1995 INSC 1128 Land Acquisition Officer, Punjab Vs Anudeep Kaur and Others Civil Appeals Nos. 11859-60 of 1995 (K. Ramaswamy, B. L. Hansaria JJ) 08.12.1995 ORDER 1. Leave granted. 2. The controversy is no longer res integra as regards entitlement to payment of additional amount under Section 23(1-A) of the Land Acquisition Act, 1894, as amended by Act 68 of 1984. The award of the Land Acquisition Officer is dated 30-7-1981. Therefore, Section 23(1-A) has no application to the award in question. Under these circumstances, the civil court has no jurisdiction to amend the award and decree awarding additional amount under Section 23(1-A). The High Court equally committed an error of law in dismissing the civil revision in that behalf. 3. The appeals are accordingly allowed to the above extent. No costs.