In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 1875 of 1990 (O&M)
Date of decision : 25.9.2008
The State of Haryana and another ..... Appellants
vs
Jugti Ram and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Deepak Girotra, Assistant Advocate General, Haryana. Rajesh Bindal J.
This appeal has been filed by the State of Haryana for reduction in
the compensation awarded by the learned court below to the landowners.
Briefly, the facts are that vide Notification dated 8.10.1985, issued
under Section 4 of the Land Acquisition Act, 1894, the State of Haryana acquired
24 acres 5 kanals 19 marlas of land situated in the revenue estate of Village
Meham, District Rohtak, for establishment of New Grain Market and for
construction of Staff quarters, Rest House, Gadda Sheds and office building at
Meham. The Land Acquisition Collector vide his award dated 30.9.1987,
determined the market value of the land at Rs. 25,000/- per acre for nehri/chahi,
Rs. 20,000/- per acre for gair mumkin and Rs. 15,000/- per acre for barani kind of
land. Aggrieved against the same, the landowners filed objections which were
referred to the learned Additional District Judge-I, Rohtak, who keeping in view
the material placed on record by the parties, determined the value of the land at Rs.
1,44,000/- per acre.
Learned Assistant Advocate General, Haryana, submitted that the
claim made by the appellants in the present appeal is squarely covered by the
judgment of this court in R. F. A. No. 1964 of 1990- Jugti Ram and others vs The
State of Haryana and another, decided on 7.10.2005, whereby the amount of
compensation payable to the landowners was further enhanced to Rs. 1,84,000/-
per acre.
Since the compensation payable to the landowners was enhanced by
this court in Jugti Ram’s case (supra), the present appeal does not survive.
Accordingly, the appeal is dismissed.
25.9.2008 ( Rajesh Bindal) vs. Judge