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

Patni Hushenbhai Sidibhai Kotvala (Deceased) Thr. LRS & Ors. Vs. National Highways Authority of India [MAY 14, 2018]
2018 Latest Caselaw 375 SC

Citation : 2018 Latest Caselaw 375 SC
Judgement Date : May/2018

    

Patni Hushenbhai Sidibhai Kotvala (D) through LRS. & Ors Vs. National Highways Authority of India

[Civil Appeal No(S). 5150-5151/2018 arising from SLP (C) Nos.4696-4697/2018]

[C.A. Nos. 5152-5153/2018 @ SLP (C) Nos. 7318-7319/2018]

[C.A. Nos. 5154-5155/2018 @ SLP (C) Nos. 7321-7322/2018]

KURIAN, J.

1. Leave granted.

2. The issue raised in these appeals pertains to the claim for enhancement of compensation. Similar and connected matters came up for consideration before this Court, out of the same impugned judgment leading to the judgment dated 14.11.2017 passed in C.A. No.18744-18745/2017 and batch. The appeals were disposed of with the following directions:-

(i) The compensation in respect of the land acquired from the appellants shall be worked out only on the basis of the calculation based on the return from the fruit-bearing trees, as calculated by the Reference Court.

(ii) On the compensation thus calculated, the appellants shall be entitled to additional compensation and solatium.

(iii) The appellants shall also be entitled to interest under Section 28 of the Land Acquisition Act, 1984 on the entire compensation thus worked out in terms of para (i) and (ii) above.

(iv) Learned counsel appearing for the Respondent/National Highway Authority of India points out that the appellants have already received compensation on the basis of the calculation based on land value.

(v) We make it clear that in case any of the appellants have received any compensation on the basis of the calculation based on land value, the amount shall be adjusted from the date of receipt along with 15% interest thereon, while granting the compensation. We further make it clear that in case the compensation awarded is deposited in Court, there shall be no adjustment of interest.

(vi) Needless to say that compensation necessarily includes solatium and interest on the amount.

3. These appeals are also disposed of in terms of the reliefs, as extracted above.

4. Pending applications, if any, shall stand disposed of.

5. There shall be no orders as to costs.

.......................J. [KURIAN JOSEPH]

.......................J. [MOHAN M. SHANTANAGOUDAR]

NEW DELHI;

MAY 14, 2018.

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