Citation : 2021 Latest Caselaw 13450 Guj
Judgement Date : 6 September, 2021
C/SCA/12234/2021 ORDER DATED: 06/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 12234 of 2021
==========================================================
ISHFAQ AHMAD ISMAIL
Versus
COMPETENT AUTHORITY NATIONAL HIGHWAY AUTHORITY OF INDIA
AND DEPUTY COLLECTOR, BHARUCH
==========================================================
Appearance:
MR BHAVYARAJ GOHIL FOR MR AJ YAGNIK(1372) for the Petitioner(s) No.
1,10,2,3,4,5,6,7,8,9
for the Respondent(s) No. 2
MR TIRTHRAJ PANDYA, ASST. GOVERNMENT PLEADER for Respondent No. 1
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE
R.M.CHHAYA
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 06/09/2021
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR. JUSTICE R.M.CHHAYA)
1. We have heard Mr. Bhavyaraj Gohil, learned
advocate appearing for Shri A.J.Yagnik, learned
counsel for the petitioners, Mr.Tirthraj Pandya,
learned Assistant Government Pleader for the State-
respondents and Ms.Manvi Damle, learned advocate for
Shri Maulik Nanavati, learned counsel appearing for
the respondent - National Highway Authority of India.
2. At the outset, Mr.Gohil has made pressing
of this petition only for applicability of Factor-2
to be applied while finally calculating the award as
the per compensation vide the judgment dated
C/SCA/12234/2021 ORDER DATED: 06/09/2021
12.09.2019 passed by a Division Bench of this Court
in a group of writ petitions led by Special Civil
Application No.8734 of 2019. He has further
specifically submitted that the benefit extended in
paragraphs 19, 20 and 21 of the said judgment may be
extended and applied in the case of the present
petitioners. In other matters, the earlier award
needs to be revised and a fresh award needs to be
given in the light of the judgment dated 12.09.2019
referred to above which has since been affirmed by
the Supreme Court and now the State and National
Highway Authority of India are complying the same
subject to fulfillment of the conditions for getting
the benefit of Factor-2. However, it is more or less
admitted subject to verification, by the respondent -
NHAI that the petitioners are and would be entitled
to the benefit of Factor-2. It goes without saying
that the benefit would be extended so long as the
petitioners are entitled to and eligible for the
same, depending upon the location. We direct that the
decision to redetermine the compensation be taken in
light of the judgment dated 12.09.2019 wherein we
have also fixed eight weeks' time to the competent
C/SCA/12234/2021 ORDER DATED: 06/09/2021
authority to make the award and further we have
granted 21 days time to the National Highway
Authority of India to make necessary deposit so that
the land owners may get the benefit at the earliest.
3. Mr. Bhavyaraj has also sought liberty that
the petitioners if determination of rate of land are
by which the compensation is calculated are not
satisfied they may have the liberty to avail the
remedy available under the law for seeking
enhancement. We make it clear that we are not
curtailing any right of the petitioners available to
them under law for claiming the highest compensation
which they can get subject to availing the
appropriate remedy in accordance to law and
establishing their rights for higher compensation.
4. It has been pointed out by Mr.Pandya,
learned Assistant Government Pleader that the present
petitioners have moved for redetermination of
compensation before the Arbitrator under Section
3G(5) of the National Highways Act, 1956. It is thus
submitted by Mr.Pandya as also Ms.Damle appearing for
C/SCA/12234/2021 ORDER DATED: 06/09/2021
NHAI that before the Arbitrator, the petitioners may
not insist for Factor-2 claim or in the alternative
the respondents may be permitted to apprise the
Arbitrator of the said issue so that there is no
further multiplicity or complication in the
proceedings. Mr.Gohil, learned counsel for the
petitioners states that the petitioners would not
insist for Factor-2 before the Arbitrator as they
would be getting the benefit of Factor-2 under the
present orders.
5. In view of the above, we dispose of this
petition with a direction to the competent
authority / Land Acquisition Officer under the
National Highways Act, 1956 to give a fresh award in
the above cases in the light of the judgment dated
12.09.2019 passed in Special Civil Application
No.8734 of 2019 keeping in mind the directions
contained in paragraphs 19, 20 and 21 thereof within
a period of eight weeks from the date of production
of certified copy of this order to the competent
authority. We further direct that within 21 days from
the date of award the National Highway Authority of
C/SCA/12234/2021 ORDER DATED: 06/09/2021
India shall deposit the amount with the competent
authority for disbursement to the petitioners.
(THE ACTING CHIEF JUSTICE R.M.CHHAYA, J)
(BIREN VAISHNAV, J) GAURAV J THAKER
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!