IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.4296 of 1987
Date of decision: 12.2.2009
Satish Chander.
-----Petitioners
Vs.
Improvement Trust, Jind and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present:- Mr. Harbhagwan Singh, Sr. Advocate with
Mr. Amit K. Singh, Advocate
for the petitioner.
Mr. Raj Kumar Gupta, Advocate
for respondent No.1.
Ms. Palika Monga, AAG, Haryana.
-----
ORDER:
1. This petition seeks quashing of award dated 16.9.1985,
Annexure P-5 rendered by the Tribunal under the provisions of Punjab
Town Improvement Act, 1922 (for short, “the Act”). Claim is for higher
compensation.
2. Case of the petitioner is that his land was acquired for
Scheme No.19 prepared by the Improvement Trust, Jind under the
provisions of the Act. The measurement of the land was not correctly
made and compensation was determined by the Collector vide award
C.W.P. No.4296 of 1987
2
dated 31.3.1977, against which, the petitioner preferred a reference
before the Tribunal, which was decided on 16.9.1985. The land
acquired was 3236 ¾ square yards, but compensation was given only
for 1574 ¾ square yards.
3. This stand has been opposed by the Improvement Trust.
In its reply, it has stated that the petitioner has already sold a part of
the land before acquisition and thus, compensation was paid for the
land which was acquired.
4. Only prayer made at the time of hearing is that solatium
and interest have to be paid as per Amending Act, 68 of 1984,
amending the provisions of the Land Acquisition Act, 1894, which are
also applicable to acquisition under the provisions of the 1922 Act.
Reliance has been placed on judgment of the Hon’ble Supreme Court
in Nagpur Improvement Trust v. Vasantrao 2002(7) SCC 657.
5. We find merit in this submission. The petitioner is
certainly entitled to higher solatium and interest, the award of the
Tribunal being dated 16.9.1985 i.e. after the amendment.
6. Accordingly, the writ petition is partly allowed. The
petitioner will be entitled to solatium @ 30% and interest @ 9% per
annum for one year from the date of dispossession and 15% per
annum, thereafter.
6. The petition is disposed of accordingly.
( ADARSH KUMAR GOEL )
JUDGE
February 12, 2009 ( JITENDRA CHAUHAN )
ashwani JUDGE