Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of H.P. Through vs Land Acquisition Collector
2021 Latest Caselaw 4940 HP

Citation : 2021 Latest Caselaw 4940 HP
Judgement Date : 7 October, 2021

Himachal Pradesh High Court
State Of H.P. Through vs Land Acquisition Collector on 7 October, 2021
Bench: Sandeep Sharma
    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA


                 ON THE 7nd DAY OF OCTOBER, 2021
                              BEFORE




                                                         .
            HON'BLE MR.JUSTICE SANDEEP SHARMA





            REGULAR FIRST APPEAL No.317 OF 2014
                        ALONGWITH





         REGULAR FIRST APPEAL NOS.318 & 386 OF 2014

           Between:-

    1.     RFA NO.317 OF 2014





    1.     STATE OF H.P. THROUGH
           PRINCIPAL SECRETARY IPH
           TO THE GOVT.OF H.P.
           SHIMLA.

    2.

           THE LAND ACQUISITION COLLECTOR,

           SHAHNEHAR, FATEHPUR,
           TEHSIL FATEHPUR,
           DISTT.KANGRA, HP.
                                                      ......APPELLANTS


            (BY SH. SUDHIR BHATNAGAR, AND
           SH. DESH RAJ THAKUR, ADDITIONAL
           ADVOCATE      GENERALS     WITH
           SH.NARENDER    THAKUR,  DEPUTY
           ADVOCATE GENERAL.)




           AND





           SH.JAI SINGH
           S/O COL.SOHAN SINGH,
           S/O BHIKHAM SINGH,





           RESIDENT OF MOHAL AND MOUZA
           REY,
           TEHSIL FATEHPUR,
           DISTRICT KANGRA (HP)

                                       ...RESPONDENT/CLAIMANT.

           (BY MR.GAURAV GAUTAM, ADVOCATE)

    2.     RFA NO.318 OF 2014

    1.     STATE OF H.P. THROUGH
           PRINCIPAL SECRETARY IPH
           TO THE GOVT.OF H.P.
           SHIMLA.




                                        ::: Downloaded on - 31/01/2022 23:11:32 :::CIS
                                 2



    2.   THE LAND ACQUISITION COLLECTOR,
         SHAHNEHAR, FATEHPUR,
         TEHSIL FATEHPUR,
         DISTT.KANGRA, HP.
                                                     ......APPELLANTS




                                                        .
         (BY SH. SUDHIR BHATNAGAR, AND





         SH.    DESH    RAJ    THAKUR,
         ADDITIONAL ADVOCATE GENERALS
         WITH    SH.NARENDER   THAKUR,
         DEPUTY ADVOCATE GENERAL.)





         AND

         SH.JAI SINGH
         S/O COL.SOHAN SINGH,
         S/O BHIKHAM SINGH,





         RESIDENT OF
         MOHAL AND MOUZA REY,
         TEHSIL FATEHPUR,
         DISTRICT KANGRA (HP)
                                       ...RESPONDENT/CLAIMANT.

         (BY MR.GAURAV GAUTAM, ADVOCATE)

    3.   RFA NO.386 OF 2014

    1.   THE LAND ACQUISITION COLLECTOR,
         SHAHNEHAR, FATEHPUR,


         TEHSIL FATEHPUR,
         DISTT.KANGRA, HP.

    2.   THE PRINCIPAL SECRETARY IPH
         TO THE GOVT.OF H.P.




                                                     ......APPELLANTS





         (BY SH. SUDHIR BHATNAGAR, AND
         SH.    DESH    RAJ    THAKUR,
         ADDITIONAL ADVOCATE GENERALS
         WITH    SH.NARENDER   THAKUR,





         DEPUTY ADVOCATE GENERAL.)

         AND

         SH.MADAN LAL
         S/O SH.HARI LAL,
         RESIDENT OF VILLAGE AND POST
         OFFICE, MOHAL AND MOUZA REY,
         TEHSIL FATEHPUR,
         DISTRICT KANGRA (HP)
                                      ...RESPONDENT/CLAIMANT.

         (BY MR.GAURAV GAUTAM, ADVOCATE)




                                       ::: Downloaded on - 31/01/2022 23:11:32 :::CIS
                                        3


    Whether approved for reporting ?


           This appeal coming on for orders this day, the Court passed the
    following:
                           JUDGMENT

.

Since all the above captioned appeals filed under

Section 54 of the Land Acquisition Act, 1894 (hereinafter

referred to as the Act), are directed against the award dated

23.11.2012, passed by learned Additional District Judge-(I),

Kangra at Dharamshala, in Reference Case RBT No.23-J/10,

titled as: Shri Madan Lal vs. Land Acquisition Collector,

alongwith other connected matters, as described in the award,

the same are being taken up together for adjudication with the

consent of learned counsel representing the parties.

2. I have heard learned counsel for the parties and

gone through the record of the case.

3. It is not in dispute that the suit land belonging to

the claimants-respondents, came to be acquired for public

purpose; namely construction of Shah Nehar Project, Fatehpur

and acquisition proceedings commenced with the issuance of

Notification under Section 4 of the Act on 28.09.2007. The

Land Acquisition Collector (for short 'LAC') passed an award

and awarded compensation of the acquired land as per the

classification of the land mentioned in the award.

4. Claimants, who are respondents in these appeals,

being aggrieved and dissatisfied with the amount of

compensation awarded by 'LAC', preferred Reference Case RBT

No.23-J/10 (supra) under Section 18 of the Act, before the

learned Additional District Judge-I, Kangra at Dharamshala,

.

H.P., seeking therein enhancement of compensation. Learned

Additional District Judge-I, Kangra at Dharamshala vide

impugned award dated 23.11.2012, re-determined the market

value of entire land irrespective of classification on uniform

basis and awarded a sum of Rs.7.5 lacs per hectare as per

detail given in the impugned award.

5. Being aggrieved and dissatisfied with the impugned

award dated 23.11.2012, passed by the learned Additional

District Judge-I, Kangra at Dharamshala, H.P. in Reference

Petition No. 23-J/10 (supra), having been filed under Section 18

of the Act, appellants have approached this Court for setting

aside the same.

6. It is not in dispute before this Court that similar

situate claimants, whose land also came to be acquired for the

same purpose i.e. for construction of Shah Nehar Project in the

acquisition proceedings commenced with the publication of

Notification issued under Section 4 of the Act, had filed land

reference petitions before the learned Additional District Judge-

I, Kangra at Dharamshala, praying therein to enhance the

compensation awarded by 'LAC', in its award. Those reference

petitions were clubbed and disposed of by a common award,

wherein the Reference Court re-determined the market value of

entire land irrespective of classification on uniform basis and

awarded a sum of Rs.7.5 lacs per hectare, which has been

.

reaffirmed by a Co-ordinate Bench of this Court vide judgment

dated 01.06.2016 in RFA No.953 of 2012-C, titled as: Land

Acquisition Collector & Another vs. Jatinder Singh, (for

short "Jatinder Singh's case") alongwith connected matters.

7. Mr.Gaurav Gautam, learned counsel representing

the respondents-claimants, while placing reliance upon the

judgment passed in RFA No.953 of 2012-C (supra), contended

that these appeals also deserve to be dismissed, in terms of

aforesaid judgment. He further argued that since this Court

had upheld the findings of Reference Court, returned in the

aforesaid Reference Petitions, therefore, the claimants in these

appeals are also entitled to market value of entire acquired

land as done by Reference Court.

8. Mr.Narender Thakur, learned Deputy Advocate

General, representing appellants-State, while fairly

acknowledging the factum with regard to passing of judgment

in RFA No.953 of 2012-C (supra), was not able to refute the

fact that claimants-respondents in these appeals are also

entitled to enhanced market value of acquired land.

9. Consequently, in view of aforesaid discussion as

well as fair stand adopted by Mr.Narender Thakur, learned

Deputy Advocate General, representing the appellants-State,

present appeals are dismissed and it is ordered that directions

contained in RFA No.953 of 2012-C, titled as: Land

.

Acquisition Collector & Another vs. Jatinder Singh, shall

mutatis mutandis apply to the present cases also.

10. Appellant-State is directed to deposit the entire

award amount in the Registry of this Court within a period of

eight weeks from today, if not already deposited.

11. Interim order, if any, is vacated. All the

miscellaneous applications are disposed of.

    October 7, 2021                                (Sandeep Sharma)
        (aks)                                           Judge









 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter