Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Heirs Of Deceased Chauhan Ambabhai ... vs Special Land Acquisition Officer, ...
2025 Latest Caselaw 7033 Guj

Citation : 2025 Latest Caselaw 7033 Guj
Judgement Date : 29 September, 2025

Gujarat High Court

Heirs Of Deceased Chauhan Ambabhai ... vs Special Land Acquisition Officer, ... on 29 September, 2025

                                                                                                            NEUTRAL CITATION




                              C/FA/4017/2024                                ORDER DATED: 29/09/2025

                                                                                                             undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                               R/FIRST APPEAL NO. 4017 of 2024

                                                            With
                                                R/FIRST APPEAL NO. 4016 of 2024
                                                            With
                                                R/FIRST APPEAL NO. 4014 of 2024
                                                            With
                                                R/FIRST APPEAL NO. 4015 of 2024
                                                            With
                                                R/FIRST APPEAL NO. 4018 of 2024
                      ==========================================================
                              HEIRS OF DECEASED CHAUHAN AMBABHAI MAVJI & ORS.
                                                    Versus
                             SPECIAL LAND ACQUISITION OFFICER, DEPUTY COLLECTOR,
                                              JAMNAGAR & ANR.
                      ==========================================================
                      Appearance:
                      MR KRUSHNAKANT D PATEL(10632) for the Appellant(s) No.
                      1,1.1.1,1.1.2,1.1.3,1.1.4,1.1.5,1.1.6,1.2,1.3,1.4,1.5,1.6
                      MR TEJAS P SATTA(3149) for the Appellant(s) No.
                      1,1.1.1,1.1.2,1.1.3,1.1.4,1.1.5,1.1.6,1.2,1.3,1.4,1.5,1.6

                      MR.BHAVESH DESAI AGP APPEARED IN F.A.Nos.4017,4016, 4014 of 2024

                      MR.RAHUL DAVE AGP APPEARED IN F.A.Nos.4015 & 4018 of 2024

                      for the Defendant(s) No. 1
                      RULE SERVED for the Defendant(s) No. 2
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                                                        Date : 29/09/2025

                                                      COMMON ORAL ORDER

1. Learned Advocate for the appellants Mr.Tejas Satta has invited the attention of this Court to an order dated 01.04.2024 passed by this Court in First Appeal No.4263 of 2023 which is in the same group and submits that in the present case also the impugned judgment and order rejecting the reference has been

NEUTRAL CITATION

C/FA/4017/2024 ORDER DATED: 29/09/2025

undefined

passed only on the ground that the claimant/s were unable to adduce any evidence even after affording ample opportunity. He has further submitted that one more opportunity may be given to the appellant/s to adduce the evidence as per the observations made in paragraph 5 of of 2022 and allied matter. He further submits that for intervening period i.e. from the date of judgment till passing of this order by this Court, in the present appeal also, the appellants-claimants will not claim any interest.

2. Per contra, learned Assistant Government Pleader, has submitted that the order passed by the Court below is appropriate since the same reflects that despite giving ample opportunities to the claimants, the appellants did not adduce any evidence until the issues were framed and right to evidence was closed. It is submitted that the burden is raised on the appellants/claimants to prove their case in the case of claiming the compensation and hence, no order may be passed.

NEUTRAL CITATION

C/FA/4017/2024 ORDER DATED: 29/09/2025

undefined

3. Heard the learned advocates for the respective parties and also perused the documents as pointed out by them.

4. In paragraph No.5 of Order dated 27.09.2022 passed in First Appeal No.3625 of 2022 and allied matter, the Co-ordinate Bench has made following observations:

"5. The appellants have placed reliance on the order dated 29.06.2022 passed by the Coordinate Bench of this Court in First Appeal No.862 of 2022 and allied matters, on the similar issue, whereby the reference Court has rejected the reference application on the ground that the appellants- claimants did not produce any evidence despite giving ample opportunities to them. The Coordinate Bench of this Court has observed thus:

"6. In view of above, this Court is of the opinion that in the land reference cases, it is the duty of the learned reference Court to go into the issue of awarding compensation and to assess the same for its adequacy in the background that the claimants have lost possession of their land. In the present case, no such exercise has been undertaken by the learned reference Court. In the premise, the impugned judgment and orders are hereby set aside and the matters are remanded back to the learned reference Court for determining the entitlement of the land owners to just, reasonable and adequate compensation, which can be determined only after examining the evidence adduced by the parties. In the interest of justice, the present appellants deserve an opportunity to produce additional evidence in respect of their entitlement to adequate compensation.

6.1 Accordingly, all the First Appeals are hereby allowed. The impugned common judgment and order is hereby quashed and set aside and the matter is remanded to the learned reference Court for fresh consideration in accordance with law with a liberty in favour of the parties to adduce oral as well as documentary evidence in support of their

NEUTRAL CITATION

C/FA/4017/2024 ORDER DATED: 29/09/2025

undefined

case.

6.2 The parties are directed to adduce their evidence within 6 weeks from the date of first appearance before the learned reference Court. The reference Court is also directed to decide the reference cases as expeditiously as possible and not later than 31.12.2022.

6.3 It is also seen from the record that the learned reference Court had granted number of opportunities to the appellants with respect to production of evidence, however, they remained negligent. Therefore, this Court is of the opinion that if any enhancement is made by the learned reference Court in the remand proceedings, the appellants shall not be entitled to any interest from the date of impugned judgment till today,i.e. from 17.3.2018 to 29.6.2022. 6.4 The parties are directed to cooperate with the learned reference Court in early disposal of the reference cases. Present First Appeals are allowed for the aforesaid reasons and accordingly stand disposed of. There shall be no order as to costs."

5. The above observations stipulates that the appellant/s-claimant/s shall not be entitled for any interest for the intervening period i.e. from the date of impugned judgment till the order passed by this Court.

6. Under these circumstances, and in light of the aforesaid order passed by this Court, the impugned judgment and award passed in the captioned First Appeal, is quashed and set aside. It is directed that the parties shall adduce their evidence within a period of six weeks from the date of first appearance before the

NEUTRAL CITATION

C/FA/4017/2024 ORDER DATED: 29/09/2025

undefined

reference Court. The reference Court is also directed to decide the reference cases within a period of one year from the date of the receipt of the writ of this order. It is also directed that the appellant/s-claimant/s shall not be entitled for any interest from the date of the impugned judgment till the date of passing of this order. The parties are directed to cooperate with the reference Court for early disposal of the reference cases.

7. With the aforesaid observations and directions, present First Appeal stands disposed of.

(D. M. DESAI,J) MANOJ

 
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