Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chaturbhai Shivabhai Patel Expired ... vs Special Land Acquisition Officer
2024 Latest Caselaw 1957 Guj

Citation : 2024 Latest Caselaw 1957 Guj
Judgement Date : 4 March, 2024

Gujarat High Court

Chaturbhai Shivabhai Patel Expired ... vs Special Land Acquisition Officer on 4 March, 2024

                                                                                 NEUTRAL CITATION




     C/FA/685/2024                               ORDER DATED: 04/03/2024

                                                                                  undefined




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/FIRST APPEAL NO. 685 of 2024

==========================================================
   CHATURBHAI SHIVABHAI PATEL EXPIRED (THROUGH HIS LEGAL
                       HEIRS) & ORS.
                           Versus
          SPECIAL LAND ACQUISITION OFFICER & ANR.
==========================================================
Appearance:
DECEASED LITIGANT for the Appellant(s) No. 1
MR.PINANK J RAIYANI(10166) for the Appellant(s) No. 1.1,1.2
MR ADITYA DAVDA, AGP for the Defendant(s) No. 1
MR RUTVIJ S OZA(5594) for the Defendant(s) No. 2
==========================================================

 CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                            Date : 04/03/2024

                             ORAL ORDER

1. Heard learned Advocate Mr.Pinank Raiyani for appellants and

learned AGP Mr. Aditya Davda for the respondent-State in the

matters. Learned Advocate Mr.Rutvij Oza appears and submits that

he has filed his vakalatnama for respondent No.2 in some of the

matters and he would file vakalatnama for respondent No.2 during

the course of the day, as he has instruction to appear for respondent

No.2. Permission is granted. Mr.Oza is permitted to file his

vakalatnama for respondent No.2.








                                                                                 NEUTRAL CITATION




     C/FA/685/2024                              ORDER DATED: 04/03/2024

                                                                                 undefined




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

behalf of the respondent-State and learned Advocate Mr.Oza waives

service of notice of admission for respondent No.2.

3. By way of this appeal, the appellants challenge the judgment and

decree passed by the learned 2nd Additional Senior Civil Judge,

Dhangadhra, District Surendranagar dated 22.5.2017 in Land

Acquisition Reference Case No.114 of 2002, whereby the learned

Civil Court had disposed of the Reference Cases 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 13.4.2023 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

NEUTRAL CITATION

C/FA/685/2024 ORDER DATED: 04/03/2024

undefined

Acquisition Reference Case, had come to a conclusion that the

appellant - claimants could not prove that the award passed by the

Collector was inadequate or disproportionate, since the appellants

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.Raiyani, 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 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 claimants or the acquisition authorities,

could decide whether the land owners were entitled to adequate

NEUTRAL CITATION

C/FA/685/2024 ORDER DATED: 04/03/2024

undefined

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 claimants 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 decree 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 Cases 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 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 decree passed by the

NEUTRAL CITATION

C/FA/685/2024 ORDER DATED: 04/03/2024

undefined

learned 2nd Additional Senior Civil Judge, Dhangadhra, District

Surendranagar dated 22.5.2017 in Land Acquisition Reference Case

Nos.114 of 2002, is hereby quashed and set aside. Furthermore,

since it is clear that the appellants themselves 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 appellants 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 22.5.2017 to 04.03.2024.

10. In view of the above order, the learned Reference Court shall

hear and decide the Land Acquisition Reference Case Nos.114 of

2002 and whereas the appellants herein - original claimants shall

lead evidence documentary as well as oral and shall further co-

operate with the learned Reference Court for expeditious hearing of

the Reference Cases, more particularly as per oral undertaking of

learned Advocate Mr.Pinank Raiyani for the appellants. It is also

directed that the learned Reference Court shall decide the Reference

Cases on merits within a period of six months from the date of

NEUTRAL CITATION

C/FA/685/2024 ORDER DATED: 04/03/2024

undefined

receipt of the present order.

11. With the above observations and directions, the present appeal

stands disposed of as partly allowed.

(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 : MAIMS

 
 
Latestlaws Newsletter