Citation : 2023 Latest Caselaw 3089 Gua
Judgement Date : 11 August, 2023
Page No.# 1/2
GAHC010169782020
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : LA.App./2/2013
NORTH EAST FRONTIER RAILWAY
THROUGH THE GENERA MANAGER CON
N.F. RAILWAY
MALIGAON
GUWAHATI 781011
VERSUS
SWARNALATA KALITA and ANR
W/O LATE SADHU CHARAN KALITA
VILL. GOTA NAGAR
MOUZA JALUKBARI PADUMBARI
DIST. KAMRUP
ASSAM.
2:THE COLLECTOR
KAMRUP
GUWAHATI-1
------------
For the Petitioner(s) : Mrs. U. Chakraborty, Advocate
For the Respondent(s) : None appears
Page No.# 2/2
BEFORE
HONOURABLE MR. JUSTICE DEVASHIS BARUAH
ORDER
Date : 11.08.2023
1. The instant appeal arises out of the judgment and award dated 09.08.2005 passed by the learned Ad-hoc Additional District Judge No.3, Kamrup (M) at Guwahati in Misc. Reference Case No.32/1996 whereby it was decreed that the market value of the acquired land is 80,000/- per Katha and the Claimant would be entitled to the enhanced compensation along with interest an additional sum.
2. Mrs. U. Chakraborty, the learned counsel appearing on behalf of the Appellant submits on instructions that the Appellant i.e. the North East Frontier Railway would not like to press the instant appeal.
3. In that view of the matter, the instant appeal stands dismissed on withdrawal.
4. The Registry is directed to forthwith return the LCR to the Court below.
JUDGE
Comparing Assistant
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!