Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Kumar vs Union Of India & Anr
2010 Latest Caselaw 1570 Del

Citation : 2010 Latest Caselaw 1570 Del
Judgement Date : 19 March, 2010

Delhi High Court
Ram Kumar vs Union Of India & Anr on 19 March, 2010
Author: Hima Kohli
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                            LA. APP.124/2010

                                           Date of decision : 19.03.2010
IN THE MATTER OF :

RAM KUMAR                                              ..... Appellant
                        Through: Mr. S.K. Rout, Advocate with
                        Mr. M.K. Pradhan and Mr. B.D. Sharma, Advs.

                        versus


UNION OF INDIA & ANR                              ..... Respondents
                   Through: Mr. Ramesh Ray, Advocate for R1/UOI.
                   Mr. S.K. Sethi, Advocate for R2/DDA.

  CORAM
* HON'BLE MS.JUSTICE HIMA KOHLI

     1. Whether Reporters of Local papers may           No
        be allowed to see the Judgment?

     2. To be referred to the Reporter or not?          No

     3. Whether the judgment should be                  No
        reported in the Digest?


HIMA KOHLI, J. (ORAL)

1. The present appeal is directed against a judgment dated

19.01.2007 passed by the Reference Court in respect of land situated

in village Kakrola, covered under Award No.1/1993-94, pursuant to

the notification issued under Section 4 of the Land Acquisition Act, on

06.06.1991.

2. Counsel for the appellant states that the present appeal is

covered by a common judgment delivered by the Division Bench on

23.10.2008, in a batch of matters pertaining to village Kakrola, lead

matter being Ved Prakash & Ors. vs. Union of India & Ors. registered

as LAA No.673/2008. Para 35 of the aforesaid judgment is

reproduced hereinbelow for ready reference:-

"35. In these circumstances, the appeals of the land owners are partly allowed by enhancing the compensation from Rs.1,09,500/- to Rs.1,20,500/-. These appeals are allowed in the aforesaid manner with proportionate costs. The appellants shall also be entitled to all other statutory benefits as awarded by the learned ADJ. All the pending applications also stand disposed of. As a consequence, the appeals preferred by the UOI are also dismissed."

3. Counsel for the respondent/Union of India fairly states that

the appeal preferred by the Union of India, registered as LAA

No.312/2008 challenging the same judgment and decree dated

19.01.2007 was dismissed by the Division Bench on 23.10.2008

alongwith Ved Prakash & Ors.(supra). He further states that his

clients are in the process of preferring an appeal against the aforesaid

judgment before the Supreme Court.

4. Guided by the aforesaid judgment dated 23.10.2008,

passed in the case of Ved Prakash (supra), the present appeal is partly

allowed by enhancing the compensation payable to the appellant from

Rs.1,09,500/- to Rs.1,20,500/- per Bigha. The appellant shall also be

entitled to all other statutory benefits as awarded by the learned ADJ.

However, it is clarified that the appellant shall not be entitled to claim

interest on the enhanced compensation for the period of delay of 533

days in preferring the appeal and costs in the appeal, in terms of the

orders passed today in CM 2381/2010 preferred by the appellant for

condonation of delay in filing the appeal.

5. Appeal is disposed of. Decree sheet be prepared

accordingly. File be consigned to the record room.




                                                            (HIMA KOHLI)
                                                               JUDGE
MARCH     19, 2010
rkb





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter