Citation : 2021 Latest Caselaw 6053 Guj
Judgement Date : 15 June, 2021
C/SCA/7710/2021 ORDER DATED: 15/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 7710 of 2021
==========================================================
PADHIYAR KALIDAS PUNJABHAI
Versus
THE COMPETENT AUTHORITY
==========================================================
Appearance:
MR RASESH H PARIKH(3862) for the Petitioner(s) No. 1,2
MR.HEMANG H PARIKH(2628) for the Petitioner(s) No. 1,2
for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
VIKRAM NATH
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 15/06/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 We have heard Shri Hemang Parikh,
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
C/SCA/7710/2021 ORDER DATED: 15/06/2021
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 Shri 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.
C/SCA/7710/2021 ORDER DATED: 15/06/2021
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) P. SUBRAHMANYAM
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!