High Court Punjab-Haryana High Court

State Of Punjab vs Isher Singh And Others on 14 November, 2008

Punjab-Haryana High Court
State Of Punjab vs Isher Singh And Others on 14 November, 2008
RFA No.1161 of 1992                           -1-




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

RFA No.1161 of 1992
Date of decision: 14.11.2008

****

State of Punjab
. . . . Appellant
Versus
Isher Singh and others
. . . . Respondents

****
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.N.S. Pawar, Addl. A.G. Punjab
for the appellant.

None for the respondents.

****
RAKESH KUMAR JAIN J. (ORAL)

This judgment shall dispose of 17 appeals, 16 appeals

filed by the State of Punjab and one appeal filed by the landowners

against the award of the Additional District Judge, Patiala dated

26.09.1991. All the appeals are being disposed of together as

common questions of law and facts are involved therein.

Land measuring 6.88 acres situated in village Thuha,

H.B. No.255, Tehsil Rajpura, District Patiala was notified vide

notification issued under Section 4 of the Land Acquisition Act,

1894 (in short ‘the Act’) published in the Punjab Govt. Gazette on

25.3.1988 followed by a notification of declaration issued under

Section 6 of the Act dated 29.4.1988 for a public purpose, namely,

construction of Rajkhand Minor.

The Land Acquisition Collector, SYL Canal Project,

Patiala, Punjab vide his award No.369/P-SYL dated 27.4.1989
RFA No.1161 of 1992 -2-

classified the land into two categories and assessed the

compensation @ Rs.60,000/- per acre for Chahi and @ Rs.35,040/-

per acre for Gair Mumkin.

Aggrieved against the award of the Land Acquisition

Collector, the landowners filed objections under Section 18 of the

Act which were referred to the Civil Court where they claimed that

award of the Collector is inadequate because the market value at

the time of acquisition was not less than Rs.3 lacs per acre. In the

written statement, it was alleged that the compensation has been

assessed by the Collector after taking into account all factors and

the prevalent market rate. Both the parties led their oral as well as

documentary evidence and after appreciating the same the learned

Additional District Judge, Patiala vide his award dated 26.9.1991

re-determined the compensation @ Rs.24,000/- per bigha for Chahi

and @ Rs.9,600/- per bigha for Gair Mumkin, besides awarding

statutory benefits in terms of the provisions of the amended Act.

Mr.N.S. Pawar, Addl. A.G. Punjab, learned counsel for

the appellant has vehemently contended that the learned court

below has erred in ignoring the sale deeds Exs. R1 and R2.

To my mind, these sale deeds Exs.R1 and R2 have been

rightly ignored because the value arising out of these two sale

deeds is less than the value determined by the Collector thus, these

sale deeds cannot be considered by the reference Court in view of

Section 25 of the Act.

Counsel for the appellant has further submitted that the

court below has relied upon the earlier award Ex.A1 which pertains

to the notification issued on 16.9.1982 and 28.2.1983 in which the

market value of the irrigated land was determined @ Rs.15,000/-

per bigha and for Gair Mumkin @ Rs.6,000/- per bigha. The court
RFA No.1161 of 1992 -3-

below while relying upon a decision of this Court in the case of

“Inder Singh Vs. State of Punjab” 1988(2) PLR 190 allowed 12%

per year increase and for a gap of 5 years and 25 days from the

earlier acquisition of 16.9.1982, 60% increase has been given. The

learned counsel for the appellant has submitted that Inder Singh’s

case (supra) has been overruled by the Supreme Court in the case of

“Mehtab Singh vs. State of Punjab” 1995(2) PLR 47.

I have heard learned counsel for the appellant and have

perused the record with his assistance.

There is no dispute that Inder Singh’s judgment (supra)

has been overruled in Mehtab Singh’s case (supra) and it has been

held that an increase of 12% is not statutory. But in a recent

judgment, the Supreme Court, in the case of “Special Land

Acquisition Officer, BYDA, Bagalkot Vs. Mohd. Hanif Sahib Bawa

Sahib” AIR 2002 SC 1558, allowed 10% increase for every year for

the gap of two notifications.

In view of the above, the judgment of the reference

Court is modified only to the extent that the appellant shall be now

entitled to 10% increase in stead of 12%, as awarded by the

reference Court. The present appeals are disposed of with the above

modification.




                                          (RAKESH KUMAR JAIN)
14.11.2008                                        JUDGE
vivek