Citation : 2021 Latest Caselaw 10612 Guj
Judgement Date : 4 August, 2021
C/SCA/10888/2021 ORDER DATED: 04/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 10888 of 2021
==========================================================
JAGDISHSINH CHATRASINH VAGHELA
Versus
THE COMPETENT AUTHORITY
==========================================================
Appearance:
MR YV VAGHELA(2450) for the Petitioner(s) No. 1
for the Respondent(s) No. 3
MR. MEET THAKKAR, ASSISTANT GOVERNMENT PLEADER/PP(99) for
the Respondent(s) No. 1
MS. MANVI DAMLE, ADVOCATE FOR MR. MAULIK NANAVATI,
ADVOCATE FOR NANAVATI & CO.(7105) for the Respondent(s) No. 2
==========================================================
CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
VIKRAM NATH
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 04/08/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 We have heard Mr.Y.V.Vaghela, learned counsel for the petitioners,
Mr.Meet Thakkar, learned Assistant Government Pleader for respondent
No.1 - Special Land Acquisition Officer and Ms. Manvi Damle, learned
advocate for Mr.Maulik Nanavati, representing the National Highways
Authority of India, respondent No.2.
2 Learned counsels for the parties agree that this is a matter identically
covered by an order of a coordinate Bench dated 23.04.2021 passed in
Special Civil Application No.5913 of 2021. The said order of the
C/SCA/10888/2021 ORDER DATED: 04/08/2021
coordinate Bench dated 23.04.2021 is further based upon a Division
Bench judgment of this Court dated 12.09.2019 passed in a group of
petitions led by Special Civil Application No.8734 of 2019 which has
since been affirmed by the Supreme Court as the Special Leave Petition
filed by the State Government has been dismissed on 07.01.2021, the
SLP (Civil) Diary number being 18777 of 2020.
3 Ms. Damle, learned counsel for the National Highway Authority of
India states that if it is found that the petitioners are entitled to Factor-2
being applied for determination of their compensation and other benefits,
the National Highway Authority of India would make the deposit within
21 days of such determination.
4 It has been pointed out by Mr.Meet Thakkar, learned Assistant
Government Pleader that if the present petitioners have moved for
redetermination of compensation before the Arbitrator under Section
3G(5) of the National Highways Act, 1956. It is thus submitted by
Mr.Thakkar, as also Ms.Damle, learned advocate, appearing for NHAI
that before the Arbitrator, the petitioners may not insist for Factor-2 claim
or in the alternative the respondents may be permitted to apprise the
Arbitrator of the said issue so that there is no further multiplicity or
complication in the proceedings. Mr.Vaghela, learned counsel for the
C/SCA/10888/2021 ORDER DATED: 04/08/2021
petitioners states that the petitioner would not insist for Factor-2 before
the Arbitrator as they would be getting the benefit of Factor-2 under the
present orders.
5 In that view of the matter, we dispose of the present petition also in the
same terms as contained in the judgment and order dated 23.04.2021
passed in Special Civil Application No.5913 of 2021.
(VIKRAM NATH, CJ)
(BIREN VAISHNAV, J) Bimal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!