2004 INSC 0534 SUPREME COURT OF INDIA Ramesh Dutta Vs. State of Punjab Civil Appeal No. 5349 of 1998 (S. N. Variava and H. K. Sema JJ.) 20.04.2004 ORDER The Text below is only a summarized version of the order pronounced 1. Appellant land acquired in which he was running a poultry farm. No compensation paid to him for loss of business. Supreme Court held that while fixing compensation should also determine the compensation for loss of earning as well as reasonable expenses incurred for change of place of business. 1 SpotLaw