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

Mayurbhai Chhaganbhai Patel vs Competent Authority, National Highway ...
2024 Latest Caselaw 210 Guj

Citation : 2024 Latest Caselaw 210 Guj
Judgement Date : 9 January, 2024

Gujarat High Court

Mayurbhai Chhaganbhai Patel vs Competent Authority, National Highway ... on 9 January, 2024

Author: Sunita Agarwal

Bench: Sunita Agarwal

                                                                                NEUTRAL CITATION




     C/SCA/127/2024                             ORDER DATED: 09/01/2024

                                                                                undefined




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CIVIL APPLICATION NO. 127 of 2024

==========================================================
              MAYURBHAI CHHAGANBHAI PATEL
                          Versus
 COMPETENT AUTHORITY, NATIONAL HIGHWAY AUTHORITY OF INDIA
          AND SPECIAL LAND ACQUISITION OFFICER
==========================================================
Appearance:
MR UMANG H OZA(2440) for the Petitioner(s) No. 1
for the Respondent(s) No. 1,2
MR KRUTIK PARIKH AGP for the Respondent(s) No. 3
==========================================================

 CORAM:HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE
       SUNITA AGARWAL
       and
       HONOURABLE MR. JUSTICE ANIRUDDHA P. MAYEE

                           Date : 09/01/2024

                            ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL)

1. The petitioner is seeking re-determination of compensation under the award dated 14.08.2015 on the premise that he is entitled for compensation treating the land-in-question lying in "rural areas" as defined in the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as 'the Act, 2013').

2. The assertion of learned counsel for the petitioner is that petitioner was entitled to determination of compensation by applying Factor '2' as per the First Schedule of the Act, 2013, in the award itself i. e. which was passed on 14.08.2015. However, on account of a Notification dated 25.04.2014, wherein direction was given to the Special Land Acquisition Officer to declare the pending

NEUTRAL CITATION

C/SCA/127/2024 ORDER DATED: 09/01/2024

undefined

award under Section 11 of the Land Acquisition Act, 1894, by considering multiplying Factor '1' only, the award dated 14.08.2015 was passed by multiplying Factor '1' only in the First Schedule. As regards the application for application of Factor '2' in the First Schedule, the matter was kept pending as it was a policy decision of the State Government. However, the Notification dated 25.04.2014 has further clarified that the fact that the application of Factor '2' was a policy decision should be mentioned in the award itself and in future, when the State Government decides the multiplying factor for rural area as per the Act, 2013, then the additional compensation would be payable with interest as per the Act, 2013 by the acquiring body.

3. It is submitted by the learned counsel for the petitioner that the Notification notifying the policy decision with respect to application of Factor '2' as per First Schedule of the Act, 2013 was issued on 29.07.2016. The said Notification was later modified and certain disputes arose with respect to the subsequent Notifications dated 10.11.2016 and 11.09.2018, which has been decided by this Court vide judgment and order dated 12.09.2019 passed in Special Civil Application No.8734 of 2019, connected with other petitions. This Court, while setting aside the Government Resolutions dated 10.11.2016 and 11.09.2018 has issued directions to modify the awards and recompute the compensation qua the lands of the petitioners by multiplying the market value by application of Factor '2' and all other statutory benefits.

4. The submissions is that the judgment and order dated 12.09.2019 passed by this Court is being followed in subsequent writ petitions, wherein the issue has been raised with respect to declaration of award under the Act, 2013, without applying Factor

NEUTRAL CITATION

C/SCA/127/2024 ORDER DATED: 09/01/2024

undefined

'2' in Schedule - II of the Act, 2013.

5. Shri Maulik Nanavati, learned advocate appearing for the National Highways Authority of India would submit that the petitioners herein are entitled for consideration of their claim on the basis of the Government Resolution dated 29.07.2016, whereby the State Government had determined the application of Factor '2' under Section 26(1) of the Act, 2013 as per the First Schedule. However, the question as to whether the area-in-question is falling in rural area within the meaning of Rules, 2017 and, thus, application of Factor '2' in accordance with Section 26(1) of the Act, 2013, is to be inquired by the competent authority for determination of the claim of the petitioners herein.

6. Noticing the above, as we find that factual inquiry is required to be made at the ends of the competent authority, without entering into the merits of the claim of the parties, the present petition is being DISPOSED OF with the direction that the Competent Authority namely Special Land Acquisition Officer, Vadodara shall decide the claim of the petitioner by taking into consideration all attending circumstances / factors as per the provisions of Section 26(1) of the Act, 2013, keeping in mind the Government Resolution dated 29.07.2016 read with the Government Resolution dated 25.04.2014.

7. Notice be issued to the respondent - National Highways Authority of India, whose representatives are obliged to participate in the process of re-determination. The determination of all statutory benefits admissible to the petitioners shall be made by the competent authority namely Special Land Acquisition Officer, Vadodara, keeping in mind the observations made hereinabove, by passing a reasoned and speaking order, strictly in accordance with law, preferably within a period of three months from the date of

NEUTRAL CITATION

C/SCA/127/2024 ORDER DATED: 09/01/2024

undefined

receipt of the copy of this order.

8. It is clarified that in case, the petitioner is found entitled to enhanced compensation, the disbursement of the compensation shall be made strictly in accordance with the provisions of the Act, by putting notice and intimation to all concerned.

9. Pending Civil Application(s), if any, shall also stand disposed of, accordingly.

(SUNITA AGARWAL, CJ )

(ANIRUDDHA P. MAYEE, J.)

cmk

 
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