Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Special Land Acquisition Officer ... vs Girishbhai Ranchhodbhai Malivad
2021 Latest Caselaw 14519 Guj

Citation : 2021 Latest Caselaw 14519 Guj
Judgement Date : 20 September, 2021

Gujarat High Court
Special Land Acquisition Officer ... vs Girishbhai Ranchhodbhai Malivad on 20 September, 2021
Bench: J.B.Pardiwala, Vaibhavi D. Nanavati
      C/FA/2053/2021                               IA ORDER DATED: 20/09/2021




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


                 CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
                      In R/FIRST APPEAL NO. 2053 of 2021
==========================================================

SPECIAL LAND ACQUISITION OFFICER ANAND Versus GIRISHBHAI RANCHHODBHAI MALIVAD ========================================================== Appearance:

MR KM ANTANI, AGP for the PETITIONER(s) No. MR VIMAL A PUROHIT for the RESPONDENT(s) No. SHRENIK R JASANI for the RESPONDENT(s) No. ==========================================================

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

Date : 20/09/2021

IA ORDER

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

1 We have heard Mr. Antani, the learned A.G.P. appearing for the appellants and Mr. Vimal Purohit, the learned counsel appearing for the claimant.

2 Pursuant to the order passed by this Court dated 2nd August 2021, the entire amount towards the award with proportionate cost and interest has been deposited with the Land Reference Court.

3 This is an application at the instance of original opponents seeking stay of the judgment and award passed by the Principal Senior Civil Judge, Borsad at Anand dated 4th September 2019 in the Land Acquisition Reference Nos.167, 169, 170, 172 to 174, 176, 178, 180, 403, 404, 508, 509 and 513 2017.

C/FA/2053/2021 IA ORDER DATED: 20/09/2021

4 Considering the facts of the case, the Trial Court shall invest 50% of the awarded amount in a cumulative Fixed Deposit Receipts in a Nationalized Bank initially for a period of 03 years and renewable from time to time for similar period till the final disposal of the appeal and 50% of the awarded amount shall be disbursed in favour of the original claimant upon proper verification within a period of eight weeks. The original Fixed Deposit Receipts to be retained by the Trial Court. The Civil Application stands disposed of accordingly.

(J. B. PARDIWALA, J)

(VAIBHAVI D. NANAVATI,J) CHANDRESH

 
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