2016 INSC 0271 SUPREME COURT OF INDIA Pritam Kaur & Ors. Vs. State of Haryana C.A.No.3082 of 2016 (Kurian Joseph and R.F.Nariman,JJ.) 18.03.2016 JUDGMENT Kurian Joseph, J. (SLP ( C) No. 12782 of 2013) 1. Leave granted. 2. As far as the fixation of land valuation to the tune of Rs.1,72,000/- per acre is concerned, the same has attained finality, as rightly pointed out by the learned Counsel for the State. But there is no mention in the judgment for the entitlement of statutory benefits. Therefore, this appeal is allowed to the extent of declaration that the appellants shall also be entitled to all the statutory benefits on the land valuation of Rs.1,72,000/- per acre. 1 SpotLaw