Gujarat High Court High Court

Mohanbhai vs Unknown on 13 July, 2010

Gujarat High Court
Mohanbhai vs Unknown on 13 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1562/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1562 of 2010
 

In
FIRST APPEAL No. 4300 of 1998
 

To


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1763 of 2010
 

 
=====================================================
 

MOHANBHAI
NARSINHBHAI VANKAR - Applicant(s)
 

Versus
 

SPL.LAQ
OFFICER & 1 - Opponent(s)
 

=====================================================
 

 
Appearance
: 
MR AJ PATEL for Applicant(s) :
1, 
Mr.K.L.Pandya,learned ASST.GOVERNMENT PLEADER for Opponent(s) :
1 - 2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. All
the applications are for modification of the judgment and order
passed by this Court in the respective First Appeals to the extent
that the applicants are entitled to get interest on the aggregate
amount of the compensation, including the amount of solatium as
provided in the Land Acquisition Act.

2. When
the matter is taken up for hearing for the first time, Mr.Patel,
learned counsel appearing for the applicants in all the matters
fairly conceded that after filing of the present applications, as per
the decision of this Court dated 6-10-2009 in Misc. Civil Application
No.2319 of 2009 and allied matters,such a prayer has not been granted
and further stated that in view of the aforesaid decision, he is not
inviting the reasons.

3. Suffice
it to state that the issues which arise for consideration are covered
by the decision of this court dated 6-10-2009 in Misc. Civil
Application No.2319 of 2009 and allied matters whereby the view taken
is that the original claimants-applicants herein, would not be
entitled to claim the interest on solatium under Section 23(2) and
the additional compensation under Section 23(1-A) of the Land
Acquisition Act,since the applicants herein had never challenged the
judgment and award of this court before the Apex Court, at the
relevant point of time.

4. Hence
all the applications are not entertained and dismissed.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top