Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Special Land Acquisition Officer vs Rabari Ramjibhai Nagjibhai
2021 Latest Caselaw 17220 Guj

Citation : 2021 Latest Caselaw 17220 Guj
Judgement Date : 15 November, 2021

Gujarat High Court
Special Land Acquisition Officer vs Rabari Ramjibhai Nagjibhai on 15 November, 2021
Bench: A.G.Uraizee
     C/FA/2094/2021                                IA ORDER DATED: 15/11/2021




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


                CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
                     In R/FIRST APPEAL NO. 2094 of 2021
==========================================================

SPECIAL LAND ACQUISITION OFFICER Versus RABARI RAMJIBHAI NAGJIBHAI ========================================================== Appearance:

MR MANRAJ BAROT AGP for the PETITIONER(s) No. RULE SERVED for the RESPONDENT(s) No. ==========================================================

CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE

Date : 15/11/2021

IA ORDER

1. Heard Mr. Manraj Barot, learned AGP for the applicant. There is no appearance on behalf of the respondents though served.

2. Learned AGP, under instructions, submit that the awarded amount of compensation along with interest and proportionate costs is deposited in the Reference Court in compliance of the order of this Court. Learned AGP, therefore, submits that the stay granted earlier may be confirmed disposal of the appeal.

3. Having heard the learned AGP and having considered the facts and circumstances of the case, the stay granted earlier of the impugned judgment and awarded is confirmed till the final disposal of the appeal with liberty in favour of the claimants to move an

C/FA/2094/2021 IA ORDER DATED: 15/11/2021

appropriate application for disbursement of amount. The Reference Court is directed to invest the amount deposited by the insurance company in cumulative Fixed Deposit Receipts in any Nationalized Bank for a period of three years.

4. With the aforesaid directions, present Civil Application stands disposed of. Rule is made absolute.

(A.G.URAIZEE, J) SURESH SOLANKI

 
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 : MAIMS

 
 
Latestlaws Newsletter