Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shah Dipeshbhai Manilal vs Competent Authority, National ...
2022 Latest Caselaw 8172 Guj

Citation : 2022 Latest Caselaw 8172 Guj
Judgement Date : 20 September, 2022

Gujarat High Court
Shah Dipeshbhai Manilal vs Competent Authority, National ... on 20 September, 2022
Bench: Ashutosh J. Shastri
     C/SCA/18535/2022                             ORDER DATED: 20/09/2022




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CIVIL APPLICATION NO. 18535 of 2022

==========================================================
                SHAH DIPESHBHAI MANILAL
                          Versus
 COMPETENT AUTHORITY, NATIONAL HIGHWAY AUTHORITY OF INDIA
          AND DY. COLLECTOR AND SDM, VADODARA
==========================================================
Appearance:
MR AJ YAGNIK(1372) for the Petitioner(s) No. 1
MS VRUNDA SHAH ASSISTANTGOVERNMENT PLEADER for the
Respondent(s) No. 1
MR MAULIK NANAVATI for the Respondent(s) No. 2
MR KSHITIJ AMIN for the Respondent (s) No. 3
==========================================================

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

                            Date : 20/09/2022

                        ORAL ORDER

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

1. We have heard Mr. Anand J. Yagnik, learned advocate for the petitioner, Ms. Vrunda Shah, learned Assistant Government Pleader for respondent No. 1, Mr. Maulik Nanavati, learned counsel for respondent No. 2 (National Highway Authority of India) and Mr. Kshitij Amin, learned Assistant Solicitor General for respondent No.3.

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

"A. Your Lordships Be pleased to hold and declare that land acquisition award for Village Sevasi annexed at ANNEXURE-C passed by the respondent Competent Authority And Special

C/SCA/18535/2022 ORDER DATED: 20/09/2022

Land Acquisition Officer under Section 3G(1) of the National Highways Act, 1956, in connection with acquisition of land for construction of Vadodara-Mumbai Six/Eight Lane Expressway and to the extent of determination of compensation as illegal and unconstitutional and Be Further Pleased to quash and set aside the impugned award only to the extent of manner and method in which the amount of compensation is determined and the actual amount is awarded without disturbing the entire land acquisition proceedings.

B. Your Lordships be pleased to direct the respondent Competent Authority/Special Land Acquisition Officer and the respondent National Highway Authority of India, in light of the ratio laid down by this Hon'ble Court in judgment and order dated 12.09.2019 passed in SCA No. 8734 of 2019 and confirmed by the Hon'ble Supreme Court vide order dated 07.01.2021 passed in Special Leave Petition [Civil] Diary No. 18777 of 2020, to apply multiplying factor 2.00 instead of 1.00 and thereby recalculate the compensation and Be Further Pleased to direct the respondent Competent Authority/ Special Land Acquisition Officer and respondent National Highway Authority of India to award the recalculated compensation within a period of three months from the date of the order.

C. Your Lordships be pleased to direct the respondents to recompute the compensation qua the lands of the petitioner by multiplying the market value as determined under Section 26(1) of the Act of 2013 with Factor 2 as per Section 26(2) and applying all other statutory benefits including solatium under Section 30(1), interest under Section 30(3) of the Act of 2013. and determine and pay such compensation with interest as per the ratio laid down by this Hon'ble Court in SCA 8734 of 2019 and other cognate matters and as confirmed by the Hon'ble Supreme Court passed in Special Leave Petition [Civil] Diary No. 18777 of 2020.

D. Be pleased to grant ad-interim or interim relief in terms of Clause B.

E. To pass any other and further reliefs that may be deemed fit and proper and in the interest of Justice and Equity.

C/SCA/18535/2022 ORDER DATED: 20/09/2022

3. It is the submission of Mr. Yagnik, learned advocate for the petitioner that petitioner is an agriculturist and is the owner of land bearing Block/Survey No. 791 situated within the revenue limits of village Sevasi, Taluka : Vadodara, District: Vadodara. The said land is under cultivation and he is totally dependent upon it for his livelihood. The land in question, according to Mr. Yagnik, learned 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 land is not covered under any urban area. According to Mr. Yagnik, learned advocate, the major economic 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 09.01.2014, issued by Government of India, in exercise of power under Section 3A of the National Highways Act, 1956, the land of the petitioner was undertaken for acquisition for the purpose of construction of Vadodara - Mumbai Express way and by virtue of further Notification under Section 3D, published on 29.12.2014, the lands vested in respondent no. 3. It is contended that for the purpose of compensation, the competent authority passed an award dated 28.06.2017 bearing No. LAQ/Vadodara-Mumbai Expressway/Sevasi/ Compensation Case No. 15 of 2013 and the market value of the acquired lands was arrived at and though the land acquired is 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 -

C/SCA/18535/2022 ORDER DATED: 20/09/2022

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 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 petitioner is 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

C/SCA/18535/2022 ORDER DATED: 20/09/2022

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 petitioner has moved for re- determination of compensation before the Arbitrator under Section 3G (5) of the National Highways Act, 1956, the petitioner 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) DHARMENDRA KUMAR

 
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 : MAIMS

 
 
Latestlaws Newsletter