Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash Garg vs Union Of India
2022 Latest Caselaw 13281 Raj

Citation : 2022 Latest Caselaw 13281 Raj
Judgement Date : 11 November, 2022

Rajasthan High Court - Jodhpur
Om Prakash Garg vs Union Of India on 11 November, 2022
Bench: Vinit Kumar Mathur

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 8683/2021

1. Om Prakash Garg S/o Shri Bhanwar Lal Garg, Aged About 60 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

2. Ashok Kumar S/o Shri Bhanwar Lal Garg, Aged About 57 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

3. Anil Kumar S/o Shri Bhanwar Lal Garg, Aged About 54 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

----Petitioners Versus

1. Union of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No. 148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional District Collector, Pali, District Pali, Rajasthan.

----Respondents Connected With S.B. Civil Writ Petition No. 2348/2019 Vineet Lohiya S/o Damodar Lohiya, Aged About 36 Years, Resident of 39-A, Nehru Park, Jodhpur.

----Petitioner Versus

1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Chief Engineer (National Highway), Public Work Department, Government Of Rajasthan, Jaipur (Raj.).

3. The Prescribed Authority (Land Acquisition) And Sub Divisional Officer, Rohet, Pali, District Pali, Rajasthan.

4. The Project Director And Executive Engineer, Public Works Department, National Highway Block, Pali (Raj.).

----Respondents S.B. Civil Writ Petition No. 8642/2021

1. Om Prakash Garg S/o Shri Bhanwar Lal Garg, Aged About 60 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pal, District Pali.

2. Ashok Kumar S/o Shri Bhanwar Lal Garg, Aged About 57 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pal, District Pali.

(2 of 4) [CW-8683/2021]

3. Anil Kumar S/o Shri Bhanwar Lal Garg, Aged About 54 Years, By Caste Aggarwal, R/o Sahaji Ka Chouk Pal, District Pali.

----Petitioners Versus

1. Union Of India, Through The Secretary The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No. 148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional District Collector, Pali, District Pali, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 8645/2021

1. Om Prakash Garg S/o Shri Bhanwar Lal Garg, Aged About 60 Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

2. Ashok Kumar S/o Shri Bhanwar Lal Garg, Aged About 57 Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

3. Anil Kumar S/o Shri Bhanwar Lal Garg, Aged About 54 Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

----Petitioners Versus

1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No. 148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional Distrcit Collector, Pali, District Pali, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 8646/2021

1. M/s. Amrit Shree Properties, Through Om Prakash Garg S/o Shri Bhanwar Lal Garg, B/c Aggarwal, Aged About 60 Years, R/o Sahaji Ka Chouk Pali, District Pali.

2. Ashok Kumar S/o Shri Bhanwar Lal Garg, Aged About 57 Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

3. Anil Kumar S/o Shri Bhanwar Lal Garg, Aged About 54 Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

4. Ateet Garg S/o Shri Om Prakash Garg, Aged About 36

(3 of 4) [CW-8683/2021]

Years, B/c Aggarwal, R/o Sahaji Ka Chouk Pali, District Pali.

----Petitioners Versus

1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No. 148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional District Collector, Pali, District Pali, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 10381/2021 Gangaram Dani S/o Hariram Dani, Aged About 65 Years, By Caste Aggarwal, Resident of 09 Aggrasen Marg, Behind Sindhi Colony, Pali, District Pali.

----Petitioner Versus

1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No.148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional District Collector, Pali, District Pali, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 10445/2021 Rikhab Chand Jain S/o Kevalchand Marlecha, Aged About 58 Years, R/o Surajpole, Pali (Raj)

----Petitioner Versus

1. Union Of India, Through The Secretary, Ministry Of Road, Transport And Highway, Government Of India, New Delhi.

2. The Project Director, Project Implement Unit, National Highway Authority Of India, House No.148, Umaid Heritage Jodhpur, District Jodhpur.

3. The Prescribed Authority (Land Acquisition) And Additional District Collector, Pali, District Pali, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Pradeep Swami For Respondent(s) : Mr. Bhanu Pratap Bohra Mr. Anil Bachhawat Mr. Sunil Joshi

(4 of 4) [CW-8683/2021]

HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

11/11/2022

Learned counsel for the parties are in agreement that the

controversy involved in the present writ petitions is squarely

covered by the judgment of this Court in S.B. Civil Writ Petition

No.6365/2022 Sushila Pathak Vs. Union of India & Ors.

However, the only point of difference which is pointed out by the

learned counsel for the parties is that the award in the present

cases has been passed in the year 2011 but the parties are in

agreement that the proposition of law and application of the same

in the present set of facts will remain the same.

In view of the above, the present writ petitions are disposed

of in the same terms as S.B. Civil Writ Petition No.6365/2022.

(VINIT KUMAR MATHUR),J

287-293-Shahenshah/-

Powered by TCPDF (www.tcpdf.org)

 
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