Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manishaben Ajitbhai Patel vs State Of Gujarat
2021 Latest Caselaw 17729 Guj

Citation : 2021 Latest Caselaw 17729 Guj
Judgement Date : 25 November, 2021

Gujarat High Court
Manishaben Ajitbhai Patel vs State Of Gujarat on 25 November, 2021
Bench: Ashutosh J. Shastri
      C/SCA/17223/2021                               ORDER DATED: 25/11/2021




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/SPECIAL CIVIL APPLICATION NO. 17223 of 2021

==========================================================
                        MANISHABEN AJITBHAI PATEL
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR SHALIN MEHTA SR. ADVOCATE assisted by ADITI S RAOL(8128) for
the Petitioner(s) No. 1,2,3,4,5,6,7
ARJUN R SHETH(7589) for the Petitioner(s) No. 1,2,3,4,5,6,7
MR TIRTHRAJ PANDYA ASSISTANT GOVERNMENT PLEADER for the
Respondent(s) No. 1
MR MAULIK NANAVATI for the Respondent(s) No. 2
MR DEVANG VYAS for the Respondent (s) No. 3
==========================================================

     CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR
                          and
           HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI

Date : 25/11/2021

ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR)

1. We have heard Mr. Shalin Mehta, learned Senior Advocate with Ms. Aditi Raol, learned advocate for the petitioners, Mr. Tirthraj Pandya, learned Assistant Government Pleader for respondent No.1, Mr. Maulik Nanavati, learned counsel for respondent No. 2 (National Highway Authority of India) and Mr. Devang Vyas, learned Assistant Solicitor General for respondent No.3.

2. By this petition under Article 226 of the Constitution of India, the petitioners have prayed for the following reliefs:

"(A) Your Lordships may be pleased to issue a writ of mandamus or a writ in the nature of mandamus or any other writ, order or direction declaring that the impugned resolutions, dated 10.11.2016 and 11.09.2018 (to the extent it is made prospective) issued by the Government of Gujarat, Revenue Department Bearing No. LAQ 22-

      C/SCA/17223/2021                               ORDER DATED: 25/11/2021



       2014/179/GH are null and void;

(B) Your Lordships may be pleased to issue a writ of mandamus or a writ in the nature of mandamus or any other writ, order or direction and thereby be pleased to direct the Respondent no. 2 to amend/ modify/revise the Award dated 25-05-2017 bearing No. LAQ. Vadodara-Mumbai Express Way/Sokhdakhurd Compensation Case No. 21/2013 and re-compute the compensation qua the lands of the petitioners by multiplying the market value as determined under Section 26(1) of the LARR, 2013 Act with a Factor of 2 (two) and applying all other statutory benefits as provided under the LARR Act, 2013 including solatium under Section 30(1), interest under Section 30(3) and be further pleased to direct the respondents to pay the same, with interest from 25.05.2017 @ 9% for the first year and 15% per annum for subsequent years till date of realisation within 6 weeks of the Judgement;

(C) Pending admission, hearing and final disposal of the petition, your Lordships may be pleased to restrain the respondents from using, altering, making any construction of any kind on the land of the petitioners;

(D) Any other and further reliefs may be deemed just and proper in the facts and circumstances of the case may please be granted."

3. It is the submission of Mr. Mehta, learned Senior Advocate appearing with Ms. Aditi S. Raol, learned advocate for the petitioners that petitioners are an agriculturists and were holding total agricultural land admeasuring 2973 H.Are.Sq.Mtrs, bearing Survey No. 156 within the ceiling limit prescribed in village Sokhdakhurd, Taluka : Padra, District: Vadodara. The said lands are under cultivation and they are totally dependent upon it for their livelihood. The land in question, according to Mr. Mehta, learned Senior Advocate is not falling within the limits of any 'transitional area, smaller urban area or larger urban area' as defined and specified under Article 243Q (2) and is not part of any area falling within the limits of any Urban Local body or Municipality or Municipal Corporation and as such, the lands are not covered under any urban area. According to Mr. Mehta, learned Senior Advocate, the major economic

C/SCA/17223/2021 ORDER DATED: 25/11/2021

activity is agriculture and there are no significant non agricultural activities in the village or surrounding area and the village limits of Vadodara Urban Development Area Authority, however, no T.P. Scheme is proposed in the area and the lands are still in agriculture zone. It is contended that by virtue of Notification dated 03.03.2014, issued by Government of India, in exercise of power under Section 3A of the National Highways Act, 1956, the lands of the petitioners were undertaken for acquisition for the purpose of construction of Vadodara-Mumbai Express way and by virtue of further Notification under Section 3D, published on 05.03.2015, the lands vested in respondent no. 3. It is contended that for the purpose of compensation, the competent authority passed an award dated 25.05.2017 bearing No. LAQ/ Vadodara - Mumbai Express Way/ Sokhdakhurd Compensation Case No. 21/2013 and the market value of the acquired lands was arrived at INR 83,09,180/- and though the lands acquired are situated in rural area, the authority i.e. respondent No.2 applied factor 1 and not factor 2. Hence, the present petition. The main grievance raised in the petition is that erroneously respondent no. 2 - authority applied factor 1 instead of factor 2.

4. At this juncture, learned counsels appearing for the respective parties submitted that the issue involved in this petition is identical to the issue decided by the Coordinate Bench of this Court in case of Shah Rajesh Manibhai vs. National Highway Authority of India rendered in Special Civil Application No. 5913 of 2021 dated 23.04.2021. The said order 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 in Special Leave Petition (Civil) Diary No. being 18777 of 2020. It is also submitted that the issue in the present case is identical to the case of Dilipbhai Ganpatbhai Parmar vs. Competent

C/SCA/17223/2021 ORDER DATED: 25/11/2021

Authority rendered in Special Civil Application No.12140 of 2021 dated 27.08.2021. It was, therefore, submitted that this petition may also be disposed of, following the order passed in Special Civil Application No.5913 of 2021 dated 23.04.2021. No other submissions were made.

5. Learned counsel for respondent No.2 - NHAI, further submitted that as in the other cases if it is found that the petitioners are entitled to Factor-"2" being applied for determination of compensation and other benefits, respondent No.2 - authority shall make deposit within 21 days of such determination.

6. Thus, following the decision of the Coordinate Bench rendered in Special Civil Application No.5913 of 2021 dated 23.04.2021, the present petition is disposed of with the same directions and terms as contained in the order dated 23.04.2021 passed in Special Civil Application No.5913 of 2021.

7. However, it is clarified that if the petitioners have moved for re- determination 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 appraise the Arbitrator of the said issue, so that there is no further multiplicity or complications in the proceedings.

8. The present petition, therefore, stands disposed of accordingly. There shall be no order as to costs.

(ARAVIND KUMAR,CJ)

(ASHUTOSH J. SHASTRI, J) phalguni

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter