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

Kaniyalal Vanmalibhai Patel Huf vs State Of Gujarat
2023 Latest Caselaw 3109 Guj

Citation : 2023 Latest Caselaw 3109 Guj
Judgement Date : 20 April, 2023

Gujarat High Court
Kaniyalal Vanmalibhai Patel Huf vs State Of Gujarat on 20 April, 2023
Bench: Biren Vaishnav
     C/SCA/6805/2023                                ORDER DATED: 20/04/2023




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/SPECIAL CIVIL APPLICATION NO.6805 of 2023

==========================================================
          KANIYALAL VANMALIBHAI PATEL HUF
                       Versus
                 STATE OF GUJARAT
=========================================
Appearance :
MR HIREN H SATANI for the Petitioners.
S M KIKANI for the Petitioners.
MS SHRUNJAL SHAH, AGP ON ADVANCE COPY SERVED TO GOVERNMENT
PLEADER for the Respondent Nos.1 & 2.
MS ARCHANA U AMIN for the Respondent Nos.3,4
=========================================

 CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR.
       JUSTICE A.J.DESAI
       and
       HONOURABLE MR. JUSTICE BIREN VAISHNAV

                      Date : 20/04/2023
                       ORAL ORDER

(PER : HONOURABLE THE ACTING CHIEF JUSTICE MR.

JUSTICE A. J. DESAI)

1. Learned advocate Ms. Archana Amin is permitted to file her appearance for respondent Nos.3 and 4. Registry shall accept the same.

2. Rule returnable forthwith. Mr. Utkarsh Sharma, learned AGP and Ms. Archana Amin, learned advocate waive service of notice of rule on behalf of the respective respondents.

3. With consent of learned advocates for the respective parties, the matter is taken up for final hearing.

4. In this petition, the prayer of the petitioners is that the

C/SCA/6805/2023 ORDER DATED: 20/04/2023

award be recomputed in light of the order dated 12.09.2019 passed by the Division Bench of this Court in Special Civil Application No.8734 of 2019, by which, the respondents were directed to compute the compensation by applying Factor - 2 as per the provisions of Section 26(2) of the Right to Fair Compensation And Transparency in Land Acquisition, Rehabilitation And Resettlement Act, 2013.

5. Mr. S. M. Kikani, learned advocate appearing for the petitioners, has relied upon the order dated 06.03.2023 passed by this Court in Special Civil Application No.3756 of 2023 and allied matters. Relevant Para - 5 of the above referred order reads as under :-

"5. We have heard learned advocates appearing for

the respective parties and also gone through the order

dated 17.1.2023 passed by coordinate Bench of this

Court in Special Civil Application No.709 of 2023

which involves similar issue. Hence, we pass the

following order :-

(1) These petitions stand disposed of and in light of

the agreement on the part of petitioners for these

matters also being referred to competent authority

viz., respondent No.2 for consideration of claim of

parties by keeping open all the issues to be decided in

appropriate matter. We direct the respondent No.2 to

recompute the market value of the land of petitioners

by applying appropriate multiplication factor for the

amount of compensation by following the law laid

C/SCA/6805/2023 ORDER DATED: 20/04/2023

down by the Hon'ble Apex Court in all respects.

(2) The authority shall also keep in mind the

judgment rendered by the Hon'ble Apex Court in the

Special Leave Petition (Civil) Diary No. 18777 of 2020

as also decision of this Court in Special Civil

Application No. 8734 of 2019 and publish the award

under Section 20F of the Railways Act and this

exercise shall be undertaken within a period of eight

(8) weeks from the date of receipt of copy of this order.

Registry is directed to place a copy of this order in

each connected matters."

6. In view of the above, the respondents are directed to consider the case of the petitioner for awarding the benefit of Factor - 2 in light of the directions issued by this Court by passing order dated 06.03.2023 in Special Civil Application No. 3756 of 2023 and allied matters within a period of 10 weeks from the date of receipt of this order. In view of the above direction, present petition stands disposed of.

(A. J. DESAI, ACJ)

(BIREN VAISHNAV, J)

SAVARIYA

 
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