Citation : 2021 Latest Caselaw 12426 Guj
Judgement Date : 25 August, 2021
C/SCA/11906/2021 ORDER DATED: 25/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 11906 of 2021
==========================================================
MEENABEN BHARATBHAI SOLANKI
Versus
THE COMPETENT AUTHORITY NATIONAL HIGHWAY AUTHORITY OF
INDIA
==========================================================
Appearance:
MR. SHALIN MEHTA, SENIOR COUNSEL WITH MS. ADITI S RAOL(8128)
for the Petitioner(s) No. 1,2,3
for the Respondent(s) No. 1,3
MR. MEET THAKKAR, ASSISTANT GOVERNMENT PLEADER/PP(99) for
the Respondent(s) No. 4
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 Mr.Shalin Mehta, learned Senior Counsel along with
Ms.Aditi Raol, learned counsel for the petitioners, Mr. Meet Thakkar,
learned Assistant Government Pleader for respondent No.1 - Special
Land Acquisition Officer and Shri Maulik Nanavati, learned counsel
appearing for respondent No.2-N.H.A.I.
2 By means of this petition under Article 226 of the Constitution of
India, the petitioners are seeking benefit of judgment and order dated
12.09.2019 passed by Division Bench of this Court in a group of writ
petitions, the leading case being Special Civil Application No. 8734 of
2019 and in particular the benefits extended vide paragraph 21 of the said
C/SCA/11906/2021 ORDER DATED: 25/08/2021
judgment. According to learned Senior Counsel, the case of the
petitioners is identical to the group of cases decided vide judgment dated
12.09.2019. It is further submitted that the judgment of the Division
Bench dated 12.09.2019 has since been affirmed by the Supreme Court as
the SLP (Civil) Diary No. 18777 of 2020 filed by the State was
dismissed. The affidavit in reply on behalf of the State respondents does
not dispute the fact that the petitioners' land is also falling within rural
area and they would be entitled to the benefit of Factor-2, which had been
extended by the aforesaid judgment dated 12.09.2019.
3 Mr.Meet Thakkar, learned AGP, however, submitted that
apparently the State can have no objection to the relief claimed by the
petitioners, as granted vide paragraph 21 of the judgment dated
12.09.2019. However, as the acquisition was under the National
Highways Act, 1956 (for short, '1956 Act'), the compensation and other
ancillary benefits would be admissible as per the 1956 Act and the
provisions of The Right to fair Compensation and Transparency in Land
Acquisition Rehabilitation and Resettlement Act, 2013 would only be
admissible to the extent permitted under the 1956 Act. As such, this
aspect may be clarified that the competent authority under the 1956 Act
may redetermine the compensation and other benefits as per the judgment
dated 12.09.2019, para 21 thereof in particular, keeping in mind the
C/SCA/11906/2021 ORDER DATED: 25/08/2021
benefits admissible under the 1956 Act.
4 Mr.Mehta, learned Senior Advocate has no objection to this slight
modification, which apparently is correct also.
5 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, 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.Shalin Mehta, 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.
6 We, accordingly, dispose off this petition directing that the
competent authority would issue a fresh or revised award, as may be
considered extending the benefits given by para 21 of the judgment dated
12.09.2021 and as clarified above to be determined under the 1956 Act.
(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!