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 0]

Punjab-Haryana High Court

Sunil Kumar Deceased Through Lrs vs State Of Haryana & Ors on 19 September, 2016

Author: Arun Palli

Bench: Arun Palli

RFA No.3839 of 2016(O&M)                                          -1-


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                                  RFA No.3839 of 2016(O&M)
                                                   Date of decision: 19.09.2016


Sunil Kumar (deceased) through LRs
                                                                 ... Appellants
                                         Versus

State of Haryana and another
                                                               ... Respondents


CORAM: HON'BLE MR. JUSTICE ARUN PALLI


Present:      Mr. Ashish Gupta, Advocate for the appellants.
              Mr. Shivendra Swaroop, AAG, Haryana.
                                   ***

ARUN PALLI J. (Oral)

CM-10633-CI-2016 This is an application for condonation of delay of 819 days in filing the accompanying appeal.

All what has been urged by learned counsel for the applicants is that the matter in issue is squarely covered by the judgment, dated 01.03.2016, rendered by this court in RFA No.6989 of 2014 - State of Haryana and another v. Sudarshan Kumar and others, vide which in the appeals arising out of the same acquisition, this court had enhanced the compensation awarded to the landowners uniformly to ` 73,91,062/- per acre.

Notice.

On the asking of the court, Mr. Shivendra Swaroop, AAG, Haryana, present in court, accepts notice on behalf of the respondents.

The factual position, as set out above, is not disputed by learned State counsel.

I have heard learned counsel for the parties and perused the record.

1 of 2 ::: Downloaded on - 26-09-2016 00:46:26 ::: RFA No.3839 of 2016(O&M) -2- In the wake of the decisions of the Hon'ble Supreme Court in Imrat Lal and others v. Land Acquisition Collector and others, 2015(2) RCR (Civil) 437 and Dhiraj Singh (D) Tr. LRs. v. Haryana State and others, 2015 (2) RCR (Civil) 507, delay of 819 days in filing the accompanying appeal is condoned. However, for the period of delay the applicants shall not be entitled to interest on the enhanced compensation.

CM stands disposed of.

CM-10634-CI-2016 For the reasons set out in the application, which is duly supported by an affidavit, the same is allowed subject to all just exceptions. Consequently, the legal representatives of late Sunil Kumar, as depicted in para 2 of the application, are brought on record for the purpose of pursing the present appeal only.

RFA-3839-2016 For, the learned counsel for the parties are ad idem that the matter in issue is squarely covered by the decision rendered by this court in Sudarshan Kumar's case (supra), the present appeal is disposed of in the same terms. However, the appellants shall not be entitled to interest for the period of delay in filing the appeal i.e. 819 days.





                                                           ( Arun Palli )
 September 19, 2016                                            Judge
 Rajan



                     Whether speaking / reasoned:             YES/NO

                     Whether Reportable:                      YES/NO




                                2 of 2
             ::: Downloaded on - 26-09-2016 00:46:27 :::