Gujarat High Court Case Information System
Print
FA/5381/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5381 of 1997
To
FIRST
APPEAL No. 5382 of 1997
WITH
FIRST
APPEAL No. 5420 of 1997
TO
FIRST
APPEAL No. 5422 of 1997
==========================================
HARIBHAI
BHALABHAI AMIN - Appellant(s)
Versus
PRANT
OFFICER,VIRAMGAM PRANT & 1 - Defendant(s)
==========================================
Appearance
:
MR GM AMIN for Appellant(s) :
1,
GOVERNMENT
PLEADER for Defendant(s) : 1,
MR
HS MUNSHAW for Defendant(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/10/2008
ORAL ORDER
BELOW SPEAKING TO MINUTES
This
Court has delivered judgment in these appeals on 25.8.2008 granting
the applicants additional amount of Rs.54/- per sq mtr and interest
thereon from the date of award and all benefits as per Section 23 of
the Land Acquisition Act. This Court has also awarded interest on
solatium amount, however, the same cannot be reflected in the order
itself.
In
view of the above, Speaking to minute is allowed and it is clarified
that interest will be paid to the claimants on solatium amount also.
With
the above observation, present Speaking to minute is disposed of.
(K.S.JHAVERI,
J.)
Amit/-
Top