2016 INSC 0048 SUPREME COURT OF INDIA Lal Babu Das & Ors. Vs. Oil India Ltd. & Anr. C.A.No.8632-8634 of 2010 (Anil R.Dave and Shiva Kirti Singh,JJ.) 14.01.2016 JUDGMENT Anil R. Dave, J. 1. Heard the learned counsel. 2. Upon perusal of the record and the sale instances, we find that the valuation arrived at by the Reference Court was more just and therefore, we set aside the impugned judgment deli- vered by the High Court and restore the order passed by the Reference Court under Section 18 of the Land Acquisition Act, 1984. 3. The appeals stand disposed of as allowed with no order as to costs. Pending applications, if any, stand disposed of.