Citation : 2024 Latest Caselaw 1739 Tri
Judgement Date : 4 November, 2024
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
CRP No.94/2024
Sri Sibayan Ch. Das & another
......... Petitioner(s).
VERSUS
The In-Charge HR-ER, Tripura Asset ONGC & another
.........Respondent(s).
Along with
Sri Shyam Lal Das & another ......... Petitioner(s).
VERSUS The In-Charge HR-ER, Tripura Asset ONGC & another .........Respondent(s).
For Petitioner(s) : Mrs. Sujata Deb (Gupta), Advocate.
For Respondent(s) : None.
HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH
Order
04/11/2024
CRP No.95 of 2024 is also taken along with the instant case [CRP
No.94 of 2024] as they both raise common issues arising out of an award
passed under the Land Acquisition Act in respect of construction of drill sites
by the respondent-ONGC wherein certain portions of land were acquired but
the standing trees were also cut down. The learned Court enhanced the
compensation on reference under Section 18 of the Land Acquisition Act, 1894
with an interest of 6% per annum on the compensation awarded till realization
of the whole amount. By the impugned orders dated 03.04.2024 passed in
review by the learned Additional District Judge, Sepahijala District, Bishalgarh in
Civil Misc. No.02 of 2024 and Civil Misc. No.03 of 2024 instituted at the behest of
the judgment debtor, the award of interest has been ordered to be computed
from the date of the judgment, i.e. 03.02.2024.
Learned counsel for the petitioners Mrs. Sujata Deb (Gupta)
submits that the principal amount and interest from the date of judgment stood
already paid after the judgment of the L.A. Court but restricting the award of
interest from the date of judgment in the L.A. case is in teeth of Section 34 of
the L.A. Act, 1894. She relies upon a decision of the Apex Court in the case of
Radha Mudaliyar vrs. Special Tahsildar (Land Acquisition), Tamil Nadu
Housing Board reported in (2010) 13 SCC 384.
Issue notice in both the matters on the respondents under ordinary
process and speed post, for which requisites be filed by Friday (08.11.2024).
Notice is made returnable on 04.12.2024.
(APARESH KUMAR SINGH), CJ
Pulak
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!