Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Special Land Acquisition Officer vs Patel Mohanbhai Nathabhai
2025 Latest Caselaw 2429 Guj

Citation : 2025 Latest Caselaw 2429 Guj
Judgement Date : 11 August, 2025

Gujarat High Court

Special Land Acquisition Officer vs Patel Mohanbhai Nathabhai on 11 August, 2025

                                                                                                               NEUTRAL CITATION




                           C/FA/1944/2014                                     JUDGMENT DATED: 11/08/2025

                                                                                                                undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                              R/FIRST APPEAL NO. 1944 of 2014


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MR. JUSTICE HEMANT M. PRACHCHHAK
                      ================================================================

                                  Approved for Reporting                      Yes           No

                      ================================================================
                                       SPECIAL LAND ACQUISITION OFFICER & ANR.
                                                       Versus
                                             PATEL MOHANBHAI NATHABHAI
                      ================================================================
                      Appearance:
                      MS ROSHNI PATEL, ASST. GOVERNMENT PLEADER for the Appellant(s)
                      No. 1,2
                      MR AV PRAJAPATI(672) for the Defendant(s) No. 1
                      ================================================================

                        CORAM:HONOURABLE MR. JUSTICE HEMANT M.
                              PRACHCHHAK

                                                          Date : 11/08/2025

                                                         ORAL JUDGMENT

1. Present appeal is fled by the appellant under Section 54 of the Land Acquisition Act r/w Section 96 of the Indian Penal Code challenging the judgement and award dated 04.01.2014 passed by the learned Principal Sr. Civil Judge, Kadi in L.A.R. No.505 of 2013.

2. Brief facts leading to the present appeal are that the State has acquired the land situated at village Sankhalpur, Tal. Bechraji, Dist. Mehsana for the public purpose i.e. for the construction of Manawada Sankhalpur-2 Minor Canal under Narmada Project and accordingly, the land was acquired. The

NEUTRAL CITATION

C/FA/1944/2014 JUDGMENT DATED: 11/08/2025

undefined

notification under Section 4 of the Land Acquisition Act was published on 30.06.2007 and declaration under Section 6 of the Act was published on 23.09.2008.

2.1 Thereafter, Special Land Acquisition Officer had passed award on 25.06.2010 in LAQ case No. 76 of 2006 awarding compensation for the acquired lands at the rate of Rs.7/- per sq. mtr. for the acquired lands.

2.2 Being aggrieved and dissatisfied with the same the claimant has filed Land Acquisition Reference Case No. 505 of 2013 before the Reference Court whereby, the Reference Court has awarded Rs.438.62ps. per sq. mtr. with 12% interest p.a. Being aggrieved and dissatisfied with the same, the State has preferred the present appeal.

3. Heard learned AGP Ms. Roshni Patel for the appellants and learned Advocate Mr. A.V. Prajapati for the respondent - claimant.

4. Ms. Patel, learned AGP for the appellant-State has contended that similarly situated respondents, against whom the State has preferred an appeal, some of the appeals have been settled before the Lok Adalat and therefore, under such circumstances, it is not open for the respondent-claimant to raise the contention that the appeals were not decided on merits.

4.1 Ms. Patel, learned AGP has submitted that the Reference

NEUTRAL CITATION

C/FA/1944/2014 JUDGMENT DATED: 11/08/2025

undefined

Court has committed an error in exercising the jurisdiction, which is not vested in it by law. She has also submitted that the Reference Court has committed an error in awarding the additional compensation on higher, side, over and above the compensation already awarded by the Special Land Acquisition Officer.

5. As against that, Mr. Prajapati, learned advocate appearing on behalf of the respondent-claimant has raised an objection with regard to considering the First Appeal on its merits. Learned Advocate has submitted that as such, the impugned judgement and award was passed in a common group of LAR cases and whereas according to the learned advocate, in some of the LARs, the appellant State either did not file any appeal or having filed appeals, have not contested the same more particularly since, as per the policy of the State Government, any amount awarded less than Rs.5,00,000/- would be treated as a petty claim, against which no appeal is required to be filed or to be heard on merits.

5.1 Mr. Prajapati, learned advocate for the respondent- claimant, has submitted that other group of appeals arising from the same acquisition being First Appeal Nos.1945 of 2014, 1946 of 2014, 1948 of 2014, 1949 of 2014 and 1950 of 2014 have been settled in the Lok Adalat on the ground of petty claim, whereby, the State has already accepted the award passed by the Reference Court and now it is not fair on the part of the appellant State to argue the present appeal on merits and the State Government may not be permitted to

NEUTRAL CITATION

C/FA/1944/2014 JUDGMENT DATED: 11/08/2025

undefined

adopt the policy of pick and choose.

5.2 Mr. Prajapati, learned counsel for the respondent has relied upon the decision of the Hon'ble Apex Court in case of Shivappa Etc. Etc. Vs. The Chief Engineer & Ors., in Civil Appeal Nos.2694-2700 of 2023, wherein the Hon'ble Apex Court had inter alia observed that in a similar situation, where group of appeals were preferred against a common judgement and award, and whereas the State Government had withdrawn some of the appeals, therefore, the State Government could not be permitted to contest the other appeals. Relevant observations at paragraphs 9 to 11 are reproduced herein below for benefits:-

"9. In the said case also, the Reference Court had granted compensation at the rate of Rs.4,61,250/- per acre. The High Court, vide order dated 8.3.2016 has allowed the said appeal(s) to be withdrawn and the same had been placed on record before this Court in I. A. No.59170 of 2016. Though a period of more than six years had lapsed, the said position is not contested by the respondents.

10. The State or its instrumentalities cannot be permitted to adopt an attitude of pick and choose.

11. If the State has accepted the award of the Reference Court in respect of some of the claimants, it cannot be permitted to adopt a different treatment to the other claimants. Such an attitude smacks of patent discrimination."

6. Considering the law laid down by the Hon'ble Apex Court and considering the submissions on behalf of learned advocates, since the appellant does not dispute the fact that the appellant either, after having preferred appeals in other LAR Cases, had withdrawn some of them as the claim as per

NEUTRAL CITATION

C/FA/1944/2014 JUDGMENT DATED: 11/08/2025

undefined

the Circular was petty claim and thereafter, merely on account of the fact that the additional amount awarded to the present claimant exceeds the cut-off for a petty claim, the State Government would not be permitted to question the same, more particularly since the State has accepted the very same award of the learned Reference Court with regard to other claimants. As observed by the Hon'ble Apex Court, such an attitude would smack of patent discrimination and cannot be countenanced.

7. In view of the observations made by the Hon'ble Apex Court and in view of the facts narrated herein above, I am of the opinion that the present First Appeal may not be permitted to be contested and is hereby dismissed. It is clarified that present order shall not be treated as precedent in any other matter.

8. The amount deposited by the appellant - State shall be disbursed in favour of respondent-claimant after following due procedure through R.T.G.S. / N.E.F.T. within a period of eight weeks from the date of receipt of copy of this order. Interim relief, if any, stands vacated forthwith. Record and proceedings if received, be sent back to the concerned Reference Court forthwith.

(HEMANT M. PRACHCHHAK,J)

Dolly

 
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