Gujarat High Court Case Information System
Print
FA/54819/1996 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 548 of 1996
With
FIRST
APPEAL No. 568 of 1996
With
FIRST
APPEAL No. 569 of 1996
HONOURABLE
MR.JUSTICE KS JHAVERI
===================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
===================================
MUKESHKUMAR
R SHAH - Appellant(s)
Versus
STATE
OF GUJARAT - Defendant(s)
===================================
Appearance
:
MR NK MAJMUDAR for
Appellants
MS TRUSHA PATEL, AGP, for
respondents
===================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/08/2008
ORAL
JUDGMENT
1. These
appeals, at the instance of original claimants, under section 54 of
the Land Acquisition Act read with section 96 of Civil Procedure
Code, are for enhancement of the compensation awarded by learned 2nd
Joint District Judge, Mehsana, in Land Acquisition Reference Case
No.294, 296 and 295 of 1986 respectively.
2. The
cognate appeal being First Appeal No.547 of 1996 pertaining to Land
Acquisition Reference Case No.293 of 1986 has been heard and decided
by this Court today by separate judgement. The land in question in
the aforesaid appeal and the present appeals are adjoining lands,
acquired for the same purpose of road and the notifications under
sections 4 and 6 are also common. The learned Tribunal has decided
the all the references together.
3. This
Court, by judgement and order dated 13th August 2008
dismissed the aforesaid First Appeal No.547 of 1996. Therefore, for
the reasons recorded in the said judgement there are no merits in the
present appeals and therefore the same are accordingly dismissed. No
order as to costs.
4. A
copy of the judgement dated 13th August 2008 passed in
First Appeal No.547 of 1996 shall be placed along with this order.
[K.S.
JHAVERI, J.]
ar
Top