Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Punjab-Haryana High Court

Hsidc (Now Hsiidc) vs Hari Kishan & Ors on 25 May, 2018

Author: G.S.Sandhawalia

Bench: G.S.Sandhawalia

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                                        RFA No.5174 of 2014 (O&M)
                                        Date of Decision:25.05.2018.

Haryana State Industrial Development Corporation Ltd., now Haryana
State Industrial & Infrastructure Development Corporation Ltd.

                                                          .... Appellant(s).
                  Versus

Hari Kishan and others.
                                                          ....Respondent(s).

CORAM: HON'BLE MR.JUSTICE G.S.SANDHAWALIA.
                     ****
Present: Mr. Pritam Singh Saini, Advocate for the HSIIDC.

            Mr. Shailendra Jain, Senior Advocate with
            Mr. Satyendra Chauhan, Advocate,
            Mr. Shakti Kaushik, Advocate for
            Mr. Vinod S. Bhardwaj, Advocate,
            Mr. Pradeep Chhoker, Advocate for
            Mr. P.R. Yadav, Advocate,
            Mr. Virendra Rana, Advocate,
            Mr. Sudhir Aggarwal, Advocate,
            Mr. Sushil K. Sharma, Advocate for
            Mr. M.L. Sharma, Advocate,
            Mr. Amit Rohilla, Advocate for
            Mr. Saurabh Arora, Advocate
            Mr.Prikshit Yadav, Advocate for
            Mr.Jaivir Yadav, Advocate,
            Mr.Satish Singla, Advocate for
            Mr.Vishal Garg, Advocate,
            Mr.Abhimanyu Kalsi, Advocate for
            Mr.Rakesh Dhiman, Advocate and
            Mr.Sanjay Vij, Advocate
            for the land owners/ cross objectors.

            Mr.Sudeep Mahajan, Addl. Advocate General, Haryana,
            for State as well as for HSIIDC

         Ms.Safia Gupta, Assistant Advocate General, Haryana.
                    ****
G.S.SANDHAWALIA, J.

The appeal is allowed, in view of the detailed judgment of even date passed in RFA No.3381 of 2013 'HSIDC Now HSIIDC Vs. Roshan Lal and others'. The relevant part of the judgment reads as 1 of 2 ::: Downloaded on - 09-07-2018 14:26:36 ::: under:-

"79. Resultantly, the appeals of the HSIIDC are allowed, whereas the appeals of the landowners for further enhancement and cross-objections for enhancement which are filed are dismissed and the awards passed by the Reference Courts are, accordingly, modified.
(i) The market value of the land falling in two villages, namely, Naurangpur and Lakhnoula is assessed @ Rs.48,46,000/- per acre alongwith all statutory benefits, on 17.09.2004.
(ii) For the land falling in villages Nawada Fatehpur, Naharpur Kasan and Shikhopur, the market value is fixed @ Rs.43,61,400/- per acre alongwith all statutory benefits, on 17.09.2004.

(iii) The directions of the Apex Court in the case of Pran Sukh (supra) will also be adhered to while disbursing the balance amount of compensation.

(iv) Where appeals have been filed by the land owners which were beyond period of limitation and applications have been filed for condoning the delay with a condition that the land owners will not be entitled for the interest during the said period, the Executing Court shall ensure that the amounts are calculated and disbursed, keeping in the view the said condition which has been passed in the case of each individual land owner.




                                                (G.S.SANDHAWALIA)
May 25, 2018                                            JUDGE
raman

          Whether speaking/reasoned                   Yes/No
          Whether reportable                          Yes/No




                               2 of 2
           ::: Downloaded on - 09-07-2018 14:26:36 :::