Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amin Jyotindrakumar Nandubhai vs State Of Gujarat
2021 Latest Caselaw 12259 Guj

Citation : 2021 Latest Caselaw 12259 Guj
Judgement Date : 24 August, 2021

Gujarat High Court
Amin Jyotindrakumar Nandubhai vs State Of Gujarat on 24 August, 2021
Bench: Mr. Justice Nath, Biren Vaishnav
    C/SCA/6225/2021                            ORDER DATED: 24/08/2021




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          R/SPECIAL CIVIL APPLICATION NO. 6225 of 2021
                              With
CIVIL APPLICATION (FIXING DATE OF EARLY HEARING) NO. 1 of 2021
         In R/SPECIAL CIVIL APPLICATION NO. 6225 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6304 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6305 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6306 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6307 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6309 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6310 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6311 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6313 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6315 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6320 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6322 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6324 of 2021
                              With
          R/SPECIAL CIVIL APPLICATION NO. 6326 of 2021
==========================================================
                      AMIN JYOTINDRAKUMAR NANDUBHAI
                                   Versus
                             STATE OF GUJARAT
==========================================================
Appearance:
MR JITENDRA M PATEL(620) for the Petitioner(s) No. 1
MR TRILOK J PATEL(658) for the Petitioner(s) No. 1
MS MANVI DAMLE for MR MAULIK NANAVATI for NANAVATI & CO.(7105)
for the Respondent(s) No. 2
NOTICE NOT RECD BACK(3) for the Respondent(s) No. 3
MS SHRUTI PATHAK, AGP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
       VIKRAM NATH
       and



                                 Page 1 of 3

                                                  Downloaded on : Wed Aug 25 23:47:33 IST 2021
       C/SCA/6225/2021                                              ORDER DATED: 24/08/2021



             HONOURABLE MR. JUSTICE BIREN VAISHNAV

                                     Date : 24/08/2021

                               COMMON ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)

1 We have heard Mr. Trilok Patel, learned counsel for the petitioners, Ms. Shruti Pathak, learned AGP for the State respondents and Ms. Manvi Damle, learned advocate for Mr. Maulik Nanavati, learned counsel appearing for the respondent - National Highway Authority of India.

2 Learned counsels for the parties agree that these matters are 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 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

C/SCA/6225/2021 ORDER DATED: 24/08/2021

determination.

4 It has been pointed out by Ms. Pathak, learned Assistant Government Pleader that if the present petitioners have moved for re-determination 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. Patel, learned counsel for the petitioners states that the petitioners 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 all the present petitions 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. Connected Civil Application also stands disposed off.

(VIKRAM NATH, CJ)

(BIREN VAISHNAV, J) P. SUBRAHMANYAM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter