Citation : 2022 Latest Caselaw 3133 Raj
Judgement Date : 2 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Review Petition (Writ) No. 60/2022
1. Vikram Vishnoi S/o Shri Ram Lal, Aged About 39 Years, By Caste Vishnoi, R/o Nimbali Patelan, Tehsil Rohet District Pali (Raj.)
2. Sravani Devi W/o Shri Ram Lal, Aged About 61 Years, By Caste Vishnoi, R/o Nimbali Patelan, Tehsil Rohet District Pali (Raj.)
----Petitioners Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, (N.h.-
65), Jodhpur Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department), National Highway Division, Pali.
----Respondents Connected with D.B. Review Petition (Writ) No. 62/2022
Lundas Vaishanav S/o Shri Girdhari Das, Aged About 44 Years, By Caste Vaishanav, R/o Sadar Bazar, Rohet District Pali (Raj.).
----Petitioner Versus
1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, N.h.-
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
(2 of 7) [WRW-60/2022]
----Respondents
D.B. Review Petition (Writ) No. 64/2022
Gajendra Parakh S/o Shri Nemichand Jain, Aged About 44 Years, By Caste Jain, R/o Jain Mohalla, Rohet, District Pali (Raj.).
----Petitioner Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, (N.h. -
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
----Respondents
D.B. Review Petition (Writ) No. 65/2022
Lundas Vaishanav S/o Shri Girdhari Das, Aged About 44 Years, By Caste Vaishanav, R/o Sadar Bazar, Rohet District Pali (Raj.).
----Petitioner Versus
1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, N.h.-
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
----Respondents D.B. Review Petition (Writ) No. 66/2022
(3 of 7) [WRW-60/2022]
1. Ramesh Das S/o Shri Mahendra Das, Aged About 23 Years, By Caste Vaishnav, R/o Ward No. 6, Jaton Ka Bass, Rohet, District Pali (Raj.).
2. Shushila Devi W/o Shri Mahendra Das, Aged About 48 Years, By Caste Vaishanav, R/o Ward No. 6, Jaton Ka Bass, Rohet, District Pali (Raj.).
3. Mukesh S/o Shri Bheek Das, Aged About 30 Years, By Caste Vaishnav, R/o Ward No. 6, Jaton Ka Bass, Rohet, District Pali (Raj.).
----Petitioners Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, (N.h.-
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
----Respondents
D.B. Review Petition (Writ) No. 70/2022
1. Lalit Kishor S/o Shri Jivan Singh, Aged About 45 Years, By Caste Ravna Rajput, R/o 541, Ravna Rajput Ka Bas, Rohet, District Pali (Raj.).
2. Roop Kanwar W/o Shri Jivan Singh, Aged About 68 Years, By Caste Ravna Rajput R/o 200, Sadar Bazar, Jaton Ka Bas, Rohet District Pali (Raj.).
3. Jog Singh Panwar S/o Shri Poonam Singh, Aged About 54 Years, R/o 201, Sadar Bazar, Jaton Ka Bas, Rohet District Pali (Raj.).
----Petitioners Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
(4 of 7) [WRW-60/2022]
2. The State Of Rajasthan, Through The Revenue
Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, (N.h.-
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
----Respondents D.B. Review Petition (Writ) No. 71/2022
Vikram Vishnoi S/o Shri Ram Lal, Aged About 39 Years, By Caste Vishnoi, R/o Nimbali Patelan, Tehsil Rohat, District Pali (Raj.).
----Petitioner Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Competent Authority Land Acquisition), S.d.o. Rohet, Rohet Bypass Section, (N.h.-
65), Jodhpur-Pali Road.
4. The Project Director And Executive Engineer, (Public Works Department) National Highway Division, Pali.
----Respondents D.B. Review Petition (Writ) No. 72/2022
Deepak Nyati S/o Shri Tulsi Das Nyati, Aged About 31 Years, B/ c Maheshwari, R/o Dau Ki Dhani, Pratapnagar, Jodhpur, District Jodhpur.
----Petitioner Versus
1. Union Of India, Through The Secretary, Ministry Of Road Transport And Highway, Government Of India, New Delhi.
2. The State Of Rajasthan, Through The Revenue Department (Group-6), Jaipur.
3. The Prescribed Authority (Land Acquisition) And
(5 of 7) [WRW-60/2022]
Additional District Collector-Iii, Jodhpur, District Jodhpur, Rajasthan.
4. The Project Director And Executive Engineer, Public Works Department, National Highway Block, Jodhpur (Raj.).
----Respondents For Petitioner(s) : Mr. Pradeep Swami For Respondent(s) : ---
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
02/03/2022 These review petitions arise out of a common judgment of
the Division Bench dated 05.02.2022. The writ petitions were
filed by these review petitioners. Their lands were acquired by the
national highway authority under Section 3A of the National
Highways Act, 1956 for the purpose of four laning of the national
highway. The petitioners had grievance regarding compensation
awarded for acquisition of such lands which was determined by
the competent authority in terms of the Right to Fair
Compensation and Transparency in Land Acquisition, Rehabilitation
and Resettlement Act, 2013 (hereinafter referred to as the 'Act of
2013') by applying the multiplier as declared by the State
Government under a notification dated 14.06.2016 in which
multiplying factor between 1.25 to 2 has been specified for rural
areas depending on the distance of the land from the nearest
urban area. The writ petitions were dismissed by the judgment
under review. Various arguments were raised particularly with
respect to fixation of such multiplying factors by the State
(6 of 7) [WRW-60/2022]
Government and how in the opinion of the petitioners such
determination was arbitrary.
These review petitions are filed only to raise an additional
contention that the multiplying factor of 2 announced by the
Central Government under the notification dated 09.02.2016
should have been applied. Though such contention was not raised
during the course of oral arguments, being a pure question of law,
we do not shut out such argument even in these review petitions.
However, we do not think that this contention would, in any case,
change the ultimate decision in the writ petitions. The term
'appropriate Government' has been defined under Section 3(e) of
the Act of 2013, which reads as under:
"3(e) "appropriate Government" means,--
(i) in relation to acquisition of land situated within the territory of, a State, the State Government;
(ii) in relation to acquisition of land situated within a Union territory (except Puducherry), the Central Government;
(iii) in relation to acquisition of land situated within the Union territory of Puducherry, the Government of Union territory of Puducherry;
(iv) in relation to acquisition of land for public purpose in more than one State, the Central Government, in consultation with the concerned State Governments or Union territories; and
(v) in relation to the acquisition of land for the purpose of the Union as may be specified by notification, the Central Government:
Provided that in respect of a public purpose in a District for an area not exceeding such as may be notified by the appropriate Government, the Collector of such District shall be deemed to be the appropriate Government;"
As provided in Clause (i) of Section 3(e), 'appropriate
Government' in relation to the acquisition of land situated within
the territory of a State means the State Government. As provided
in Clause (ii), in relation to acquisition of land situated within the
Union territory, the 'appropriate Government' would be the Central
Government. As provided in Clause (iv), in relation to acquisition
(7 of 7) [WRW-60/2022]
of land for public purpose in more than one State, the Central
Government would be the 'appropriate Government' to act in
consultation with the concerned State Governments or the Union
territories. Clause (v) of Section 3(e) would have to be seen in
light of these forgoing provisions. Clause (v) provides that an
'appropriate Government' means in relation to the acquisition of
land for the purpose of Union as may be specified by notification,
the Central Government. Therefore, for the Clause (v) of Section
3(e) to be applicable in relation to any land, the acquisition
thereof has to be for the purpose of Union which has to be
specified by the notification. Until and unless these conditions are
satisfied, Section 3(e)(v) of the Act of 2013 would not be
applicable. In such a situation, as provided in Clause (i) the land
being situated within the State, in relation to acquisition of such
land the appropriate Government would be the State Government.
In the result, the review petitions are dismissed.
(MADAN GOPAL VYAS),J (AKIL KURESHI),CJ
1to8-MohitTak/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!