Citation : 2021 Latest Caselaw 5628 Guj
Judgement Date : 8 June, 2021
C/SCA/6229/2021 ORDER DATED: 08/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 6229 of 2021
==========================================================
LH OF SHANTILAL NATHABHAI DODIYA
Versus
THE COMPETENT AUTHORITY
==========================================================
Appearance:
MR YV VAGHELA(2450) for the Petitioner(s) No. 1,1.1,1.2,1.3,1.4,1.4.1, 1.4.2, 1.5,
1.5.1,1.5.2,1.5.3,1.5.4,1.6,1.6.1,1.6.2
for the Respondent(s) No. 1
MS NISHA THAKORE, ASST.GOVERNMENT PLEADER for Respondent No. 3
MR MAULIK NANAVATI 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 : 08/06/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1. We have heard Shri Y.V.Vaghela, learned
counsel for the petitioners, Ms. Nisha Thakore,
learned Assistant Government Pleader for respondent
No.1 - Special Land Acquisition Officer and Shri
Maulik Nanavati, learned counsel appearing for
respondent Nos.2 and 3.
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
C/SCA/6229/2021 ORDER DATED: 08/06/2021
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. Shri Maulik Nanavati, learned counsel for
the National Highway Authority of India states that
if it is found that the petitioners are entitled to
Factor2 being applied for determination of their
compensation and other benefits, the National Highway
Authority of India would make the deposit within 15
days of such determination.
4. 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) GAURAV J THAKER
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!