High Court Punjab-Haryana High Court

State Of Haryana vs Ramesh on 28 January, 2009

Punjab-Haryana High Court
State Of Haryana vs Ramesh on 28 January, 2009
                 In the High Court of Punjab & Haryana at Chandigarh

                                          R. F. A No. 3699 of 1993 (O&M)


State of Haryana                                             ..... Appellant
                                         vs
Ramesh                                                       ..... Respondent
Coram:         Hon'ble Mr. Justice Rajesh Bindal


Present:       Mr. Navneet Singh, Assistant Advocate General, Haryana.


Rajesh Bindal J.

The State has filed the present 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 reduction in the compensation for the
acquired land.

Briefly, the facts of the case are that the State of Haryana vide
notification dated 15.12.1982 issued under Section 4 of the Act, acquired the land
within the revenue estates of Villages Taraf Afgan, Ugra-Kheri and Malik Ugra-
Kheri, Tehsil and District Panipat, for development and utilisation thereof as
residential/ commercial and Industrial area in Sectors 11, 12 and 25 (Phase-II), in
Urban Estate, Panipat. The Land Acquisition Collector assessed the market value
of the land at Rs. 59,200/- per acre i.e. Rs. 370/- per marla. On reference under
Section 18 of the Act, the learned court below determined the market value of the
acquired land @ Rs. 44/- per square yard.

Learned State counsel very fairly conceded that the claim in the
present appeal is squarely covered by a Division Bench judgment of this court
reported in Jogi Ram and others vs State of Haryana 1997 (2) P.L.R. 303, whereby
the compensation payable to the landowners was further enhanced to Rs. 80/- per
square yard.

Since this court had further enhanced the compensation payable to
the landowners in Jogi Ram’s case (supra), the present appeal does not survive.
Accordingly, the same is dismissed.

28.1.2009                                                ( Rajesh Bindal)
vs.                                                            Judge