High Court Punjab-Haryana High Court

Union Of India vs Amar Sarjit Singh And Others on 17 December, 2009

Punjab-Haryana High Court
Union Of India vs Amar Sarjit Singh And Others on 17 December, 2009
              In the High Court of Punjab & Haryana at Chandigarh

                                          FAO No. 2220 of 1999 (O&M)

Union of India                                                 ... Appellant
                                                   vs
Amar Sarjit Singh and others                                   .... Respondents
Coram:        Hon'ble Mr. Justice Rajesh Bindal


Present:      Mr. Anil Rathee, Advocate, for Union of India.

              None for the respondents.

Rajesh Bindal J.

This appeal has been filed by the Union of India seeking reduction
of compensation for the acquired land.

Briefly, the facts are that land situated in village Dholewal, Tehsil
and District Ludhiana was acquired by the Government of India for defence
purpose, namely Dholewal Complex. The landowners feeling dissatisfied filed
petitions under the Requisitioning and Acquisition of Immovable Property Act,
1952, for determination of compensation. The learned court below was appointed
as Arbitrator, who determined the compensation payable to the landowners @
Rs. 260/- per square yard. The Union of India is in appeal against the award of the
Arbitrator.

Learned counsel for the appellant fairly submitted that the issue
involved in the present appeal is squarely covered by the judgment of this court in
Dr. Jagdish Parkash vs The Competent Authority Powers of Special Land
Acquisition Collector, Jalandhar
2006 (4) RCR (Civil) 711, whereby award of the
Arbitrator was upheld in the appeal by the Union of India whereas some relief was
granted to the landowners.

For the reasons recorded in Dr. Jagdish Parkash’s case (supra), the
present appeal is disposed of in the same terms.

17.12.2009                                               ( Rajesh Bindal)
vs.                                                            Judge