Allahabad High Court High Court

Sau Singh And Others vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Sau Singh And Others vs State Of U.P. And Others on 8 January, 2010
Court No. - 35

Case :- WRIT - C No. - 113 of 2010

Petitioner :- Sau Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shamim Ahmad,M.A. Qadeer
Respondent Counsel :- C.S.C.

Hon'ble Devendra Pratap Singh,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Heard learned counsel for the parties.

It is claimed that two plots of the petitioner situated in Village Mangoopura,
Post Office, Tehsil and District Moradabad. were acquired under Section 4
and 6 of the Land Acquisition Act vide notification dated 15.7.1991 and
21.08.1991.

The award was declared on 29.09.1992 giving the compensation at the rate of
Rs. 9.29 per sq. meter. The petitioner did not challenge the award. However,
owner of another plot which was also acquired under the same notification,
had caused the Reference no. 91/94 and the same was allowed by the Ist
Additinal District Judge, Moradabad by an order dated 29th October, 1996
increasing the rate to Rs. 150 per sq. meter. On the basis of the said award, the
petitioner made an application under Section 28-A of the Act before the
Collector, Moradabad/Special Land Acquisition Officer, Moradabad for
redetermination of his compensation on the basis of the aforesaid award and
the same was jointly numbered as memo no. 8 and it is pending for the last
decade and no action is forthcoming.

If that be so, the Collector/Special Land Acquisition Officer, Moradabad shall
take a decision within a period of two months from the date of service of a
certified copy of this order.

It is clarified that the Court has not examined the merits of the claim of the
petitioner.

Subject to the aforesaid, the writ petition is finally disposed off.

Order Date :- 8.1.2010
Monika