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

Special Land Acquisition Officer vs Rabari Ramjibhai Nagjibhai
2021 Latest Caselaw 3711 Guj

Citation : 2021 Latest Caselaw 3711 Guj
Judgement Date : 3 March, 2021

Gujarat High Court
Special Land Acquisition Officer vs Rabari Ramjibhai Nagjibhai on 3 March, 2021
Bench: Umesh A. Trivedi
         C/FA/957/2021                                       ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/FIRST APPEAL NO. 957 of 2021

                                With
            CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
                  In R/FIRST APPEAL NO. 957 of 2021
==========================================================
                 SPECIAL LAND ACQUISITION OFFICER
                               Versus
                    RABARI RAMJIBHAI NAGJIBHAI
==========================================================
Appearance:
GOVERNMENT PLEADER(1) for the Appellant(s) No. 1,2
MR JINESH H KAPADIA(5601) for the Defendant(s) No. 1
MR TUSHAR CHAUDHARY(5316) for the Defendant(s) No. 1
==========================================================

 CORAM: HONOURABLE MR. JUSTICE UMESH A. TRIVEDI

                               Date : 03/03/2021

                                ORAL ORDER

1. Heard, learned AGP, Mr. Bharat Vyas, for the appellant-State. Learned AGP, Mr. Bharat Vyas, has submitted that the other appeals, arising from the very common impugned judgment and award, are already admitted.

2. Hence, ADMIT.

3. To be HEARD with First Appeal No. 416 of 2021 and the cognate appeals.



                                                   (UMESH A. TRIVEDI, J)


                         ORAL ORDER IN CA 1 of 2020






              C/FA/957/2021                                  ORDER



1. Rule. Learned Advocate, Mr. Kapadia, waives service of rule for the respondent-original claimant.

2. The execution, operation and implementation of the impugned judgment and award passed by the Reference Court is STAYED, on condition that the applicant shall deposit the ENTIRE amount of award with costs and interest, if any, within EIGHT WEEKS, before the Reference Court.

3. On such an amount being deposited, the Reference Court shall permit WITHDRAWAL of 50% of the amount by the original claimant, on proper identification, through account payee cheque. Further, the remaining 50% amount shall be INVESTED in cumulative interest fixed deposit, in any nationalized bank, for the initial period of THREE YEARS, which shall be RENEWED from time to time, till final disposal of the appeal. The claimant SHALL NOT be entitled to any premature WITHDRAWL or ADVANCE of the same. The receipts of the FDRs shall be kept in the custody of the NAZIR of the Court concerned.

4. Rule is made absolute, accordingly.

(UMESH A. TRIVEDI, J) UMESH/-

 
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