Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajitsinh Hanubhai vs Additional Special Land Acquisition ...
2024 Latest Caselaw 1086 Guj

Citation : 2024 Latest Caselaw 1086 Guj
Judgement Date : 8 February, 2024

Gujarat High Court

Ajitsinh Hanubhai vs Additional Special Land Acquisition ... on 8 February, 2024

                                                                                    NEUTRAL CITATION




        C/FA/39/2024                               ORDER DATED: 08/02/2024

                                                                                    undefined




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/FIRST APPEAL NO. 39 of 2024

==========================================================
                        AJITSINH HANUBHAI
                               Versus
     ADDITIONAL SPECIAL LAND ACQUISITION OFFICER AND DEPUTY
                            COLLECTOR
==========================================================
Appearance:
MR RAJU K KOTHARI(2789) for the Appellant(s) No. 1
MR TEJAS P SATTA(3149) for the Appellant(s) No. 1
MR ADITYA DAVDA, AGP for the Defendant(s) No. 1,2
==========================================================

     CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                              Date : 08/02/2024

                               ORAL ORDER

1. Admit. Learned AGP waives service of notice of admission on

behalf of the respondents.

2. With the consent of learned advocates appearing for respective

parties, present First Appeal is taken up for final hearing today.

3. By way of present First Appeal filed under Section 54 of the Land

Acquisition Act, 1889 read with Section 96 of the Code of Civil

Procedure, 1908, the appellant herein - original claimant has challenged

the judgment and award dated 25.09.2023 passed by the learned 2nd

NEUTRAL CITATION

C/FA/39/2024 ORDER DATED: 08/02/2024

undefined

Additional Senior Civil Judge, Dholka in Land Acquisition Reference

Case Nos.197/2015 to 214/2015 mainly on the ground that proper

opportunity of hearing was not given to the appellant - original claimant.

4. The short facts arising from the record as under :-

5. That the respondent authority issued Notification under Section 4

of the Land Acquisition Act, 1889 (hereinafter referred to as "Acquisition

Act") on 25.06.2009 for acquisition of lands situated at village Aranej,

Taluka Dholka, District Ahmedabad (hereinafter referred to as "lands in

question") for the purpose of Bagodara - Aranej - Tarapur - Vasad Four

Track Road and thereafter, the learned Deputy Collector, Ahmedabad

passed the award on 30.11.2010 under Section 11 of the Acquisition Act

and awarded compensation at the rate of Rs.12/- per Sq. Meter.

6. That, the appellant herein - original claimant being aggrieved and

dissatisfied with the amount of compensation, made reference under

Section 18 of the Acquisition Act before the competent Civil Court,

which was numbered as Land Acquisition Reference Case No.201 of

2015 along with other reference cases filed by similarly situated farmers.

That, the said land reference cases were listed for hearing on several

NEUTRAL CITATION

C/FA/39/2024 ORDER DATED: 08/02/2024

undefined

occasions. The Advocate for the original claimants also appeared,

however on the date of hearing the Advocate for the original claimant did

not remain present in the proceeding and therefore, by the impugned

order, the land reference cases have been dismissed by the learned 2nd

Additional Senior Civil Judge, Civil Court, Dholka after examining the

merits of the award, which was passed by the learned Deputy Collector.

7. Hence, the present First Appeal.

8. Learned advocate appearing for the original appellant - original

claimant would submit that initially the cases were listed before the

District Court and subsequently have been transferred to the Court of

learned 2nd Additional Senior Civil Judge, Dholka. He would submit that

the Advocate who had filed his appearance for the original claimant

before the Civil Court could not remain present on 25.09.2023. He,

therefore, would submit that if the opportunity to lead the evidence is

given to the original claimant, there are all chances that the learned

Reference Court may enhance the compensation awarded by the learned

Deputy Collector. He, therefore, would submit that the impugned

judgment and award be quashed and the Land Reference Case be

remanded to Reference Court for fresh consideration.





                                                                                     NEUTRAL CITATION




      C/FA/39/2024                                 ORDER DATED: 08/02/2024

                                                                                    undefined




9. On the other hand, learned Assistant Government Pleader would

submit that as per the observations made by the learned Reference Court,

notices was served and the original claimant had engaged the lawyer, who

could not remain present before the learned Reference Court and

therefore, the learned Reference Court delivered the judgment and award.

Learned Assistant Government Pleader would submit that if this Court is

inclined to accept the appeal and remand the matters to the learned

Reference Court for fresh consideration, appropriate observations be

made with regard to interest which the original claimants may be entitled

to under the Acquisition Act.

10. I have heard learned advocates appearing for the respective parties.

Perused the common judgment and award impugned in the present First

Appeal. It appears that initially, notice was issued to the original claimant

pursuant to which the concerned Advocate had filed appearance. It is

undisputed fact that the original claimant has not lead any evidence. It is

well settled principle that the lands in question belonging to the farmers

have been permanently acquired for the public purpose and therefore, the

farmers should be entitled to adequate compensation which can be

determined by the competent Court after examining material which may

NEUTRAL CITATION

C/FA/39/2024 ORDER DATED: 08/02/2024

undefined

be placed on record by the Government Officers as well as by the

claimant. Either party may produce necessary documents including the

sale instances of surrounding lands, earlier awards, if any, passed with

regard to acquisition of lands which are in near vicinity. Hence, I am of

the opinion that the present First Appeal is required to be accepted.

11. However, it appears that since the appellant herein and their

Advocate have remained negligent for their rights of the compensation

and the learned Reference Court has decided the reference cases on

25.09.2023, I am of the opinion that if any enhancement is made by the

learned Reference Court in the remanded proceedings, the appellant

herein shall not be entitled to interest from 29.05.2023 till 08.02.2024.

12. In view of the above, present First Appeal is allowed. Impugned

common judgment and award dated 25.09.2023 passed in Land

Acquisition Reference Case No.201 of 2015 is hereby quashed and set

aside. Land Acquisition Reference Case No.201 of 2015 is hereby

remanded to the learned Reference Court for fresh consideration. The

appellant herein - original claimant shall lead the evidence, documentary

as well as oral, and shall cooperate the learned Reference Court in

expeditious hearing of the reference case. The learned Reference Court

NEUTRAL CITATION

C/FA/39/2024 ORDER DATED: 08/02/2024

undefined

shall decide the reference case on remand on merits within a period of Six

Months from the date of receipt of the present order. The parties are also

directed to cooperate with the learned Reference Court in early disposal

of the Reference Cases.

(D. M. DESAI,J) VATSAL

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter