2000 INSC 1053 SUPREME COURT OF INDIA Krishi Utpadan Mandi Samiti Vs. Malik Sartaj Wali Khan (A.P.Misra and Ruma Pal JJ.) 20.09.2000 ORDER The Text below is only a summarized version of the order pronounced High Court failed to deduct development charges in compensation fixed by Referring Court. On basis of facts High Court should have reduced development charges on said value subject to condition that reduced amount should not go below specified amount for land in question.