Citation : 2023 Latest Caselaw 2584 Guj
Judgement Date : 28 March, 2023
C/FA/1034/2023 ORDER DATED: 28/03/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1034 of 2023
==========================================================
THOBANBHAI SAVJIBHAI
Versus
DEPUTY COLLECTOR AND SPECIAL LAND ACQUISITION OFFICER AND
REHABILITATION (IRRIGATION)
==========================================================
Appearance:
MR KRUSHNAKANT D PATEL(10632) for the Appellant(s) No. 1
MR TEJAS P SATTA(3149) for the Appellant(s) No. 1
for the Defendant(s) No. 2
MR AKASH CHHAYA, ASSISTANT GOVERNMENT PLEADER for the
Defendant(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
Date : 28/03/2023
ORAL ORDER
1. Heard learned Advocate Mr. Tejas P. Satta for the appellant and
learned AGP Mr. Akash Chhaya for the respondent-State.
2. Admit. Learned AGP waives service of notice of admission on
behalf of the respondent-State.
3. By way of this appeal, the appellant challenges the judgment and
award passed by the learned 10th Additional Senior Civil Judge,
Jamnagar, dated 05.05.2018 in Land Acquisition Reference Case No. 502
of 2006, whereby the learned Civil Court had disposed of the Reference
C/FA/1034/2023 ORDER DATED: 28/03/2023
Case as rejected without any interference as regards the amount awarded
to the claimant.
4. It appears that a learned Co-ordinate Bench of this Court vide an
order dated 15.11.2022 while issuing notice, had noted the peculiar facts
of the case and kept the appeal for final disposal.
5. Today, with consent of the parties the appeal is taken up for final
disposal.
6. It appears that the learned Reference Court, for rejecting the Land
Acquisition Reference Case, had come to a conclusion that the appellant-
claimant could not prove that the award passed by the Collector was
inadequate or disproportionate since the appellant had not led any
evidence to prove that the amount of compensation awarded by the
Collector was inadequate or disproportionate. This Court in this regard
has considered the decisions of learned Co-ordinate Benches of this Court
relied upon by learned Advocate Mr. Satta, more particularly decision of
learned Coordinate Bench (Coram : Mr. A.J. Desai,J) in First Appeal No.
4699 of 2019 dated 03.10.2019 and the decision of learned Co-ordinate
Bench (Coram : Mr. Aniruddha P. Mayee, J) in First Appeal No. 862 of
C/FA/1034/2023 ORDER DATED: 28/03/2023
2022 and allied matters, dated 29.06.2022. (which appears to be passed in
relation to lands situated in the same village.)
7. Considering the aforesaid decisions of the learned Co-ordinate
Benches, it appears that the learned Co-ordinate Benches have taken a
view that the Competent Court, after the material which may be placed on
the record by the claimant or the acquisition authorities, could decide
whether the land owner was entitled to adequate compensation and
whereas the learned Co-ordinate Benches had also observed that while
the case would be required to be remanded back, but at the same time the
claimant would not be entitled to interest from the date of the impugned
judgment till the date of passing of the order by this Court.
8. Having regard to such view taken by the learned Co-ordinate
Benches, therefore the impugned judgment and award deserves to be
interfered with, more particularly since in the considered opinion of this
Court, the Competent Court i.e. the Reference Court ought not to have
rejected the Reference Case merely on the ground that the land owner did
not lead any evidence and whereas it was open for the Competent Court
to have taken an independent decision by relying upon the necessary
documents including the award in question as well as other comparable
C/FA/1034/2023 ORDER DATED: 28/03/2023
sale instances of surrounding lands, earlier awards etc. passed with regard
to lands in the near vicinity.
9. In this view of the matter, the judgment and award dated
05.05.2018 passed by the learned 10th Additional Senior Civil Judge,
Jamnagar, in Land Acquisition Reference Case No. 502 of 2006, is
hereby quashed and set aside. Furthermore, since it is clear that the
appellant himself did not lead any evidence before the learned Reference
Court, therefore it is directed that if the Reference Court makes any
enhancement in the award amount, then the appellant would not be
entitled to any interest for the period from the date of the impugned
decision of the Reference Court till today i.e. from 05.05.2018 to
28.03.2023.
10. In view of the above order, the learned Reference Court shall hear
and decide the Land Acquisition Reference Case No. 502 of 2006 and
whereas the appellant herein original claimant shall lead evidence
documentary as well as oral and shall further co-operate with the learned
Reference Court for expeditious hearing of the Reference Case. It is also
directed that the learned Reference Court shall decide the Reference Case
on merits within a period of six months from the date of receipt of the
C/FA/1034/2023 ORDER DATED: 28/03/2023
present order.
11. With the above observations and directions, the present appeal
stands disposed of as partly allowed.
(NIKHIL S. KARIEL,J) Mrs. J. J. Kedia
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!