IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
R.F.A. No. 3649 of 2007 (O&M)
State of Punjab
....Appellant
Versus
Parvinder Singh @ Parminder Singh
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Gurpeet Singh, Advocate
for the appellant.
Mr.Naresh Kaushal, Advocate
for the respondent.
RAJESH BINDAL J
****
The State has approached this Court through the present appeal
for reduction in the compensation for the acquired land.
Briefly, the facts are that vide notification dated 21.2.2000, issued
under Section 4 of the Land Acquisition Act, 1894, (for short, ‘the Act’), State of
Punjab acquired land situated in village Sohana, for development as Sector 76
to 80 in the Urban Estate of SAS Nagar (Mohali). The Land acquisition Collector
determined the market value of the acquired land at different rates for the land
situated at different places. The Learned Additional District Judge, on reference
under Section 18 of the Act, assessed the market value of the entire land at a
flat rate of Rs. 17,00,000/- per acre.
Learned counsel for the parties are agreed that the claim made by
the appellants in the present set of appeals is squarely covered by the judgment
of this Court in RFA No. 3004 of 2006 Surjit Singh Vs. State of Punjab and
another, decided on 2.3.2009, whereby the compensation payable for acquisition
of land vide same notification has been further enhanced.
In view of this fact, the claim made in the present appeal does not
survive. Accordingly, for the reasons stated in Surjit Singh’s case (supra), the
appeal is dismissed.
(RAJESH BINDAL)
10.3.2009 JUDGE
Reema