open to the petitioner to seek
enhancement of compensation.
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
18.08.2009
sk.