Citation : 2005 Latest Caselaw 334 Del
Judgement Date : 24 February, 2005
JUDGMENT
B.C. Patel, C.J.
1. This appeal is preferred against the judgment of the Reference Court dated 27.1.1994 awarding a sum of Rs. 17,000/- per Bigha for the acquisition of land situated in Village Wazirabad. The notification under Section 4 of the Land Acquisition Act, 1894 (hereinafter referred as the Act) was issued on 15.2.1979 followed by declaration under Sections 6 and 17 of the Act. The Land Acquisition Collector awarded compensation to the appellants at the rate of Rs. 4600/- per Bigha. The appellants aggrieved by the same sought reference under Section 18 of the Act. The claim of the appellants was for Rs. 20,000/- per Bigha.
2. The question of determination of the quantum of compensation has been considered by the Reference Court in Issue No.3. The only evidence produced before the Reference Court was Ex A-1 which was a copy of the judgment rendered in LAC No. 98 of 1993 titled Sh. Kabool (through Lrs) v. Union of India wherein on appreciation of the evidence adduced by the parties the market value of the land of the claimants was assessed at the rate of Rs. 17,000/- per Bigha. The Reference Court has found that the land is alike in nature in all respects, including the date of notification, and thus no different amount could have been guaranteed. It was in view of these circumstances that the appellants herein were granted Rs. 17,000/- per Bigha.
3. In view of the aforesaid position, the learned counsel for the appellants is not able to point out whether any appeal was filed by the claimants in the said appeal. That being the only evidence produced and relied upon before the reference court, we find no ground to enhance the compensation in the present appeal.
4. Therefore, this appeal is dismissed.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!