Gujarat High Court High Court

Haribhai vs Prant on 14 October, 2008

Gujarat High Court
Haribhai vs Prant on 14 October, 2008
Author: Ks Jhaveri,&Nbsp;
   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