Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Special Land Acquisition Officer vs Ambalal Punjabhai Bhoi
2021 Latest Caselaw 15508 Guj

Citation : 2021 Latest Caselaw 15508 Guj
Judgement Date : 4 October, 2021

Gujarat High Court
Special Land Acquisition Officer vs Ambalal Punjabhai Bhoi on 4 October, 2021
Bench: J.B.Pardiwala, Vaibhavi D. Nanavati
     C/FA/716/2021                            IA ORDER DATED: 04/10/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


         MISC. CIVIL APPLICATION (FOR REVIEW) NO. 1 of 2021
                   In R/FIRST APPEAL NO. 716 of 2021
==========================================================

CHIEF EXECUTIVE ENGINEER Versus AMBALAL PUNJABHAI BHOI ========================================================== Appearance:

MR. ARCHIT P JANI for the PETITIONER(s) No. for the RESPONDENT(s) No. MR. AYAAN PATEL, ASST. GOVERNMENT PLEADER for the RESPONDENT(s) No. ==========================================================

CORAM:HONOURABLE MR. JUSTICE J.B.PARDIWALA and HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

Date : 04/10/2021

IA ORDER

(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA)

1. We have heard Mr. Archit Jani, the learned counsel

appearing for the AUDA (original respondent No.2). In the

appeal filed by the Special Land Acquisition Officer, this

Court passed the following order dated 14 th June, 2021 in

the Civil Application No.01 of 2020 in First Appeal No.716

of 2021. The order reads thus;

"Heard Mr. Meet Thakker, the learned AGP appearing for the applicant (original opponent No.1) and Mr. Archit P. Jani, learned advocate for the opponent No.2.

This is an application at the instance of applicant

C/FA/716/2021 IA ORDER DATED: 04/10/2021

(original opponent No.1) seeking stay of the judgment and award passed by the Principal Senior Civil Judge, Gandhinagar, dated 21.9.2017 in Land Reference Case No.110 of 2011.

Considering the facts of the case the Trial Court shall invest 50% of the amount in a cumulative Fixed Deposit Receipts in a Nationalized Bank initially for a period of 3 years and renewable from time to time for similar period till final disposal of the appeal and 50% amount shall be disbursed to the claimant within a period of eight weeks upon proper verification. The original FDRs to be retained by the Tribunal. Accordingly, the application is disposed of."

2. Mr. Jani, the learned counsel appearing for the AUDA,

who has to make the payment towards the award, wants

this Court to modify the order to the extent that the AUDA

may not be asked to deposit 100% of the awarded amount

with proportionate cost and interest and may be asked to

only deposit 50% of the awarded amount.

3. We see no good reason to either take our order in

review or modify it as suggested by the AUDA. If AUDA

wants the award to remain stayed from its operation,

implementation and execution, it has to deposit the entire

amount with the Land Reference Court. We have already

made ourselves very clear that 50% of the amount

awarded shall be disbursed in favour of the claimant

C/FA/716/2021 IA ORDER DATED: 04/10/2021

whose land has been acquired and the balance 50% shall

be invested in any Nationalized Bank by way of a Fixed

Deposit Receipts. The application accordingly stands

rejected.

(J. B. PARDIWALA, J)

(VAIBHAVI D. NANAVATI,J)

Vahid

 
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