Citation : 2021 Latest Caselaw 12404 Guj
Judgement Date : 25 August, 2021
C/SCA/11801/2021 ORDER DATED: 25/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 11801 of 2021
==========================================================
PARMAR AMARSINH GANPATSINH
Versus
COMPETENT AUTHORITY AND SPECIAL LAND ACQUISITION OFFICER
==========================================================
Appearance:
MS DIMPLE A THAKER(6838) for the Petitioner(s) No. 1
for the Respondent(s) No. 3
MS. SHRUTI PATHAK, ASSISTANT GOVERNMENT PLEADER/PP(99) 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 : 25/08/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 We have heard Ms.Dimple Thaker, learned counsel for the petitioner,
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
coordinate Bench dated 23.04.2021 is further based upon a Division
C/SCA/11801/2021 ORDER DATED: 25/08/2021
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 petitioner is 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 petitioner has moved for
redetermination of compensation before the Arbitrator under Section
3G(5) of the National Highways Act, 1956, the petitioner 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. Ms.Dimple Thaker,
learned counsel for the petitioner states that the petitioner would not insist
for Factor-2 before the Arbitrator as he would be getting the benefit of
Factor-2 under the present orders.
C/SCA/11801/2021 ORDER DATED: 25/08/2021
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!