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 3, Cited by 15]

Punjab-Haryana High Court

State Of Haryana And Another vs Krishan Lal And Another on 22 December, 2008

Author: Rajesh Bindal

Bench: Rajesh Bindal

              In the High Court of Punjab & Haryana at Chandigarh

                                             R. F. A No. 4150 of 2006 (O&M)


State of Haryana and another                                 ..... Appellants
                                        vs
Krishan Lal and another                                      ..... Respondents
Coram:       Hon'ble Mr. Justice Rajesh Bindal


Present:     Mr. Navneet Singh, Assistant Advocate General, Haryana.



Rajesh Bindal J.

The State has filed the present appeal before this court against the award of the learned court below passed under Section 18 of the Land Acquisition Act, 1894 (for short, 'the Act') seeking reduction in compensation for the acquired land.

Briefly, the facts of the case are that the State of Haryana vide notification dated 17.5.1990 issued under Section 4 of the Act, acquired the land for development and utilisation thereof as residential and commercial area in Sector 12 Sonepat. The Land Acquisition Collector assessed the market value of the land at Rs. 2 lacs per acre. On reference under Section 18 of the Act, the learned court below vide award dated 9.8.2004, determined the market value of the acquired land @ Rs. 125/- per square yard for the land which falls on the back side of the ECE Factory and on the left side of Sonepat-Bahalgarh Road (while going from Sonepat towards National Highway No. 1) and Rs. 150/- for the land situated on the right side of the Sonepat-Bahalgarh road.

Learned Assistant Advocate General very fairly conceded that the claim made in the appeal is squarely covered by judgments of this court in R. F. A. No. 1718 of 2001 Atam Parkash vs State of Haryana and others decided on 24.9.2007 and R. F. A. No. 431 of 2000 State of Haryana and another vs Jaipal and another, decided on 1.12.2008, whereby the compensation was further enhanced.

Since this court had further enhanced the compensation payable to the landowners, the appeal filed by the State for reduction does not survive. Accordingly, for the reasons recorded in above-mentioned judgments, the present appeal is dismissed.



22.12.2008                                              ( Rajesh Bindal)
vs.                                                           Judge