Citation : 2021 Latest Caselaw 11226 Guj
Judgement Date : 9 August, 2021
C/SCA/10123/2021 ORDER DATED: 09/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 10123 of 2021
With
R/SPECIAL CIVIL APPLICATION NO. 10125 of 2021
==========================================================
PARMAR NARENDRASINH CHARASINH
Versus
COMPETENT AUTHORITY, NATIONAL HIGHWAY OF INDIA AND SPECIAL
LAND ACQUISITION OFFICER
==========================================================
Appearance:
PANKEET P AUNDHIYA(9421) for the Petitioner(s) No. 1
MS. SHRUTI PATHAK, AGP, for the Respondent(s) No. 1
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 : 09/08/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 We have heard Mr.Pankeet Aundhiya, learned counsel for the
petitioners, Ms. Shruti Pathak, learned Assistant Government Pleader for
respondent No.1 - Special Land Acquisition Officer and Shri Maulik
Nanavati, learned counsel appearing for 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/10123/2021 ORDER DATED: 09/08/2021
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 Mr.Maulik Nanavati, 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 Ms. Shruti Pathak, 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, 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.Pankeet Aundhiya,
learned counsel for the petitioners states that the petitioners would not
insist for Factor-2 before the Arbitrator as they would be getting the
C/SCA/10123/2021 ORDER DATED: 09/08/2021
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!