Citation : 2024 Latest Caselaw 891 j&K
Judgement Date : 2 May, 2024
Serial No. 05
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT JAMMU
Case:- MA No. 57/2008
along with connected matters
Custodian Evacuee Property .....Appellant(s)/Petitioner(s)
Through: Mr. M.Y. Akhoon, Advocate.
Vs
Kewal Krishan Lekh Raj and others ..... Respondent(s)
Through: None.
Coram: HON'BLE MR. JUSTICE RAHUL BHARTI, JUDGE
ORDER
(02.05.2024)
By a common judgment dated 05.05.2004 on land acquisition
reference on file No. 5/L.A. Act of 1999, file No. 2/L. A. Act of 2001, file No.
4/Reference of 2002, file No. 5/L.A. Act of 2001, file No. 6/L.A. Act of 2001,
file No. 7/L. A. Act of 2001, file No. 02/L. A. Act of 2000, the reference court
came forward with an award holding the respective respondents in the civil
misc. appeals herein entitled to earn compensation assessed for the acquisition
of the evacuee lands in the respective possession which were acquired for the
defence purposes.
The reference court of the District Judge, Rajouri came to hold the
respondents in the said appeal entitled to receive compensation on account of
status of being occupancy tenants under section 3-A of the Agrarian Reforms
Act, 1976 and, thus, ruled out the entitlement of the Custodian Evacuee
Property, Rajouri to deny the occupancy tenants' entitlement to receive the
compensation.
along with connected matters
Against the aforesaid common judgment, the Custodian Evacuee
Property, Jammu came forward with seven appeals out of which appeal MA
No. 2000/2005 and MA No. 188/2006 have abated on account of demise of the
sole respondent thereby leaving five appeals on the docket of this Court.
Learned counsel appearing on behalf of the Custodian Evacuee
Property, Jammu submits that the mutations on the basis of which the
respondents were held entitled and enabled to earn compensation came to be
challenged by the Custodian Evacuee Property, Jammu before the appellate
authority under the Agrarian Reforms Act, 1976 but he is not aware of the latest
status of the said appeals.
Let the updated status of the aforesaid appeals if filed by the
Custodian Evacuee Property, Jammu be apprised to this Court on the next date
of hearing with respect to five cases which are pending on the docket of this
Court.
List on 30.05.2024.
(RAHUL BHARTI) JUDGE JAMMU 02.05.2024 Shivalee
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!