Gujarat High Court High Court

State vs Raval on 18 July, 2008

Gujarat High Court
State vs Raval on 18 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/744219/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 7442 of 1999
 

With


 

FIRST
APPEAL No. 7464 of 1999
 

With


 

FIRST
APPEAL No. 7467 of 1999
 

With


 

FIRST
APPEAL No. 7471 of 1999
 

With


 

FIRST
APPEAL No. 7476 of 1999
 

With


 

FIRST
APPEAL No. 7477 of 1999
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RAVAL
CHAMPABEN MOHANBHAI - Defendant(s)
 

=========================================================
 
Appearance : 
MS
TRUSHA PATEL, AGP,  for Appellant(s) : 1, 
MR GAURANG H BHATT for
Defendant(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

1. All
these appeals which are filed under section 54 of the Land
Acquisition Act, 1894 (the Act for short), read with section 96 of
CPC, are directed against common judgement and award dated 11th
December 1993 rendered by learned Assistant Judge, Sabarkantha at
Himmatnagar in Land Reference Cases Nos.2052 of 1989 to 2087 of 1989.

2. In
these cases the lands of village Sabli, Taluka Idar, District
Sabarkantha have been acquired for the purpose of Guhai Jalagar
Yojna.

3. This
Court, in First Appeal No.7301 to 7305 of 1999 and other allied
matters has considered the references arising out of the very same
group of land references. In those cases also the acquired lands are
similarly situated in the same area and the acquisition was also for
the very same purpose. The aforesaid appeals have been dismissed by
this Court vide judgment and order dated 15th June 2001.
Since the issue involved in these appeals are squarely covered by the
said decision, for the very same reason these appeals are required to
be dismissed. Accordingly for the reasons stated in the
aforementioned judgment, these appeals are dismissed. No order as to
costs.

[K.S.

JHAVERI, J.]

ar

   

Top