IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No. 1611 of 1989
Date of decision:- 23.10.2008
The Union of India and others ...Appellants.
Versus
Anant Ram ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: None.
RAJESH BINDAL J.
The challenge in the appeal is to award passed by the learned
Court below on account of determination of the value of fruit bearing trees
standing on the acquired land for which a supplementary award was given
on January 3, 1986, though the land was acquired on 26.8.1977. Similar
claim by the land owners in another case bearing RFA No. 79 of 1990
Union of India and another versus Mithlesh Kumar and another, decided on
4.2.2004 has been considered by this Court, where the award of the learned
Court below regarding valuation of fruit bearing trees was upheld. The
learned Court below had assessed the value of the fruit bearing trees on the
basis of the formula recognized by the Ministry of Industries Government of
India.
As none has appeared on behalf of the appellants the present
appeal is dismissed for non-prosecution.
October 23, 2008 (RAJESH BINDAL) ritu-II JUDGE