Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Haryana & ANR. Vs. Shiv Lal & Ors. [2009] INSC 205 (3 February 2009)
2009 Latest Caselaw 111 SC

Citation : 2009 Latest Caselaw 111 SC
Judgement Date : Feb/2009

    

State of Haryana & ANR. Vs. Shiv Lal & Ors. [2009] INSC 205 (3 February 2009)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 58 OF 2005 State of Haryana & Anr. ..Appellant(s) Versus Shiv Lal & Ors. ...Respondent(s) WITH CIVIL APPEALS NO.132, 97, 113, 145, 272, 116, 125, 62-85, 127-131 & 330 OF 2005 CIVIL APPEALS NOS. 631 TO 677 OF 2009 (Arising out of S.L.P.(C) Nos.7723/2008, 6209/2007, 2302/2008, 18605/2008, 18606- 18639/2008 & 7066-7074/2008) ORDER Delay condoned in S.L.P.(C) Nos.18606-639/2008.

Leave granted in Special Leave Petitions.

In this batch of Civil Appeals, the State has filed eleven appeals out of a total of 17 appeals. The remaining appeals have been filed by the claimants for enhancement of compensation.

A short question which arises for determination is - whether belting method is applicable to the acquired lands falling in municipal area abutting the abadi of Rewari? C.A.No.58/2005 etc...contd...

-2- Facts in Civil Appeal No.58/2005 in the case of State of Harayana & Anr.

The learned Additional Judge had evolved and applied the belting system to the lands in question categorising/dividing the said lands into three separate and distinct categories. For category 'A', the learned Additional District Judge awarded the rate of Rs.8,00,000/- per acre; for category 'B', he awarded the rate of Rs.7,00,000/- per acre and for category 'C', he awarded the rate of Rs.4,00,000/- per acre. This was challenged by way of First Appeal in which the learned Single Judge of the High Court reduced the above three categories into two categories and, consequently, awarded the rate of Rs.7,04,367/- per acre for category 'A' and Rs.6,00,000/- per acre for category 'B'. Against the decision of the learned Single Judge of the High Court, the matter was carried in L.P.A. which stood dismissed, hence, this Civil Appeal by the State.

The main contention of the State is that the learned Single Judge had erred in reducing the number of categories from three to two. We do not find any merit in this argument for the following reasons:

...3/- C.A.No.58/2005 etc...contd...

-3- (L.P.A.No.387/2001 decided on 15.5.2006), it has been held by the High Court that belting system is not applicable to municipal areas abutting the abadi. In the said judgment, the Division Bench has held that the land in question falling within the municipal area abutting the abadi had great potential. As stated above, this decision has not been challenged by the State by filing a special leave petition. It has become final. Consequently, two sets of decrees would result - in one set of cases, the claimants would get compensation on the basis of belting system (if the State succeeds in its Civil Appeal) and in the other set of cases, the claimants would get compensation at higher rate on the basis that belting is not applicable. The judgment and decree passed by the High Court in Pawan Kumar's case has now become final as the State has not challenged the said judgment.

Before us, it was argued that if this Court upholds the applicability of the belting system as done by the learned Additional District Judge in the case of State of ..4/- C.A.No.58/2005 etc...contd...

-4- in Pawan Kumar's case would need reconsideration. We do not find any merit in this argument for the simple reason that the judgment and decree passed by the High Court in Pawan Kumar's case has become final. Lastly, it may be pointed out that under the notification issued under the Land Acquisition Act, in these cases, compensation has been unconditionally paid to all the claimants in 2001 and onwards. In the circumstances, on account of inconsistent decrees coming into the field, we do not wish to interfere in the Civil Appeal(s) filed by State of Haryana.

As regards appeal(s) filed by the claimant(s) for enhancement, we find no reason to interfere as the High Court has correctly applied the belting system of valuation to the facts of the case.

Accordingly, all the Appeals and cross appeals are dismissed, with no order as to costs.

...................J. (S.H. KAPADIA)

...................J. (H.L. DATTU)

New Delhi,

February 03, 2009.

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter