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 2, Cited by 6]

Supreme Court of India

Ramo Bai & Ors vs State Of Haryana & Ors on 19 April, 2016

Equivalent citations: AIR 2016 SUPREME COURT 2164, 2016 (13) SCC 407, 2016 (3) AJR 420, AIR 2016 SC (CIVIL) 1747, (2016) 132 REVDEC 520, (2016) 3 RECCIVR 607, (2016) 162 ALLINDCAS 40 (SC), (2016) 2 CURCC 162, (2016) 2 CLR 1171 (SC), (2016) 4 SCALE 328(2), (2016) 116 ALL LR 909, 2016 (2) KCCR SN 154 (SC)

Bench: R. Banumathi, Kurian Joseph

                                                                          NON-REPORTABLE

                        IN THE SUPREME COURT OF INDIA
                        CIVIL APPELLATE JURISDICTION


                     CIVIL APPEAL NOS. 4243-4254 OF 2016
   (Arising out of SLP (C) Nos.9520-9531 of 2014)


Ramo Bai & Ors.                        ……….Appellants

                 Versus

State of Haryana & Ors.                ……….Respondents

                            WITH
                   CIVIL APPEAL NO.4255 of 2016
            (@ SLP (C)No.11098/2016 @ CC No.1521/2016)

WITH
            CIVIL APPEAL NOS.4256-4260 of 2016
  (@ SLP (C)Nos.11099-11103/2016 @ CC Nos.1501-1505/2016)

WITH
            CIVIL APPEAL NOS 4261-4263 of 2016
   (@ SLP (C)Nos.11104-11106/2016 @ CC Nos.5661-5663/2016)


                            J U D G M E N T

KURIAN, J.

1. Leave granted.

2. The issue raised in all these appeals pertains to the claim for enhancement of compensation in respect of the land acquired from the appellants. In the High Court they have been granted compensation at the rate of Rs.235/- per Sq. Yd. However, in the case of adjoining lands, the owners have been granted land value at the rate of Rs.325/- per sq.Yd. as per the decision of this Court in the case of Ashrafi & Ors. Vs. State of Haryana reported in 2013 (5) SCC 527.

3. On a pointed question, the learned counsel for respondents has fairly submitted that the lands belonging to the appellants herein are also similarly situated as of Ashrafi case (supra). However, the learned counsel has made two strong submissions (1) all the appeals are filed after huge delay; (2) in one case of similar nature, this Court has granted compensation only at the rate of Rs.250/- per Sq. Yd. in the case of the Inder Singh versus State of Haryana & Ors. in C.A. No. 13788/2015 dated 23.11.2015.

4. It is true that in the case of Inder Singh (supra), this Court has limited the compensation of Rs.250/- per Sq.Yd. on examination of the materials placed before the Court. But, we find that in all other cases covered by the same Notification, the compensation has been enhanced at the rate of Rs.325/- per Sq. Yd. by this Court. The learned counsel for the appellants also submits that reportedly a Review Petition has been filed in the case of Inder Singh (supra).

5. Be that as it may. Since this Court has granted compensation at the rate of Rs.325/- per Sq.Yd. in all cases except that of Inder Singh, covered by the same Notification, we are of the view that the interest of justice would be advanced if the compensation at the rate of Rs.325/- per Sq.Yd. is also granted to the appellants herein.

6. However, we find force in the submission made by the learned counsel for the State that in any case appellants would not be entitled to any statutory benefits for the period covered by the delay in filing or refiling the special leave petitions on which leave has been granted.

7. Therefore, all these appeals are partly allowed holding that appellants will be entitled to the land value fixed at Rs.325/- per Sq.Yd. alongwith all statutory benefits. However, the appellants shall not be entitled to any statutory benefits for the period of delay in filing the special leave petitions and the period of delay in refilling the special leave petitions after curing the defects.

…................J. [KURIAN JOSEPH] ….................J. [R. BANUMATHI] NEW DELHI;

APRIL 19, 2016