Citation : 2022 Latest Caselaw 4812 Guj
Judgement Date : 6 May, 2022
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 12621 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 55 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 73 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 61 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 59 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 83 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 52 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 68 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 69 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 47 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 85 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 51 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 70 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 63 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 48 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 86 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 56 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 71 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 67 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 49 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 87 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 54 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 72 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 110 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 113 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 196 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 109 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 58 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 60 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 62 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 66 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 78 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 125 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 133 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 126 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 135 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 259 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 348 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 361 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 356 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 294 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 128 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 137 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 138 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 130 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 132 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 140 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 174 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 191 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 180 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 181 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 187 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 179 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 193 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 183 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 189 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 185 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 269 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 343 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 271 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 247 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 249 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 244 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 242 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 341 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 340 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 314 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 316 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 317 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 312 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 331 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 337 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 408 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 409 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 410 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 413 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 414 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 415 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 417 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 388 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 418 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 420 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 422 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 424 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 427 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 425 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 428 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 429 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 430 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 431 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 391 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 392 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 11607 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 11530 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 12001 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 12570 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 12682 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13176 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13093 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 13548 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13123 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13108 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13115 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13104 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13102 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13112 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13121 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13116 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13118 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13119 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13110 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13106 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13105 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13126 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13125 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13230 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13368 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13233 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13238 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13243 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13239 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13242 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13246 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13236 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 13241 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13247 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13248 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13348 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13349 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13344 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13350 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13343 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13362 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13363 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13364 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13351 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13352 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13342 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13353 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13345 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13346 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13347 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13426 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13463 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13458 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13431 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13421 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13425 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13432 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 13430 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13418 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13434 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13457 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13423 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13428 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13422 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13419 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13433 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13456 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13427 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14289 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14262 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14261 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14263 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14744 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14749 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14269 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14192 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13720 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13813 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 13721 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15801 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14752 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14380 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 14375 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14360 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14358 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14357 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14378 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14362 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14361 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14356 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14373 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14374 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14377 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14384 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14464 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14756 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14463 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14462 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14742 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14747 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14732 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14766 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14567 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14656 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14767 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14781 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14782 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 14745 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14743 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14734 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14741 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14733 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14746 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14740 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14684 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14709 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14692 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14771 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14693 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15309 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14933 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15082 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15078 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 14962 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15441 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17387 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15518 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15316 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15414 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15307 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15393 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15212 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 15394 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15395 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15387 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15170 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15488 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15490 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15492 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15406 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15407 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15396 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15397 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15398 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15399 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15493 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15442 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15443 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15495 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15401 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15402 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15511 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15658 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15593 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15597 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15602 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15603 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 15604 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15607 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15608 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15613 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15606 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15609 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15612 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15601 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15610 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15617 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15589 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15588 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15590 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15592 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15591 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15594 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15614 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15619 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15605 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15600 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15599 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15598 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15595 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15596 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15761 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 15771 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15746 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17210 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15973 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16067 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15766 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15947 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15903 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15906 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15899 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15909 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15911 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15912 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15914 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15915 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15969 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15892 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15893 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15889 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15968 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15961 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15962 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16079 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16074 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16076 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 16053 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16071 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16150 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16570 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16101 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16392 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16126 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16077 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15978 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16013 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 15976 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16082 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16241 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16176 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16114 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16080 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16081 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16567 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16156 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16243 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16559 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16155 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16154 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16181 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16182 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 16183 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16184 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16185 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16186 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16187 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16188 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16189 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16190 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16191 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16192 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16453 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16414 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16409 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16412 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16263 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16265 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16266 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16267 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16417 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16725 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16496 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16497 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16554 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16522 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16534 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 16565 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16537 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16535 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16532 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16527 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16560 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16545 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16557 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16552 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16547 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16568 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16543 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16539 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16540 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16563 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16541 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16851 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16852 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17669 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17612 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17071 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16923 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16920 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16922 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16957 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 16959 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16952 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16953 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16955 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16956 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17041 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17042 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16919 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16924 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16921 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16974 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 16971 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17700 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17330 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17333 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17335 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17361 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17352 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17360 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17343 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17339 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17364 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17362 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17357 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17355 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 17345 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17349 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17353 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17359 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17356 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17363 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17341 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17347 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17344 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17350 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17351 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17354 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17358 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17346 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17342 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17340 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17348 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17325 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17312 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17326 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17573 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17591 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17590 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17574 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17575 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 17540 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17586 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17571 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17624 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17587 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17570 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17549 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17543 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17546 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17548 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17727 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17730 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17747 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17537 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18218 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17625 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17589 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17622 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17551 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17616 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17813 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17812 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17661 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17660 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17656 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 17662 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17963 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17638 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17635 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17751 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17761 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17763 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17752 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17754 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17755 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17756 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17758 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17760 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17846 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18347 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18067 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17844 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17749 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17765 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17843 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17840 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17820 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18179 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18435 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18003 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 17912 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17835 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17838 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17841 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17842 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17836 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17905 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 17907 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18196 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18077 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18437 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18159 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18171 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18176 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18208 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18136 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18137 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18503 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18511 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18510 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18617 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18480 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18630 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18631 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18569 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 18696 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18657 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18750 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18698 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18649 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18660 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18655 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18756 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18652 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18648 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18646 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18642 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18639 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18752 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18644 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18651 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18641 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18653 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18693 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18691 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18694 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18676 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18675 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18618 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18774 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 18773 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18776 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18795 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18775 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20177 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 101 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 119 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 18636 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18663 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18661 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18664 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18633 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18638 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18695 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18692 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18690 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18669 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18674 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18689 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18659 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18647 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18687 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18685 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18683 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18680 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 18679 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18686 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18688 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18672 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18662 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18665 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18703 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18668 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18667 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18666 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18678 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18677 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18632 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18640 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18658 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18643 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18656 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18654 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18650 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18670 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18671 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18673 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18635 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18637 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18797 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 18815 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18833 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18862 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18865 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18884 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18855 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18822 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18814 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18985 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18992 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18994 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18991 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18996 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18997 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19001 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19003 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19005 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19007 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19008 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19009 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19010 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19012 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19013 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19016 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 18998 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 19000 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19063 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19065 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19085 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19079 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19080 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19081 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19097 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19100 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19099 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19103 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19096 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19107 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19095 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19290 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19198 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19286 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19298 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19277 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19388 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19416 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19323 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19320 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19361 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19310 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 19311 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19317 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19375 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19313 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19318 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19363 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19360 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19352 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19354 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19377 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19358 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19359 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19348 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19642 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19608 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19626 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19413 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19370 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19562 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 29 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 30 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 31 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 32 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 82 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 33 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 80 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 81 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 370 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 34 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 360 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 302 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 35 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 19936 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19939 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19940 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19640 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19552 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19560 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19632 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19637 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19551 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19555 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19635 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19639 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19611 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19677 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19614 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19680 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19967 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 304 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 19969 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 305 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 19963 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 84 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 19670 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19664 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19655 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19648 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19659 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19667 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19652 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19669 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19675 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19649 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19644 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19662 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19678 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19646 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19641 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19645 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19650 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19653 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19656 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19643 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19647 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 20054 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19889 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19892 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19895 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19849 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19893 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19897 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19899 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19901 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19894 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19903 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19905 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19908 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19909 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19864 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19866 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19868 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19869 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19858 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19860 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19861 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 136 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 20004 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19959 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19944 of 2021 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 19945 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20257 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 38 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 17 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 19975 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19977 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20003 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19982 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19984 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19985 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20013 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19987 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20005 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19989 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19992 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20018 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20008 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 19994 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20006 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 20007 of 2021 With R/SPECIAL CIVIL APPLICATION NO. 311 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 310 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 307 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 19 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 18 of 2022 With
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
R/SPECIAL CIVIL APPLICATION NO. 151 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 156 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 159 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 161 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 163 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 165 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 166 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 167 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 169 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 171 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 173 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 176 of 2022 With R/SPECIAL CIVIL APPLICATION NO. 178 of 2022
FOR APPROVAL AND SIGNATURE:
HONOURABLE MS. JUSTICE SONIA GOKANI
and
HONOURABLE MS. JUSTICE NISHA M. THAKORE
==========================================================
1 Whether Reporters of Local Papers may be allowed to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy of the judgment ?
4 Whether this case involves a substantial question of law as to the interpretation of the Constitution of India or any order made thereunder ?
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
========================================================== D G PATEL CONSTRUCTION PVT. LTD.
Versus UNION OF INDIA ========================================================== Appearance:
SR. ADVOCATE MR TUSHAR HEMANI, SR.ADV. MR SAURABH SOPARKAR MS VAIBHAVI K PARIKH, MR DARSHAN R PATEL, MR SN DIVATIA, MR AVINASH PODDAR, MR TEJ SHAH, MR HARDIK VORA, MR VIJAY S RANJAN, MR VIJAY H PATEL, MR JAIMIN R DAVE with MR PRIYANK S DAVE, MS HIRVA R DAVE, MR BS SOPARKAR, MR SUDHIR MEHTA with MS SHAILLEE S MEHTA, MR PRATIK THAKKAR, MS NUPUR D SHAH, MR AADITYA D BHATT with MS CHANDNI S JOSHI, MR PRATIK P THAKKAR, MR HEMANG H PARIKH, MR RASHESH H PARIKH, MR JAIMIN A GANDHI, PARIMALSINH PARMAR, MS SHURUNJAL T SHAH, DIVYA S AGRAWAL, MR DARSHAN B GANDHI, MR SP MAJMUDAR with MR HIREN J TRIVEDI, MR ABHISHEK M MEHTA, MR MANISH J SHAH, DIVYA S AGRAWAL, MR PAVAN S GODIAWALA, MR HARDIK V VORA, MR RAJ S TANNA, MR KETAN H SHAH with MR AMAN K SHAH, MR HARDIK VYAS, MR HARDIK P MODH, MR JIMI S PATEL, MS ZEAL H SHAH, MR FENIL H MEHTA, MR PANKAJ K SONI, MR HB CHAMPAVAT, MS HIMADRI SHARMA, MS RUMI M GANDHI, MS NIKITA C GANDHI, MR CHINMAY M GANDHI, MR ANKIT M TALSANIA, TIRTH NAYAK, SM DAVE, MR PRIYAM M SHAH, MR SHIVAM D PARIKH, for the Respective
MR DEVANG VYAS(2794) for the Respondent(s) No. 1 MR MR BHATT, MR.VARUN K.PATEL, MR PATHIK M ACAHRYA, for the
MRS KALPANAK RAVAL, MR NIKUNT K RAVAL, (1046) for the
==========================================================
CORAM:HONOURABLE MS. JUSTICE SONIA GOKANI and HONOURABLE MS. JUSTICE NISHA M. THAKORE
Date : 06/05/2022
CAV JUDGMENT/ORDER
(PER : HONOURABLE MS. JUSTICE SONIA GOKANI)
1. This is a group of petitions challenging the constitutional
validity and vires of the explanation contained in Notification
No. 20/2021 dated 31.03.2021 as well as Notification No.
38/2021 dated 27.04.2021 and further challenges the
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
consequential notices under Section 148 of the Income Tax
Act (hereinafter referred to as the 'IT Act') as is existed and
was applicable upto 31.03.2021. This being the group of
petitions, the lead petition is Special Civil Application No.
12621 of 2021 and the basic facts necessary for the purpose
of this order are drawn from the same.
2. The petitions are prayed under Article 226 of the
Constitution of India claiming the constitutional rights
guaranteed under Articles 14 and 19(1)(g) of the Constitution
of India, against the respondent - State.
3. Broadly challenge is primarily on the four grounds; (i)
the explanation contained in Notification No. 20/2021 dated
31.03.2021 and Notification No. 38/2021 dated 27.04.2021 is
ultra-vires Section 3(1) of the Taxation and Other Laws
(Relaxation and Amendment of Certain Provisions) Act, 2020
(hereinafter referred to as the 'TOL Act') as the said section
only allows extension of time limit for completion or
compliance of such action mentioned therein and does not
extend the applicability of laws; (ii) the explanation in
Notification No. 20/2021 dated 31.03.2021 and Notification
No. 38/2021 dated 27.04.2021 mandating the application of
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
the unamended provisions is in excess of the powers
delegated by the TOL Act; (iii) the law enacted by the
parliament and in effect from 01.04.2021 is applicable to the
notices issued under Section 148 of the Act on or after
01.04.2021 and therefore, the impugned notice issued on the
basis of unamended provisions is without jurisdiction and bad
in law; and (iv) two different laws dealing with the common
situation cannot operate simultaneously i.e. the law enacted
w.e.f. 01.04.2021 and the law as per explanation contained in
the said notification.
4. As urged the explanation contained in the impugned
Notification No. 20/2021 dated 31.03.2021 as well as the
Notification No. 38/2021 dated 27.04.2021 being
unconstitutional need to be struck down in the larger interest
and therefore, the impugned notice issued under Section 148
of the IT Act for the year under consideration is sought to be
declared as illegal and barred by limitation and without
jurisdiction.
5. The prayers sought by the petitioner in the lead matter
being Special Civil Application No. 12621/2021 are as
follows:-
"(a) declare that the Explanation contained in Notification No. 20/2021 dated 31.03.2021 as well as Notification No. 38/2021 dated 27.04.2021 [ANNEXURE "A (Colly.)" to this petition] is ultra
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
vires the Constitution of India and liable to be struck down;
(b) quash and set aside the impugned notice at ANNEXURE "B" to this petition;
(c) pending the admission, hearing and final disposal of this petition, to stay the implementation and operation of the Explanation contained in Notification No. 20/2021 dated 31.03.2021 as well as Notification No. 38/2021 dated 27.04.2021 [ANNEXURE "A(Colly.) to this petition];
(d) pending the admission, hearing and final disposal of this petition, to stay the implementation and operation of the notice at ANNEXURE "B" to this petition and stay the further proceedings for the Assessment Year 2013-14;
(e) any other and further relief deemed just and proper be granted in the interest of justice;
(f) to provide for the cost of this petition."
6. We have extensively heard learned senior counsels and
learned counsels on both the sides and these matters were
posted for pronouncement on merit.
7. In wake of the pronouncement of the Apex Court in case
of Union of India and Others vs. Ashish Agarwal [Civil
Appeal No. 3005/2022 and allied matters, decided on
04.05.2022] all the captioned writ petitions are ordered to be
disposed of without any requirement of adjudication on merit.
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
7.1. Profitable it would be to reproduce the findings and
observations made by the Apex Court:-
"10. In view of the above and for the reasons stated above, the present Appeals are ALLOWED IN PART. The impugned common judgments and orders passed by the High Court of Judicature at Allahabad in W.T. No. 524/2021 and other allied tax appeals/petitions, is/are hereby modified and substituted as under: -
(i) The impugned section 148 notices issued to the respective assessees which were issued under unamended section 148 of the IT Act, which were the subject matter of writ petitions before the various respective High Courts shall be deemed to have been issued under section 148A of the IT Act as substituted by the Finance Act, 2021 and construed or treated to be show-cause notices in terms of section 148A(b). The assessing officer shall, within thirty days from today provide to the respective assessees information and material relied upon by the Revenue, so that the assesees can reply to the show-cause notices within two weeks thereafter;
(ii) The requirement of conducting any enquiry, if required, with the prior approval of specified authority under section 148A(a) is hereby dispensed with as a onetime measure vis-à-vis those notices which have been issued under section 148 of the unamended Act from 01.04.2021 till date, including those which have been quashed by the High Courts. Even otherwise as observed hereinabove holding any enquiry with the prior approval of specified authority is not mandatory but it is for the concerned Assessing Officers to hold any enquiry, if required;
(iii) The assessing officers shall thereafter pass orders in terms of section 148A(d) in respect of each of the concerned assessees; Thereafter after following the procedure as required under section 148A may issue notice under section 148 (as substituted);
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
(iv) All defences which may be available to the assesses including those available under section 149 of the IT Act and all rights and contentions which may be available to the concerned assessees and Revenue under the Finance Act, 2021 and in law shall continue to be available.
11. The present order shall be applicable PAN INDIA and all judgments and orders passed by different High Courts on the issue and under which similar notices which were issued after 01.04.2021 issued under section 148 of the Act are set aside and shall be governed by the present order and shall stand modified to the aforesaid extent. The present order is passed in exercise of powers under Article 142 of the Constitution of India so as to avoid any further appeals by the Revenue on the very issue by challenging similar judgments and orders, with a view not to burden this Court with approximately 9000 appeals. We also observe that present order shall also govern the pending writ petitions, pending before various High Courts in which similar notices under Section 148 of the Act issued after 01.04.2021 are under challenge.
12. The impugned common judgments and orders passed by the High Court of Allahabad and the similar judgments and orders passed by various High Courts, more particularly, the respective judgments and orders passed by the various High Courts particulars of which are mentioned hereinabove, shall stand modified/substituted to the aforesaid extent only."
8. All the petitions stand disposed of in terms of the said
order passed by the Apex Court.
9. We clarify that in any of these petitions, if there exist
any other issue other than of Section 148 of the Income Tax
C/SCA/12621/2021 CAV JUDGMENT DATED: 06/05/2022
Act, 1961, the liberty is reserved in favour of the particular
writ petitioner to file a fresh petition in accordance with law.
10. Disposed of accordingly with no order as to cost.
(SONIA GOKANI, J)
(NISHA M. THAKORE,J) Bhoomi
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!