High Court Punjab-Haryana High Court

State Of Haryana vs Sube Singh And Another on 22 December, 2008

Punjab-Haryana High Court
State Of Haryana vs Sube Singh And Another on 22 December, 2008
              In the High Court of Punjab & Haryana at Chandigarh

                                              R. F. A No. 2791 of 2008 (O&M)

State of Haryana                                              ..... Appellant
                                         vs
Sube Singh and another                                        ..... Respondents
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 compensation for the acquired
land.

Briefly, the facts of the case are that the State of Haryana vide
notification dated 17.5.1990 issued under Section 4 of the Act, acquired the land
for development and utilisation thereof as residential and commercial area in
Sector 12 Sonepat. The Land Acquisition Collector assessed the market value of
the land at Rs. 1,80,000 per acre and Rs. 1,30,000 per acre for specific khasra
number given in the award. On reference under Section 18 of the Act, the learned
court below vide award dated 24.10.2005, assessed the value of the acquired land
at Rs. 120/- per square yard and Rs. 100/- square yard for different kinds of land.

Learned Assistant Advocate General very fairly conceded that the
claim made in the appeal is squarely covered by judgments of this court in R. F.
A. No. 1718 of 2001 Atam Parkash vs State of Haryana and others decided on
24.9.2007 and R. F. A. No. 431 of 2000 State of Haryana and another vs Jaipal
and another, decided on 1.12.2008, whereby the compensation was further
enhanced.

Since this court had further enhanced the compensation payable to
the landowners, the appeal filed by the State for reduction does not survive.
Accordingly, for the reasons recorded in above-mentioned judgments, the present
appeal is dismissed.

22.12.2008                                               ( Rajesh Bindal)
vs.                                                            Judge