Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 72, Cited by 0]

Gujarat High Court

Champaklal Naranji Patel vs State Of Gujarat on 27 April, 2026

Author: Sunita Agarwal

Bench: Sunita Agarwal

                                                                                                                    NEUTRAL CITATION




                                                         Modification of Order dtd.
                         C/SCA/15368/2010                                         CAV JUDGMENT DATED: 27/04/2026
                                                      28/01/2026 in R/SCA/15368/2010

                                                                                                                     undefined




                                                                               Reserved On   : 28/01/2026
                                                                               Pronounced On : 27/04/2026

                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                      R/SPECIAL CIVIL APPLICATION NO. 15368 of 2010

                                       [On order dated 28/01/2026 in R/SCA/15368/2010 ]

                                                          With
                                       R/SPECIAL CIVIL APPLICATION NO. 5098 of 2010

                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL

                       and
                       HONOURABLE MR.JUSTICE D.N.RAY
                       ==========================================================

                                    Approved for Reporting                        Yes            No

                       ==========================================================
                                                    CHAMPAKLAL NARANJI PATEL
                                                              Versus
                                                     STATE OF GUJARAT & ORS.
                       ==========================================================
                       SCA NO. 15368 OF 2010
                       Appearance:
                       MS. TANMAYI POOJARI, ADVOCATE WITH MS. VARNIKA SINGH,
                       ADVOCATE FOR MR SAURABH M PATEL(5019) for the Petitioner(s) No. 1
                       MR.KAMAL BTRIVEDI, ADVOCATE GENERAL WITH MR. VINAY VISHEN,
                       AGP for the Respondent(s) No. 1,5
                       MR.MIHIR THAKORE, SR.ADVOCATE WITH MR ASPI M KAPADIA(1865)
                       for the Respondent(s) No. 2
                       MR HARSHEEL D SHUKLA(6158) for the Respondent(s) No. 4
                       NOTICE SERVED BY DS for the Respondent(s) No. 3
                       SCA NO. 5098 OF 2010
                       MS. RADHIKA BHATT, ADVOCATE WITH MR. VEDANT SUMAN,
                       ADVOCATE FOR MR. S.P.MAJMUDAR, ADVOCATE AND MR.
                       P.P.MAJMUDAR, ADVOCATE FOR THE PETITIONER.
                       MR. KAMAL TRIVEDI, ADVOCATE GENERAL WITH MR. VINAY VISHEN,
                       AGP FOR THE RESPONDENT NOS. 1 & 3
                       MR. MIHIR THAKORE, SR.ADVOCATE WITH MR. ASPI KAPADIA,
                       ADVOCATE FOR RESPONDENT NO.2
                        ==========================================================
                          CORAM:HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE
                                SUNITA AGARWAL
                                and
                                HONOURABLE MR.JUSTICE D. N. RAY




                                                               Page 1 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                        Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                           C/SCA/15368/2010                                     CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                                      CAV JUDGMENT
                                          (PER : HONOURABLE MR. JUSTICE D. N. RAY)
                                                           JUDGMENT
                                                    INDEX TO THE JUDGMENT

                       APPEARANCE DETAILS                                                            PARA 1
                       OUTLINE OF THE CASE                                                           PARA 2.
                       FACTUAL MATRIX                                                                PARA 4.
                        Notification Dated 21.08.2008;                                              Para 4.2
                        Notification Dated 02.04.2009.                                              Para 4.4
                       PRAYERS AND RELIEFS SOUGHT                                                    PARA 5.
                       SUBSTANTIAL QUESTIONS OF LAW                                                  PARA 6.
                       ARGUMENTS OF THE PETITIONER(S)
                            Void for Identity with the State Act, 2001;                     Para 7.
                            Impermissible Encroachment upon the field reserved for the Union;Para 7.1
                            State Enactment beyond Legislative Competence;                  Para 7.2
                            Non-Consideration of Repugnancy in Presidential Assent;         Para 7.3
                            Inadequate Framework for Assessment of Compensation;            Para 7.4
                            Pith and Substance attracted - Entry 53, List I;                Para 7.5
                            Infringement of Articles 14, 19(1)(g) and 21.                   Para 7.5

                       ARGUMENTS OF THE RESPONDENTS
                             Arguments of the Respondent Nos. 1 & 5
                            Chain of Litigation leading to Present Proceedings;                Para 8.1
                            Both enactments traceable to Entry 42, List III        ;           Para 8.3
                            Doctrine of Parliamentary Legislations and Occupied Field;         Para 8.4
                            Judgments referred and relied upon;                                Para 8.4
                            Referability of the Act, 1962 to Entry 42 vis-à-vis FPCE Judgment; Para 8.5
                            Section 18 vis-à-vis Karunanidhi Principle.                        Para 8.7

                             Arguments of the Respondent No. 2 (GSPL)
                            No Invalidation Warranted - Glimpse of Essential Infrastructure;        Para 9
                            GSPL's Infrastructure Projects and Activities;                          Para 9.1
                            Act of 2000 was enacted to confer unaddressed authority;                Para 9.3
                            Harmonious Coexistence of Parallel Statutes                             Para 9.4
                            No repugnancy as Complimentary Legislative Fields.                      Para 9.5

                       FINDINGS AND ANALYSIS
                            Progression of developments in the matter since enactment;              Para 10
                            Legislative Competence over 'Natural Gas' - Entry 53, List I;           Para 13
                            Examination of alleged overlap between 2000 and 2001 Acts.;             Para 14
                            Judicial approval of the Competence (Anil @ Bipinchandra);              Para 15
                            Core issue for adjudication as per the Order dated 19.07.2011;          Para 17
                            R. C. Cooper - Stare Decisis on Entry 42, List III;                     Para 19
                            Plea of Per Incuriam in respect of earlier decisions;                   Para 23
                            Purpose and Referability of the Central Act of 1962;                    Para 25
                            SOR of the Central Act of 1962;                                         Para 27.1
                            SOR of the impugned State Act, 2000;                                    Para 27.2
                            Comparision of the Central Act & the State Act;                         Para 29
                            Section 18 of the Act of 1962 vis-à-vis Karunanidhi Judgment;           Para 33



                                                             Page 2 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                           C/SCA/15368/2010                                     CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                            Analysis of "in addition to and not in derogation of";                  Para 37
                            SOR of the Railways (Amendment) Act, 2008 [for acquisition];            Para 41
                            Dominant purpose for the enactment of the State Act, 2000.              Para 43

                       CONCLUSIONS




                       Appearance Details
                       1.        Heard Ms. Tanmayi Poojari, learned advocate assisted

                       by Mr. Saurabh Patel, learned advocate appearing for the

                       petitioner in Special Civil Application No.15368 of 2010; Ms.

                       Radhika Bhatt, learned advocate for Mr. S.P. Majmudar,

                       learned advocate appearing for the petitioner in Special Civil

                       Application No.5098 of 2010; Mr. Kamal B. Trivedi, learned

                       Advocate General assisted by Mr. Vinay Vishen, learned

                       Assistant Government Pleader appearing for the respondent

                       Nos.1 and 5, Mr. Mihir J. Thakore, learned Senior Counsel

                       assisted by Mr. Aspi M. Kapadia, learned advocate appearing

                       for the respondent No.2.




                       Outline of the Case
                       2.        In the present petitions, the petitioner(s) have, inter alia,

                       assailed the constitutional validity of the Gujarat Water &

                       Gas Pipelines (Acquisition of Right of User in Land) Act,

                       2000, an enactment of the State Legislature of Gujarat dated


                                                             Page 3 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                          NEUTRAL CITATION




                                                            Modification of Order dtd.
                         C/SCA/15368/2010                                            CAV JUDGMENT DATED: 27/04/2026
                                                         28/01/2026 in R/SCA/15368/2010

                                                                                                                          undefined




                       14.03.2000. The said State enactment has been legislated in

                       the backdrop of, and in connection with, the Petroleum and

                       Minerals Pipelines (Acquisition of Right of User in

                       Land) Act, 1962 (hereinafter referred to as "the Central Act

                       of    1962"),        which        is    a    Parliamentary         enactment              dated

                       07.12.1962, and the challenge is premised, inter alia, on

                       issues       relating        to    constitutional           validity     and      legislative

                       competence of the Act of 2000.



                       3.       Issues raised in Special Civil Application No. 15368 of

                       2010 and Special Civil Application No. 5098 of 2010 are

                       substantially identical and they were heard together. For the

                       sake of convenience, Special Civil Application No. 5098 of

                       2010 is treated as the lead petition, and the decision rendered

                       herein shall govern the outcome of the connected application

                       as well.




                       Factual Matrix
                       4.       The facts, in nuce, giving rise to the filing of the present

                       lead petition are as under:-




                                                                   Page 4 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                             Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       4.1      The petitioner is stated to be one of the co-owners of

                       land bearing Revenue Survey No. 39, Block No. 10, classified

                       as old tenure land, situated at village Bharthana, Taluka

                       Choryasi, District Surat (hereinafter referred to as "the land

                       in question").




                       4.2      The respondent No. 2, namely Gujarat State Petronet

                       Limited, issued a notification dated 21.08.2008 under Section

                       3 of the Gujarat Water & Gas Pipeline (Acquisition of

                       Right of User in Land) Act, 2000 (hereinafter referred to as

                       "the Act, 2000"), expressing its intention to acquire the right

                       of user in the lands specified in the schedule annexed thereto

                       for the purpose of laying a pipeline for transportation of

                       natural gas. The notification dated 21.08.2008 reads as

                       under:-


                                   "ENERGY & PETROCHEMICALS DEPARTMENT

                                                              Notification

                                         Sachivalaya, Gandhinagar, 21st August, 2008.


                                      No. GU-2008-127-GPC-11-2008-2423-E, whereas it
                                appears to the Government of Gujarat that it is necessary in
                                the public interest that for the transportation of Natural Gas
                                in the state of Gujarat from Village Kosam Taluka Olpad


                                                             Page 5 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                District Surat to Village Utran, Taluka Surat City, District
                                Surat for Gas Pipeline Project should be laid by the Gujarat
                                State Petronet Limited (a Subsidiary Company of Gujarat
                                State Petroleum Corporation Ltd. - a Government of Gujarat
                                undertaking) Gandhinagar.

                                      And whereas, for purpose of laying such pipeline, it is
                                necessary to acquire the right of user in the lands described
                                in the Schedule annexed to this notification.

                                      Now, therefore, in exercise of the powers conferred by
                                sub-section (1) of section 3 of the Gujarat Water and Gas
                                Pipelines (Acquisition of Right of User in land) Act, 2000, the
                                Government of Gujarat hereby declares its intention to
                                acquire the right of user therein.

                                      Any person interested in the lands described in the said
                                Schedule may within thirty (30) days from the date of which
                                the copies of the notification, as published in the Official
                                Gazette of Government of Gujarat are made available to the
                                general public object in writing with grounds to the
                                acquisition of the right of user therein or laying of the
                                pipelines under the land to The Competent Authority, Gujarat
                                State Petronet Limited, Block 15, 3rd Floor, Udyog Bhavan,
                                Sector 41 Gandhinagar 382 011."



                       4.3      It is the case of the petitioner that the land in question

                       came to be purchased by him from the erstwhile owners,

                       namely Jayantigiri Premgiri and others, by way of a registered

                       sale deed dated 24.07.2008, and since then, the petitioner

                       claims to be in lawful possession and occupation of the said

                       land.




                                                             Page 6 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       4.4      Subsequently, respondent No. 1-State of Gujarat, issued

                       a notification dated 02.04.2009 under Section 6 of the Act,

                       2000, declaring that the right of user in the lands specified in

                       the schedule annexed to the said notification stood acquired

                       for the aforesaid public purpose. The said notification, inter

                       alia, included the land in question. The notification dated

                       02.04.2009 reads as under:-


                                   "ENERGY & PETROCHEMICALS DEPARTMENT

                                                              Notification

                                            Sachivalaya, Gandhinagar, 2nd April, 2009.

                                       No.GU-2009-53-GPC-11-2008-3235-E-Part-II.
                                whereas by notification of the Government of Gujarat,
                                Ministry of Energy and Petrochemicals Department,
                                Gandhinagar Notification No.GU-2008-56-GPC-11-2008-3235-
                                E 30thMay-2008, & No. GU-2008-127-GPC-11-2008-2423-E,
                                dtd. 21st August-2008, issued under sub-section (1) of section
                                3 of the Gujarat Water and Gas Pipelines (Acquisition of Right
                                of User in land) Act, 2000. The State Government declared
                                it's intention to acquire the Right of User in land specified in
                                the Schedule annexed to that notification for purpose of
                                Laying the pipeline for transportation of natural gas.

                                     And whereas, the copies of the said Gazette notification
                                were made available to the public on 27/09/2008.

                                      And whereas the Competent Authority has under sub-
                                section (1) of Section 6 of the said Act submitted report to the
                                Government.

                                       And whereas, the State Government has after
                                considering the said report decided to acquire the Right of
                                User in the land specified in the Schedule annexed to this
                                notification. Should be Issued.




                                                             Page 7 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                           NEUTRAL CITATION




                                                              Modification of Order dtd.
                         C/SCA/15368/2010                                              CAV JUDGMENT DATED: 27/04/2026
                                                           28/01/2026 in R/SCA/15368/2010

                                                                                                                           undefined




                                      Now, therefore, in exercise of the powers conferred by
                                sub-section (1) of section 6 of the said Act, the State
                                Government hereby declares that the right of user in the said
                                land specified in the Schedule annexed to this notification
                                hereby acquired for laying the pipeline.

                                      And further, in exercise of Powers conferred by sub-
                                section (4) of section 6 of the said Act, the State Government
                                directs that the right of user in the said land shall instead of
                                vesting the State Government vests on this date of the
                                publication of this declaration in the Gujarat State Petronet
                                Ltd, (a Subsidiary Company of Gujarat State Petroleum
                                Corporation ltd. - a Government of Gujarat undertaking)
                                Gandhinagar free from all encumbrances."



                       4.5      The respondent No. 2, by notice dated 07.04.2009,

                       called upon the erstwhile owner, namely Jayantigiri Premgiri,

                       to submit his claim for compensation within a period of 60

                       days, in accordance with the provisions of the Act, 2000.




                       4.6      The         petitioner           asserts        that      he       addressed             a

                       representation               dated       11.05.2009           to   respondent           No.      2,

                       informing the authority about the transfer of ownership in his

                       favour and requesting that all future correspondence be

                       addressed            to      him.     Thereafter,            respondent      No.       2,    vide

                       communication dated 22.08.2009, proceeded to determine the

                       compensation payable in respect of the land in question.




                                                                    Page 8 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                              Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       4.7      The petitioner, thereafter, submitted objections before

                       the respondent No. 3, namely the District Collector, Surat,

                       inter alia, with regard to the determination and receipt of

                       compensation.




                       Prayers and Reliefs Sought

                       5.       Being aggrieved, the petitioner has invoked the writ

                       jurisdiction of this Court under Articles 226 and 227 of the

                       Constitution of India, inter alia, challenging the constitutional

                       validity of the Gujarat Water & Gas Pipeline (Acquisition

                       of Right of User in Land) Act, 2000 on the grounds of

                       alleged violation of constitutional provisions and lack of

                       legislative competence on the part of the State Legislature,

                       and has accordingly preferred the present petition with the

                       following prayers:-


                                "(A) YOUR LORDSHIPS may be pleased to issue a writ of
                                mandamus or a writ in the nature of mandamus or any other
                                appropriate writ, order or direction holding that the Gujarat
                                Water & Gas Pipeline (Acquisition of Right of User in Land)
                                Act, 2000 is illegal, unjustified and ultra vires the
                                Constitution of India and that the State Government is
                                incompetent to enact the said Act.




                                                             Page 9 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                "(A)(a)     YOUR LORDSHIPS may be pleased to issue
                                appropriate writ, order or direction holding that the Gujarat
                                Water & Gas Pipeline (Acquisition of Right to User in Land)
                                Act, 2000 is repugnant to the Petroleum and Mineral
                                Pipelines (Acquisition of Right to User in Land) Act, 1962 and
                                is void and illegal in view of the provisions of Article 254 of
                                the Constitution of India.

                                (B) YOUR LORDSHIPS may be pleased to issue a writ of
                                mandamus or a writ in the nature of mandamus or any other
                                appropriate writ, order or direction quashing and setting
                                aside notification dated 21.08.2008 issued by respondent
                                No.2 under Section 3 of the Act (at ANNEXURE-B hereto)
                                and notification dated 02.04.2009 issued by respondent No.1
                                under Section 6 of the Act (at ANNEXURE-D hereto);

                                (C) During the pendency and Final Disposal of the present
                                petition, YOUR LORDSHIPS may be pleased to stay further
                                operation, implementation and execution of notification dated
                                21.08.2008 issued by respondent No.2 under Section 3 of the
                                Act (at ANNEXURE-B hereto) and notification dated
                                02.04.2009 issued by respondent No.1 under Section 6 of the
                                Act (at ANNEXURE-D hereto) qua the land of the present
                                petitioner;

                                (D) Pass any such other and/or further orders that may be
                                thought just and proper, in the facts and circumstances of the
                                present case."




                       Substantial Questions of Law

                       6.       While adjudicating the petitions, this Court is called

                       upon to consider the following substantial questions of law,

                       which comprehensively encompass and govern the core issues

                       arising in the case and are essential for the adjudication of the

                       challenge involved herein:-




                                                            Page 10 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                A.      Whether     the     Gujarat          Water   &     Gas       Pipelines

                                (Acquisition of Right of User in Land) Act, 2000 falls within

                                the legislative competence of the State Legislature of

                                Gujarat, inasmuch as, the legislative competence can be

                                traced to Entry 42 of List III (Concurrent List) of the Seventh

                                Schedule to the Constitution of India OR whether the

                                legislative competence is exclusively of the Union, the subject

                                matter of the Legislation being traced to Entry 53 of List I

                                (Union List), as claimed by the petitioners?



                                B.      If the legislative competence of the State can be traced

                                to Entry 42 of List III (Concurrent List), then whether the

                                provisions of the State Act, 2000, are inconsistent with and

                                repugnant to the Central Act, 1962?



                                C.      Whether the provisions of the impugned Act, as well as

                                the consequential notification issued under Section 6(1)

                                thereof, even otherwise, infringe the fundamental rights of

                                the petitioner(s) guaranteed under Articles 14, 19(1)(g), and

                                21 of the Constitution of India?




                                                            Page 11 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       Arguments of the Petitioner(s)
                       7.         Ms. Tanmayi Poojari, learned advocate appearing for

                       the petitioner, at the very outset submitted that the subject

                       matter of the impugned State Act of 2000 is identical with the

                       subject matter of the Gujarat Gas (Regulation of Transmission,

                       Supply and Distribution) Act, 2001, (hereinafter referred to as

                       "the State Act, 2001"). According to Ms. Poojari, both of these

                       Acts are essentially to facilitate the transmission, supply and

                       distribution of Gas which is a Union subject falling within

                       Entry 53 of List I (Union List). According to Ms. Poojari, the

                       Hon'ble Apex Court in its judgment dated 25.03.2004

                       reported in the case of Association of Natural Gas and

                       Others Vs. Union of India & Others, reported in (2004) 4

                       SCC 489 has struck down the State Act, 2001 being ultra

                       vires and beyond the competence of the State Legislature.

                       Since the State Act, 2000, which is impugned before us is also

                       for the purpose of transmission, supply and distribution of

                       Gas, thus, the State Act, 2000 should also be declared to be

                       beyond the competence of the State Legislature.



                       7.1      Ms. Radhika Bhatt, learned counsel appearing on behalf

                       of the petitioner, has contended that in view of Entry 53 of



                                                            Page 12 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                          Modification of Order dtd.
                         C/SCA/15368/2010                                          CAV JUDGMENT DATED: 27/04/2026
                                                       28/01/2026 in R/SCA/15368/2010

                                                                                                                        undefined




                       List I of the Seventh Schedule to the Constitution of India, the

                       legislative domain in respect of natural gas, including

                       liquefied natural gas, exclusively vests with Parliament. It is

                       submitted            that     the   impugned           enactment,          in    pith      and

                       substance, enables the State Government to acquire rights in

                       land for the purpose of laying pipelines for transportation of

                       gas and water, which, according to her, amounts to an

                       impermissible                encroachment          upon       the    legislative          field

                       reserved for the Union.




                       7.2      Elaborating           further,      it   is       urged    that     though         the

                       impugned Act is ostensibly framed as a legislation concerning

                       acquisition of right of user in land, its true nature and effect

                       pertain to regulation and transportation of natural gas and

                       liquefied natural gas. On this premise, it is contended that the

                       State Legislature lacked the requisite legislative competence

                       to enact the said law.




                       7.3      It has been contended by Ms. Bhatt, learned counsel for

                       the petitioner, that where a proposed legislation is placed



                                                                 Page 13 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                           Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                            Modification of Order dtd.
                         C/SCA/15368/2010                                            CAV JUDGMENT DATED: 27/04/2026
                                                         28/01/2026 in R/SCA/15368/2010

                                                                                                                        undefined




                       before the President for assent with a view to curing any

                       inconsistency, it is incumbent that such inconsistency be

                       expressly brought to the notice of the President so as to

                       enable due application of mind. It is submitted that in the

                       present case, no such inconsistency was ever pointed out to

                       the President. Consequently, the issue of repugnancy was

                       neither considered nor examined at the stage of granting

                       Presidential assent, and therefore, the question of the

                       President applying his mind to such aspect, either for

                       according or withholding assent, does not arise.




                       7.4      Ms. Bhatt has also assailed the provisions relating to

                       determination                of   compensation             under    the      Act,       2000,

                       submitting that the statutory framework does not provide for

                       an adequate or fair mechanism. It is argued that the laying of

                       pipelines,         in    effect,      substantially         impairs      the      use      and

                       enjoyment of the land and is akin to acquisition, and

                       therefore, the compensation contemplated under the Act,

                       2000 is neither just nor commensurate with the deprivation

                       suffered. In furtherance of this contention, Ms. Bhatt also

                       drawn the attention of this Court towards Section 108 of the



                                                                 Page 14 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                           Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       Right to Fair Compensation and Transparency in Land

                       Acquisition, Rehabilitation and Resettlement Act, 2013 (for

                       short, "the RFCTLARR Act, 2013").




                       7.5      Ms. Bhatt has submitted that the impugned enactment

                       contemplates only a limited right in the nature of "right of

                       user" and does not amount to full-fledged acquisition of the

                       land. It is argued that such limited acquisition is intrinsically

                       linked to the activity of transmission of natural gas and,

                       therefore, the legislation, in pith and substance, falls within

                       the ambit of Entry 53 of List I of the Seventh Schedule to the

                       Constitution of India. In support of the aforesaid proposition,

                       Ms. Bhatt has placed reliance upon the judgment of the

                       Hon'ble Apex Court in Laljibhai Kadvabhai Savaliya v.

                       State of Gujarat, reported in (2016) 9 SCC 791, and has

                       drawn the attention of this Court to the following relevant

                       observations therein:-


                                "17.1 As laid down by this Court in Jilubhai Nanbhai
                                Khachar and others v. State of Gujarat and another, the
                                right of user is a property right which can be acquired.
                                Further, it is not necessary that the acquisition should be of
                                "whole" of property rights or ownership rights. The
                                acquisition could be "partial" and the principles land down in



                                                            Page 15 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                the PMP Act are designed to give fair and just compensation
                                for acquisition of such right of user.

                                17.2 Proviso to Section 7(1) of the PMP Act mandates that
                                no pipeline shall be laid under any land which was used for
                                residential purposes, or any land wherein any permanent
                                structure was in existence before the date on which
                                Notification under Section 3(1) was issued or any land which
                                is appurtenant to a dwelling house. The pipeline would be
                                laid under lands which are primarily fallow lands or those
                                used for agricultural purposes. After the pipeline is so laid,
                                the land could certainly be used for the purpose for which it
                                was used before such Notification was issued. The
                                agricultural operations could still be continued and the
                                ownership in respect of land is left untouched. The vesting
                                provisions of the PMP Act make it clear that it is an Act
                                relating to acquisition of a limited right namely the right of
                                passage under the sub-soil to enable the laying of pipelines. It
                                would be incorrect to term the PMP Act to be acquiring
                                proprietary interest of the landowners in the land or taking
                                over their right to possess the lands in question."



                       7.6      It is further contended that even if the impugned Act is

                       assumed to be traceable to Entry 42 of List III of the Seventh

                       Schedule, the same would be rendered void on account of

                       repugnancy with the Central Act of 1962, a Central enactment

                       which is stated to have already occupied the field governing

                       the subject matter.




                       7.7      Lastly, it is submitted that the impugned Act as well as

                       the notification issued thereunder under Section 6(1), is

                       violative of the petitioner's fundamental rights guaranteed


                                                            Page 16 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       under Articles 14, 19(1)(g), and 21 of the Constitution of

                       India. In particular, it is urged that the petitioner's right to

                       carry on lawful activities and to deal with the property stands

                       materially curtailed, and any restriction imposed in the

                       absence         of legislative competence would,                     ex facie, be

                       unreasonable and liable to be struck down.




                       Arguments of the Respondents

                       8.       Per contra, Mr. Kamal B. Trivedi, learned Advocate

                       General appearing for respondent No. 1, has, upon a conjoint

                       reading of the provisions of the Act, 2000, the Central Act of

                       1962, as well as Entries 53 of List I and 42 of List III of the

                       Seventh Schedule to the Constitution of India, advanced

                       submissions opposing the contentions raised on behalf of the

                       petitioner.




                       8.1      At the outset, Mr. Trivedi has delineated the sequence of

                       litigation culminating in the present proceedings. In this

                       regard, Mr. Trivedi has drawn the attention of this Court to

                       the judgment dated 05.09.2005 rendered by this Court in Anil


                                                            Page 17 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       @ Bipinchandra Chotubhai Desai v. State of Gujarat and

                       Others, reported in 2005:GUJHC:20546-DB, wherein it has

                       been held that the State Legislature possesses the requisite

                       legislative competence to enact the Act, 2000, the same being

                       referable to Entry 42 of List III (Concurrent List) of the

                       Seventh Schedule to the Constitution of India. It was held as

                       under:-

                                "For the reasons mentioned above, we hold that The Gujarat
                                Water and Gas Pipelines (Acquisition of Right of User in
                                Land) Act, 2000 is within the legislative competence of the
                                State and by enacting this piece of legislation the State
                                cannot be said to have encroached on the Union's power of
                                legislation in respect of the matters enumerated in List I of
                                the Seventh Schedule."


                       8.2      Mr. Trivedi has further submitted that subsequent to the

                       judgment dated 05.09.2005, the petitioner approached the

                       Hon'ble Apex Court by way of a writ petition under Article 32

                       of the Constitution of India on 12.08.2006, and sought liberty

                       to     pursue        appropriate      proceedings         before        this      Court.

                       Thereafter, a strong reliance is placed on the order dated

                       19.07.2011 passed by this Court in Champaklal Naranji

                       Patel v. State of Gujarat & 4, rendered in SCA No. 15368

                       of 2010 with SCA No. 5098 of 2010, wherein, this Court,

                       inter alia, observed that the principal issue arising for

                       consideration is limited in scope, namely, whether the Act of

                                                            Page 18 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       2000 is repugnant to the Central Act of 1962, enacted by

                       Parliament, within the meaning of Article 254 of the

                       Constitution of India. It was observed as under:-


                                "Admit. The only question Involved in the case is weather Act
                                5 of 2000 enacted by the Legislature of the State is
                                inconsistent with the Act 50 of 1962 elected by the
                                Parliament and thereby is repugnant as per Article 254 of the
                                Constitution of India."


                       8.3      Mr. Trivedi has further placed reliance upon the

                       judgment of the Hon'ble Apex Court in the case of Laljibhai

                       Kadvabhai Savaliya v. State of Gujarat, reported in (2016)

                       9 SCC 791, and has submitted that while examining the

                       validity of the Act, 1962, the Hon'ble Apex Court has

                       categorically held that the said enactment is a legislation

                       pertaining to acquisition of right of user in land for the

                       purpose of laying pipelines. On the strength of the aforesaid

                       pronouncement, it is contended that both the Central Act of

                       1962 as well as the impugned State enactment is referable to

                       Entry 42 of List III (Concurrent List) of the Seventh Schedule

                       to the Constitution of India. It is further urged that the

                       impugned Act, having been enacted in the year 2000, has

                       been operating in the field concurrently with the Central

                       legislation without any inconsistency or legal impediment for



                                                            Page 19 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                      NEUTRAL CITATION




                                                          Modification of Order dtd.
                         C/SCA/15368/2010                                          CAV JUDGMENT DATED: 27/04/2026
                                                       28/01/2026 in R/SCA/15368/2010

                                                                                                                      undefined




                       a considerable period, which, according to the learned

                       Advocate             General,      fortifies       the     presumption             of      its

                       constitutional validity.




                       8.4      In order to fortify his submissions, Mr. Trivedi has

                       placed reliance upon various pronouncements of the Hon'ble

                       Apex       Court        wherein       the     doctrine       of    'dominance               of

                       Parliamentary legislation' and the concept of "occupied

                       field" have been elaborately considered, particularly in the

                       context of examining inconsistency and repugnancy between

                       Central and State enactments. It is submitted that the

                       aforesaid judgments lay down the governing principles for

                       determining whether a State legislation can coexist with a

                       Central enactment operating in the same field. The decisions

                       relied upon by Mr. Trivedi are enumerated hereinbelow:-


                       1) Fatehchand                Himmatlal          and      Others        v.     State         of

                           Maharashtra, reported in (1977) 2 SCC 670, wherein, it

                           was observed as under:-



                                "62. In the Canadian Constitution, the question of conflict
                                and coincidence in the domain in which provincial and
                                dominion legislation overlap has been considered. If both


                                                               Page 20 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                         Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                may overlap and co-exist without conflict, neither legislation
                                is ultra vires. But if there is confrontation and conflict the
                                question of paramountcy and occupied field may crop up. It
                                has been held that the rule as to predominance of dominion
                                legislation can only be invoked in case of absolutely
                                conflicting legislation in pari materia when it will be an
                                impossibility to give effect to both the dominion and
                                provincial enactments. There must be a real conflict between
                                the two Acts i.e. the two enactments must come into collision.
                                The doctrine of Dominion paramountcy does not operate
                                merely because the Dominion has legislated on the same
                                subject matter. The doctrine of 'occupied field' applies only
                                where there is a clash between Dominion Legislation and
                                Provincial Legislation within an area common to both. Where
                                both can co-exist peacefully, both reap their respective
                                harvests (Please see; Canadian Constitutional Law by Laskin--
                                pp. 52-54-, 1951 Edn).


                                63. We may sum up the legal position to the extent
                                necessary for our case. Where Parliament has made a law
                                under Entry 52 of List I and in the course of it framed
                                incidental provisions affecting gold loans and money-lending
                                business involving gold ornaments, the State, making a law
                                on a different topic but covering in part the same area of gold
                                loans', must not go into irreconcilable conflicts. Of course,
                                if Art. 254(2) can be invoked--We will presently examine it--
                                then the State law may stir prevail since the assent of the.
                                President has been obtained for the Debt Act. Thirdly, the
                                doctrine of 'occupied field' does not totally deprive the State
                                Legislature from making any law incidentally referable to
                                gold. In the event of a plain conflict, the State law must step
                                down unless, as. pointed out earlier in the previous
                                passage, Art. 254(2) comes to the rescue."




                       1) M. Karunanidhi v. Union of India and Another,

                           reported in (1979) 3 SCC 431, wherein, it was observed

                           as under:-




                                                            Page 21 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                "35. On a careful consideration, therefore, of the
                                authorities referred to above, the following propositions
                                emerge:-

                                        1. That in order to decide the question of repugnancy it
                                        must be shown that the two enactments contain
                                        inconsistent and irreconcilable provisions, so that they
                                        cannot stand together or operate in the same field.
                                        2. That there can be no repeal by implication unless the
                                        inconsistency appears on the face of the two statutes.
                                        3. That where the two statutes occupy a particular field,
                                        there is room or possibility of both the statutes
                                        operating in the same field without coming into
                                        collision with each other, no repugnancy results.
                                        4. That where there is no inconsistency but a statute
                                        occupying the same field seeks to create distinct and
                                        separate offences, no question of repugnancy arises
                                        and both the statutes continue to operate in the same
                                        field.

                                37. Last but not the least there is a very important
                                circumstance which completely and conclusively clinches the
                                issue and takes the force out of the argument of Mr. Venu
                                Gopal on the question of repugnancy. It would be seen that in
                                the original State Act, section 29 ran thus:-

                                        "Act to overrule other laws, etc.-The provisions of this
                                        Act shall have effect notwithstanding anything
                                        inconsistent therewith contained in any other law for
                                        the time being in force or any custom, usage or
                                        contract or decree or order of a court or other
                                        authority".

                                This section underwent an amendment which was brought
                                about by Tamil Nadu Act 16 of 1974 which substituted a
                                new section 29 for the old one. The new section which was
                                substituted may be extracted thus:-

                                        "Saving - The provisions of this Act shall be in addition
                                        to, and not in derogation of, any other law for the time
                                        being in force, and nothing contained herein shall
                                        exempt any public man from any proceeding by way of
                                        investigation or otherwise which might, apart from this
                                        Act, be instituted against him".

                                This amendment received the assent of the President on 10th
                                April, 1974 and was published in the Tamil Nadu Government


                                                            Page 22 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Gazette Extraordinary dated 16th April, 1974. We have
                                already shown that although the State Act was passed as far
                                back as 30th December, 1973 it received the assent of the
                                President on the 10th April, 1974 that is to say, on the same
                                date as Act 16 of 1974. The Act was however brought into
                                force on the 8th May, 1974 when the new section 29 which
                                had already replaced the old section and had become a part
                                of the statute. Therefore, for all intents and purposes the
                                State Act cannot be read in isolation, but has to be
                                interpreted in conjunction with the express language
                                contained in section 29 of the State Act. This section has in
                                unequivocable terms expressed the intention that the State
                                Act which was undoubtedly the dominant legislation would
                                only be "in addition to and not in derogation with any other
                                law for the time being in force" which manifestly includes the
                                Central Acts, namely, the Indian Penal Code, the Corruption
                                Act and the Criminal Law (Amendment) Act. Thus, the
                                Legislature about a month before the main Act came into
                                force clearly declared its intention that there would be no
                                question of the State Act colliding with the Central
                                Acts referred to above. The second part of section 29 also
                                provides that nothing contained in the State Act shall exempt
                                any public man from being proceeded with by way of
                                investigation or otherwise under a proceeding instituted
                                against him under the Central Acts. It is, therefore, clear that
                                in view of this clear intention of the legislature there can be
                                no room for any argument that the State Act was in any way
                                repugnant to the Central Acts. We have already pointed out
                                from the decisions of the Federal Court and this Court that
                                one of the important tests to find out as to whether or not
                                there is repugnancy is to ascertain the intention of the
                                legislature regarding the fact that the dominant legislature
                                allowed the subordinate legislature to operate in the same
                                field pari passu the State Act."




                       1) Hoechst Pharmaceuticals Ltd. and Others v. State of

                           Bihar and Others, reported in (1983) 4 SCC 45,

                           wherein, it was observed as under:-




                                                            Page 23 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                "54. In Laskin's Canadian Constitutional Law, 4th edn., it is
                                observed at p. 24 that the doctrine of paramountcy Is tied up
                                with the "trenching" doctrine in the first of the four
                                propositions formulated by Lord Tomlin in Attorney-General
                                for Canada v. Attorney General for Britain Columbia & Ors.
                                (1) case, and then he goes into the question,: "What is the
                                basis of the paramountcy doctrine ?" Laskin quotes from
                                Lefroy's Canada's Federal System at p. 126:

                                        "But the rule as to predominance of Dominion
                                        legislation it may be confidently said, can only be
                                        invoked in cases of absolutely conflicting legislations in
                                        pari materia, when it would be an impossibility to give
                                        effect to both the Dominion and the provincial
                                        enactments."

                                The learned author refers two the two decisions of the Privy
                                Council in Attorney-General of Ontario v. Attorney-General of
                                Canada(2) and City of Montreal v. Montreal Street Railway(3)
                                laying down that:

                                        "There must be a real conflict between the two Acts,
                                        that is, the two enactments 'must come into
                                        collision'..... or 'comes into conflict .... over a field of
                                        jurisdiction common to both'."

                                Laskin observes that the "conflict" test espoused by these
                                authorities seems clear enough in principle even if it raises
                                problems in application. He then at p. 26 notices that there is
                                a recent trend in the decisions of the Supreme Court of
                                Canada to the strict view of paramountcy reflected in the
                                conflict or collision test, which he describes as the test of
                                operating incompatibility and observes at p. 27 : .

                                        "It is necessary to be reminded at all times that no
                                        issue of paramountcy can arise unless there is in
                                        existence federal and provincial legislation which,
                                        independently considered, is in each case valid. If
                                        either piece of legislation, standing alone, is invalid
                                        there is no occasion to consider whether the field has
                                        been occupied. The issue that will have been resolved
                                        in such case would be the anterior one of the "matter
                                        embraced by the legislation, whether of Parliament or
                                        of the provincial legislature, as the case may be."

                                At p. 28, he states:



                                                            Page 24 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        "The doctrine of occupied field applies only where there
                                        is a clash between Dominion legislation and provincial
                                        legislation within an area common to both."

                                Here there is no such conflict. The Union and the State laws
                                operate on two different and distinct fields and both the laws
                                are capable of being obeyed."




                       1) National Engineering Industries Ltd. v. Shri Kishan

                           Bhageria and Others, reported in AIR 1988 SC 329,

                           wherein, it was observed as under:-



                                "12. It has to be borne in mind that section 2A of the Act
                                was amended to permit individual workman to ask for a
                                reference in the case of individual dispute. This amendment
                                was assented to by the President on 1st of December, 1965.
                                The Rajasthan Act received the assent of the President on
                                14th of July, 1958. On 8th March, 1972 Chapter 6A including
                                section 28A was inserted in the Rajasthan Act. Therefore the
                                material provision of the Rajasthan Act is the subsequent law.
                                Under Article 254(2) of the Constitution if there was any law
                                by the State which had been reserved for the assent of the
                                President and has received the assent of the President, the
                                State law would prevail in that State even if there is an
                                earlier law by the Parliament on a subject in the Concurrent
                                List. It appears that both of these Acts tread the same field
                                and if there was any conflict with each other, then section
                                28A of Rajasthan Act would apply being a later law. We find,
                                however, that there is no conflict. The learned Single Judge of
                                the Rajasthan High Court in Poonam Talkies, Dausa v. The
                                Presiding Officer, Labour Court, Jaipur, (S.B. Civil Writ
                                Petition No. 1206/85 decided on 9.6.1986) so. That decision
                                has been upheld by the Division Bench of the Rajasthan High
                                Court in Writ Appeal No. 231/86. The Division Bench of the
                                High Court in the instant appeal relying on the said decision
                                held that there was no scope for any repugnancy. It appears
                                to us that it cannot be said that these two Acts do not tread
                                the same field. Both these Acts deal with the rights of the


                                                            Page 25 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                workman or employee to get redressal and damages in case
                                of dismissal or discharge, but there is no repugnancy because
                                there is no conflict between these two Acts, in pith and
                                substance. There is no inconsistency between these two acts.
                                These two Acts, in our opinion, are supplemental to each
                                other.


                                14. Quoting the aforesaid observations, this Court in
                                M/s. Hoechst Pharmaceuticals Ltd. and others v. State of
                                Bihar and others, [1983] 4 S.C.C. 45 at page 87 where A.P.
                                Sen, J. exhaustively dealt with the principles of repugnancy
                                and observed that one of the occasions where inconsistency
                                or repugnancy arose was when on the same subject matter,
                                one law would be repugnant to the other. Therefore, in order
                                to raise a question of repugnancy two conditions must be
                                fulfilled. The State law and the Union law must operate on
                                the same field and one must be repugnant or inconsistent
                                with the other. These are two conditions which are required
                                to be fulfilled. These are cumulative conditions. Therefore,
                                these laws must tread on the same field and these must be
                                repugnant or inconsistent with each other. In our opinion, in
                                this case there is a good deal of justification to hold that
                                these laws, the Industrial Disputes Act and the Rajasthan
                                Act tread on the same field and both laws deal with the rights
                                of dismissed workman or employee. But these two laws are
                                not inconsistent or repugnant to each other. The basic test of
                                repugnancy is that if one prevails the other cannot prevail.
                                That is not the position in this case. Learned counsel on
                                behalf of the appellant, however, contended that in this case,
                                there had been an application as indicated above under
                                section 28A of the Rajasthan Act and which was dismissed on
                                ground of limitation. Sree Shankar Ghosh tried to submit that
                                there would be inconsistency or repugnancy between the two
                                decisions, one given on limitation and the other if any relief is
                                given under the Act. We are unable to accept this position,
                                because the application under Section 28A of the Rajasthan
                                Act was dismissed not on merit but on limitation. There is a
                                period of limitation provided under the Rajasthan Act of six
                                months and it may be extended for reasonable cause. But
                                there is no period of limitation provided under the Industrial
                                Disputes Act. Therefore, that will be curtailment of the rights
                                of the workmen or employees under the Industrial Disputes
                                Act. In the situation section 37 declares that law should not
                                be construed to curtail any of the rights of the workmen. As
                                Poet Tennyson observed- "freedom broadens from precedent
                                to precedent" so also it is correct to state that social welfare


                                                            Page 26 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                     NEUTRAL CITATION




                                                         Modification of Order dtd.
                         C/SCA/15368/2010                                         CAV JUDGMENT DATED: 27/04/2026
                                                      28/01/2026 in R/SCA/15368/2010

                                                                                                                     undefined




                                and labour welfare broadens from legislation to legislation in
                                India. It will be a well-settled principle of interpretation to
                                proceed on that assumption and section 37 of the Rajasthan
                                Act must be so construed. Therefore, in no way the Rajasthan
                                Act could be construed to curtail the rights of the workman to
                                seek any relief or to go in for an adjudication in case of the
                                termination of the employment. If that is the position in view
                                of the provisions 6 months' time in section 28A of the
                                Rajasthan Act has to be ignored and that cannot have any
                                binding effect inasmuch as it curtails the rights of the
                                workman under the Industrial Disputes Act and that Act must
                                prevail. In the premises, there is no conflict between the two
                                Acts and there is no question of repugnancy."




                       1) Innoventive               Industries       Ltd.      v.   ICICI        Bank          and

                           Another, reported in (2018) 1 SCC 407, wherein, it was

                           observed as under:-



                                "60. It is clear, therefore, that the earlier State law is
                                repugnant to the later Parliamentary enactment as under the
                                said State law, the State Government may take over the
                                management of the relief undertaking, after which a
                                temporary moratorium in much the same manner as that
                                contained in Sections 13 and 14 of the Code takes place
                                under Section 4 of the Maharashtra Act. There is no doubt
                                that by giving effect to the State law, the aforesaid plan or
                                scheme which may be adopted under the Parliamentary
                                statute will directly be hindered and/or obstructed to that
                                extent in that the management of the relief undertaking,
                                which, if taken over by the State Government, would directly
                                impede or come in the way of the taking over of the
                                management of the corporate body by the interim resolution
                                professional. Also, the moratorium imposed under Section 4
                                of the Maharashtra Act would directly clash with the
                                moratorium to be issued under Sections 13 and 14 of the
                                Code. It will be noticed that whereas the moratorium
                                imposed under the Maharashtra Act is discretionary and may
                                relate to one or more of the matters contained in Section


                                                              Page 27 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                        Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                4(1), the moratorium imposed under the Code relates to all
                                matters listed in Section 14 and follows as a matter of course.
                                In the present case it is clear, therefore, that unless the
                                Maharashtra Act is out of the way, the Parliamentary
                                enactment will be hindered and obstructed in such a manner
                                that it will not be possible to go ahead with the insolvency
                                resolution process outlined in the Code. Further, the non-
                                obstante clause contained in Section 4 of the Maharashtra
                                Act cannot possibly be held to apply to the Central
                                enactment, inasmuch as a matter of constitutional law, the
                                later Central enactment being repugnant to the earlier State
                                enactment by virtue of Article 254 (1), would operate to
                                render the Maharashtra Act void vis-à-vis action taken under
                                the later Central enactment. Also, Section 238 of the Code
                                reads as under:


                                        "Sec. 238. Provisions of this Code to override
                                        other laws.- The provisions of this Code shall have
                                        effect, notwithstanding anything inconsistent therewith
                                        contained in any other law for the time being in force or
                                        any instrument having effect by virtue of any such law."


                                      It is clear that the later non-obstante clause of the
                                Parliamentary enactment will also prevail over the limited
                                non-obstante clause contained in Section 4 of the
                                Maharashtra Act. For these reasons, we are of the view that
                                the Maharashtra Act cannot stand in the way of the corporate
                                insolvency resolution process under the Code."




                       8.5      In order to demonstrate that the Petroleum and Minerals

                       Pipelines (Acquisition of Right of User in Land) Act, 1962 is

                       traceable to Entry 42 of List III of the Seventh Schedule to the

                       Constitution of India, Mr. Trivedi has placed reliance upon the

                       decision of the Hon'ble Supreme Court in Forum for

                       People's Collective Efforts (FPCE) & Another v. State of


                                                            Page 28 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       West Bengal & Another, reported in (2021) 8 SCC 599.

                       Drawing support from the said judgment, it is submitted that

                       the Hon'ble Apex Court has, inter alia, made the following

                       observations:-



                                "10. Following the report of the Select Committee, the Real
                                Estate (Regulation and Development) Bill, 2016 (the "RERA
                                Bill 2016") was introduced. The Statement of Objects and
                                Reasons accompanying the RERA Bill 2016 emphasizes the
                                basic rationale for the enactment of the legislation:


                                            "STATEMENT OF OBJECTS AND REASONS

                                    1. The real estate sector plays a catalytic role in fulfilling
                                       the need and demand for housing and infrastructure in
                                       the country. While this sector has grown significantly in
                                       recent years, it has been largely unregulated, with
                                       absence of professionalism and standardization and
                                       lack of adequate consumer protection. Though the
                                       Consumer Protection Act, 1986 is available as a forum
                                       to the buyers in the real estate market, the recourse is
                                       only curative and is not adequate to address all the
                                       concerns of buyers and promoters in that sector. The
                                       lack of standardization has been a constraint to the
                                       healthy and orderly growth of industry. Therefore, the
                                       need for regulating the sector has been emphasized in
                                       various forums.

                                    2. In view of the above, it becomes necessary to have a
                                       Central legislation, namely the Real Estate (Regulation
                                       and Development) Bill, 2013 in the interests of effective
                                       consumer protection, uniformity and standardization of
                                       business practices and transactions in the real estate
                                       sector. The proposed Bill provides for the establishment
                                       of the Real Estate Regulatory Authority (the Authority)
                                       for regulation and promotion of real estate sector and
                                       to ensure sale of plot, apartment or building, as the
                                       case may be, in an efficient and transparent manner
                                       and to protect the interest of consumers in real estate
                                       sector and establish the Real Estate Appellate Tribunal


                                                            Page 29 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        to hear appeals from the decisions, directions or orders
                                        of the Authority.

                                    3. The proposed Bill will ensure greater accountability
                                       towards consumers and significantly reduce frauds and
                                       delays as also the current high transactions costs. It
                                       attempts to balance the interests of consumers and
                                       promoters by imposing certain responsibilities on both.
                                       It seeks to establish symmetry of information between
                                       the promoter and purchaser, transparency of
                                       contractual conditions set minimum standards of
                                       accountability and a fast-track dispute resolution
                                       mechanism.      The    proposed     Bill will    induct
                                       professionalism and standardization in the sector, thus
                                       paving the way for accelerated growth and investments
                                       in the long run." (emphasis supplied)


                                11. The legislative background antecedent to and
                                ultimately culminating in the enactment of the RERA
                                indicates: firstly, the circumstances which gave rise to the
                                need for comprehensive Parliamentary legislation on the
                                subject; secondly, the specific inadequacies in the
                                development of the real estate sector which were a source of
                                exploitation of purchasers; thirdly, the legislative policy
                                underlying the enactment of the law; and fourthly, the
                                context in which specific statutory provisions have been
                                adopted as the instrument for bringing about orderly
                                development and growth of the real estate sector. The
                                legislative background demonstrates the concern of the
                                policy makers that the unregulated growth of the real estate
                                sector, accompanied by a lack of professionalism and
                                standardization, had resulted in serious hardship to
                                consumers. The real estate sector is of crucial significance to
                                meet the demand for housing in the country. While remedies
                                were provided to consumers by the Consumer Protection Act,
                                1986, this recourse was "curative" and did not assuage all
                                the concerns of buyers on the one hand and promoters on the
                                other hand in the sector. There existed an asymmetry of
                                information between promoters and buyers of real estate.
                                Buyers lacked adequate information about the title to the
                                land, the nature of the development, pricing of projects and
                                the progress of construction. A lack of standardization and
                                uniformity was a key factor restraining the balanced growth
                                and development of the real estate sector. The Central
                                enactment sought to remedy the drawbacks of the existing
                                regulatory framework in the country by establishing a real


                                                            Page 30 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                estate regulatory authority to ensure that transactions
                                between promoters and buyers are governed by the twin
                                norms of efficiency and transparency. It sought to bring
                                about accountability towards consumers and to significantly
                                reduce frauds, delays and high transaction costs.

                                14. As such, the legislative background underlying the
                                enactment of the RERA demonstrates a clear emphasis on:
                                    i. Standardization;
                                    i. Uniformity; and
                                    i. Symmetry of information.

                                These elements provide the justification for enacting a
                                comprehensive legislation which is uniformly applicable to all
                                parts of the country.


                                131. Our journey of tracing the precedents of this Court,
                                commencing from Zaverbhai (supra) up until Innoventive
                                Industries (supra) indicates a thread of thought dwelling on
                                when, within the meaning of Article 254(1), a law made by
                                the legislature of a State can be considered to be repugnant
                                to a provision of a law made by Parliament with respect to
                                one of the matters in the Concurrent List which Parliament is
                                competent to enact. The doctrine of repugnancy under Article
                                254(1) operates within the fold of the Concurrent List. Clause
                                (1) of Article 254 envisages that the law enacted by
                                Parliament will prevail and the law made by the legislature of
                                the State shall be void "to the extent of repugnancy". Clause
                                (1) does not define what is meant by repugnancy. The initial
                                words of Clause (1) indicate that the provision deals with a
                                repugnancy between a law enacted by the State legislature
                                with:


                                      i.    A provision of a law made by Parliament which it is
                                            competent to enact; or
                                      i.    To any provision of an existing law; and
                                      i.    with respect to one of the matters enumerated in the
                                            Concurrent List.


                                132. The initial part of Clause (1) alludes to a law enacted by
                                a state legislature being "repugnant" to a law enacted by
                                Parliament or to an existing law. The concluding part of
                                clause 1 provides for a consequence, namely that the State
                                law would be void "to the extent of the repugnancy" and the


                                                            Page 31 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Parliamentary enactment shall prevail. The concept of
                                repugnancy emerges from the decisions of this Court which
                                have elaborated on the context of clause (1) of Article 254.
                                Clause (2) of Article 254 has also employed the expression
                                "repugnant" while providing that a law enacted by the
                                legislature of a State which is repugnant to a law enacted by
                                Parliament or an existing law on a matter within the
                                Concurrent List shall, if it has received the assent of the
                                President, prevail in the State. The decisions of this Court
                                essentially contemplate three types of repugnancy:


                                132.1 The first envisages a situation of an absolute or
                                irreconcilable conflict or inconsistency between a provision
                                contained in a State legislative enactment with a
                                Parliamentary law with reference to a matter in the
                                Concurrent List. Such a conflict brings both the statutes into
                                a state of direct collision. This may arise, for instance, where
                                the two statutes adopt norms or standards of behavior or
                                provide consequences for breach which stand opposed in
                                direct and immediate terms. The conflict arises because it is
                                impossible to comply with one of the two statutes without
                                disobeying the other;


                                132.2 The second situation involving a conflict between State
                                and Central legislations may arise in a situation where
                                Parliament has evinced an intent to occupy the whole field.
                                The notion of occupying a field emerges when a
                                Parliamentary legislation is so complete and exhaustive as a
                                Code as to preclude the existence of any other legislation by
                                the State. The State law in this context has to give way to a
                                Parliamentary enactment not because of an actual conflict
                                with the absolute terms of a Parliamentary law but because
                                the nature of the legislation enacted by Parliament is such as
                                to constitute a complete and exhaustive Code on the subject;
                                and


                                132.3 The third test of repugnancy is where the law enacted
                                by Parliament and by the State legislature regulate the same
                                subject. In such a case the repugnancy does not arise
                                because of a conflict between the fields covered by the two
                                enactments but because the subject which is sought to be
                                covered by the State legislation is identical to and overlaps
                                with the Central legislation on the subject.



                                                            Page 32 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                133. The distinction between the first test on the one hand
                                with the second and third tests on the other lies in the fact
                                that the first is grounded in an irreconcilable conflict
                                between the provisions of the two statutes each of which
                                operates in the Concurrent List. The conflict between the two
                                statutes gives rise to a repugnancy, the consequence of which
                                is that the State legislation will be void to the extent of the
                                repugnancy. The expression 'to the extent of the repugnancy'
                                postulates that those elements or portions of the state law
                                which run into conflict with the central legislation shall be
                                excised on the ground that they are void. The second and
                                third tests, on the other hand, are not grounded in a conflict
                                borne out of a comparative evaluation of the text of the two
                                provisions. Where a law enacted by Parliament is an
                                exhaustive Code, the second test may come into being. The
                                intent of Parliament in enacting an exhaustive Code on a
                                subject in the Concurrent List may well be to promote
                                uniformity and standardization of its legislative scheme as a
                                matter of public interest. Parliament in a given case may
                                intend to secure the protection of vital interests which
                                require a uniformity of law and a consistency of its
                                application all over the country. A uniform national
                                legislation is considered necessary by Parliament in many
                                cases to prevent vulnerabilities of a segment of society being
                                exploited by an asymmetry of information and unequal power
                                in a societal context. The exhaustive nature of the
                                Parliamentary code is then an indicator of the exercise of the
                                State's power to legislate being repugnant on the same
                                subject. The third test of repugnancy may arise where both
                                the Parliament and the State legislation cover the same
                                subject matter. Allowing the exercise of power over the same
                                subject matter would trigger the application of the concept of
                                repugnancy. This may implicate the doctrine of implied
                                repeal in that the State legislation cannot co-exist with a
                                legislation enacted by Parliament. But even here if the
                                legislation by the State covers distinct subject matters, no
                                repugnancy would exist. In deciding whether a case of
                                repugnancy arises on the application of the second and third
                                tests, both the text and the context of the Parliamentary
                                legislation have to be borne in mind. The nature of the
                                subject matter which is legislated upon, the purpose of the
                                legislation, the rights which are sought to be protected, the
                                legislative history and the nature and ambit of the statutory
                                provisions are among the factors that provide guidance in the
                                exercise of judicial review. The text of the statute would
                                indicate whether Parliament contemplated the existence of
                                State legislation on the subject within the ambit of the


                                                            Page 33 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Concurrent List. Often times, a legislative draftsperson may
                                utilize either of both of two legislative techniques. The
                                draftsperson may provide that the Parliamentary law shall
                                have overriding force and effect notwithstanding anything to
                                the contrary contained in any other law for the time being in
                                force. Such a provision is indicative of a Parliamentary intent
                                to override anything inconsistent or in conflict with its
                                provisions. The Parliamentary legislation may also stipulate
                                that its provisions are in addition to and not in derogation of
                                other laws. Those other laws may be specifically referred to
                                by name, in which event this is an indication that the
                                operation of those specifically named laws is not to be
                                affected. Such a legislative device is often adopted by
                                Parliament by saving the operation of other Parliamentary
                                legislation which is specifically named. When such a
                                provision is utilized, it is an indicator of Parliament intending
                                to allow the specific legislation which is enlisted or
                                enumerated to exist unaffected by a subsequent law.
                                Alternatively, Parliament may provide that its legislation shall
                                be in addition to and not in derogation of other laws or of
                                remedies, without specifically elucidating specifically any
                                other legislation. In such cases where the competent
                                legislation has been enacted by the same legislature,
                                techniques such as a harmonious construction can be
                                resorted to in order to ensure that the operation of both the
                                statutes can co-exist. Where, however, the competing
                                statutes are not of the same legislature, it then becomes
                                necessary to apply the concept of repugnancy, bearing in
                                mind the intent of Parliament. The primary effort in the
                                exercise of judicial review must be an endeavour to
                                harmonise. Repugnancy in other words is not an option of
                                first choice but something which can be drawn where a clear
                                case based on the application of one of the three tests arises
                                for determination.



                       8.6      Mr. Trivedi has further invited the attention of this Court

                       to Section 18 of the Central Act of 1962, and has proceeded to

                       read and rely upon the said provision, which reads as under:-

                                "Section 18. Application of other laws not barred.




                                                            Page 34 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                The provisions of this Act shall be in addition to and not in
                                derogation of any other law for the time being in force
                                relating to the acquisition of land."



                       8.7      Placing reliance on Section 18 of the Central Act of

                       1962, Mr. Trivedi has further drawn support from the decision

                       of the Hon'ble Apex Court in the case of M. Karunanidhi v.

                       Union of India, reported in (1979) 3 SCC 431 to support

                       his submission on the issue of repugnancy. It is submitted that

                       in the said decision, the Apex Court was confronted with a

                       situation involving an alleged inconsistency between a Central

                       enactment and a State legislation, wherein the true test is

                       whether compliance with one statute would necessarily entail

                       disobedience of the other. According to Mr. Trivedi, if both

                       enactments can be obeyed simultaneously without conflict,

                       the question of repugnancy does not arise. Applying the

                       aforesaid principle, it is contended that the provisions of the

                       impugned State Act and the Central Act operate in their

                       respective spheres without any irreconcilable inconsistency,

                       and therefore, the plea of repugnancy advanced on behalf of

                       the petitioner is misconceived.




                                                            Page 35 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       8.8      In response to the pointed query posed by this Court as

                       to whether the provisions of the Act of 2000 impose any

                       restrictions upon the landholder whose land is subjected to

                       acquisition of a limited right of user which are more onerous

                       in nature as compared to those under the Central Act of 1962,

                       Mr. Trivedi has submitted that no such onerous conditions are

                       envisaged under the State enactment. According to Mr.

                       Trivedi, both enactments operate harmoniously, without

                       causing any impediment to their respective objects or

                       resulting in any adverse or conflicting consequences.




                       9.       Mr. Mihir Thakore, learned Senior Advocate appearing

                       on behalf of respondent No. 2 - Gujarat State Petronet Limited

                       (GSPL), has submitted that GSPL is the second largest natural

                       gas transmission infrastructure company in India and, over

                       the past approximately 25 years, has established an extensive

                       network of pipelines under the aegis of the Act of 2000. It is

                       contended that the said infrastructure caters to a substantial

                       portion of the State of Gujarat and constitutes a critical

                       component of the gas transmission sector. On this premise, it

                       is urged that the impugned Act ought not to be invalidated,



                                                            Page 36 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       having regard to its significant role in sustaining essential

                       infrastructure.




                       9.1      It is further submitted that respondent No. 2 has placed

                       on record an additional affidavit delineating the details of the

                       various works and projects undertaken by GSPL, important

                       paragraphs of which read as under:-



                                "6.1 GSPL is a government company and is the subsidiary of
                                Gujarat State Petroleum Corporation Limited, a Government
                                of Gujarat undertaking, a nodal agency of the State
                                Government for Gas Grid Project in State of Gujarat. GSPL is
                                entrusted with the responsibility of creating Gas Grid for
                                transportation of Gas in the State of Gujarat. The project of
                                laying pipelines and creating gas grid is a part of the
                                infrastructure project as envisaged in the "Infrastructure
                                Agenda Vision 2010" of Gujarat Infrastructure Development
                                Board and Government of Gujarat. The Industrial Policy of
                                the State of Gujarat focus on development of "Gas Based
                                Economy" and the pipeline infrastructure of GSPL is the
                                backbone for development of Gas Based Economy.


                                6.6 GSPL pipeline connects all major gas supply sources
                                located in the State of Gujarat including natural gas fields of
                                Cairn Energy (India) Private Ltd., GSPC-NIKO, all located in
                                Hazira, ONGC Gas field located at Olpad, re-gasified LNG
                                from the LNG terminal promoted by Shell and Total located
                                in Hazira (which is known as Hazira LNG terminal), the
                                Petronet LNG Terminal located in Dahej and the land fall
                                point of gas from Panna Mukta Tapti field located in Hazira.
                                When LNG from Petronet LNG (PLL) landed in India, GSPL
                                network was ready to receive gas and a significant portion of
                                LNG from PLL today is transported through GSPL network.
                                Presently, there are only two LNG Terminals located in India
                                and GSPL has pipeline network connected to both the LNG


                                                            Page 37 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Terminals. Further GSPL pipeline network is also connected
                                to M/s Reliance Gas Transportation Infrastructure Limited
                                (RGTIL) pipeline network at Atakpardi and Bhadbhut to
                                provide last mile connectivity for transportation of M/s
                                Reliance Industries Ltd (RIL) D6 gas from KG Basin to
                                various power plants fertilizer plants, steel and local
                                distribution companies with State of Gujarat.


                                6.8 GSPL has Operational Pipeline Projects of 1874 kms as
                                on 31st March 2011 located in the State of Gujarat covering
                                major industrial areas like Hazira, Mora, Utran, Bharuch,
                                Dahej, Baroda, Ahmedabad, Kalol, Mehsana, Himmatnagar,
                                Anand, Rajkot etc. Out of the said 1874 kms pipelines,
                                approx. 1690 kms of pipelines are laid by acquiring rights of
                                user in land under the Gujarat ROU Act and 184 kms of
                                pipeline are laid by acquiring rights of user in land under
                                Central Act of 1962. GSPL has incurred capital expenditure
                                of approx. Rs.4194 crore up to 31st March 2011 for
                                completing operational pipeline network.


                                6.9 Further GSPL is transporting approx over 35 MMSCMD
                                of gas through the said pipeline network


                                6.10 Further GSPL has already initiated taking necessary
                                actions for construction of 1102 kms of additional pipeline in
                                the state of Gujarat. Upon completion of various pipeline
                                segments that are construction, GSPL's natural gas
                                transmission network will reach more areas of the districts
                                like Amreli, Bhavnagar, Kutchh, Jamnagar and Sabarkantha
                                where there are concentrations of businesses like Power,
                                Fertilizers, Automobile and Ceramics, among others.


                                6.11 Equity shares of GSPL are listed on Mumbai Stock
                                Exchange and National Stock Exchange limited w.e.f. 16 th
                                February 2006 and presently the no. of shareholders of the
                                company are approx 2 Lacs.

                                6.12 The Company has financed the operational and
                                expansions projects with a mix of debt and equity. The
                                Company has outstanding borrowing of approx Rs.1478
                                Crores from various banks and financial institutions as on
                                31st May, 2011."



                                                            Page 38 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       9.2      Mr. Thakore has further submitted that Entry 42 of List

                       III (Concurrent List) empowers the legislature to enact laws

                       pertaining to acquisition and requisition of property. It is

                       contended that, under the scheme of the Central Act of 1962,

                       the power to acquire right of user in land is vested in the

                       Central Government, and to that extent, the field stood

                       occupied insofar as acquisition by the Union is concerned.



                       9.3      It is, however, submitted that the aspect relating to

                       acquisition by the State Government was not expressly

                       addressed under the said framework. In that view of the

                       matter, the State Legislature enacted the Act of 2000 so as to

                       confer upon itself the requisite authority to acquire right of

                       user in land for the purpose of laying pipelines within the

                       State. On this premise, it is urged that in order to facilitate

                       the development of an extensive pipeline network and to

                       effectively exercise such power at the State level, the

                       enactment of the Act of 2000 was both necessary and

                       justified.




                                                            Page 39 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                       9.4      It has been further submitted that both the Central

                       enactment and the State legislation contain an express

                       provision         under      Section      18     stipulating       that      the       said

                       enactments are "in addition to and not in derogation of any

                       other law for the time being in force relating to acquisition of

                       land." Placing reliance on the aforesaid provision, it is

                       contended that such a clause has been judicially interpreted

                       by the Hon'ble Apex Court as indicative of a legislative intent

                       not to occupy the entire field, but rather to permit the

                       coexistence of parallel legislations operating in the same

                       domain. In this regard, reliance is placed upon the decisions

                       in ITC Ltd. v. Agricultural Produce Market Committee,

                       reported in (2002) 9 SCC 232 and M. Karunanidhi v.

                       Union of India, reported in (1979) 3 SCC 431. The Hon'ble

                       Apex Court in the case of ITC (Supra) records as under:-



                                "144. Assuming that Chapter III of the Tobacco Act is covered
                                by Entry 52 of List I, nevertheless, Parliament did not intend
                                to invalidate any portion of the Markets Act. It has
                                consciously clarified by Section 31 that it does not intend to
                                occupy the entire field and has "made space" for the State
                                legislation and made it clear that the provisions of the
                                Central Act shall be in addition to and not in derogation of
                                any other law. The section assumes greater significance since
                                most of the Markets Acts were in place when the Tobacco Act
                                was enacted. There are two ways in which such a saving
                                clause as is contained in Section 31 of the Tobacco Act may
                                be understood. There is the way which found favour with this


                                                             Page 40 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Court in M. Karunanidhi v. Union of India which held that
                                such a section clearly evinced the intention of the dominant
                                legislature leaving "no room for any argument that the State
                                Act was in any way repugnant to the Central Acts". (SCC p.
                                450, para 37) There is the other way of reading such a
                                section in the dominant legislation as incorporating or taking
                                under its legislative umbrella the allegedly conflicting
                                provisions of the subservient statute. Either way, the express
                                words in Section 31 coupled with the duty of courts to
                                reconcile and uphold legislation, if possible, can only result in
                                upholding the constitutional validity of the market fee
                                imposed by the State."



                       9.5      On the strength of the aforesaid submissions, it is

                       argued that, in view of the express saving clause contained in

                       both enactments, no inconsistency or conflict arises between

                       the Central Act of 1962 and the Act of 2000. It is, therefore,

                       contended that the question of repugnancy does not arise, and

                       both legislations are capable of operating harmoniously in

                       their respective spheres. Consequently, the Act of 2000 is

                       asserted to be valid and constitutionally sustainable.




                       Findings and Analysis

                       10.      To examine the precise points for determination and the

                       exact context of our inquiry, we need to outline the

                       developments in the matter since its pendency alongwith the

                       history of the enactment under challenge.


                                                            Page 41 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       11.      On 07.12.1962, Parliament enacted the Petroleum and

                       Minerals Pipelines (Acquisition of Right of User in

                       Land) Act, 1962, traceable to Entry 42 of List III (Concurrent

                       List) of the Seventh Schedule to the Constitution of India,

                       which pertains to acquisition and requisitioning of property.




                       12.      Subsequently, on 14.03.2000, the State Legislature of

                       Gujarat enacted the Gujarat Water and Gas Pipelines

                       (Acquisition of Right of User in Land) Act, 2000. The said

                       enactment was stated to be relatable both to Entry 17 of List

                       II (State List), dealing with water and allied subjects, and

                       Entry 42 of List III (Concurrent List), concerning acquisition

                       and requisition of property.




                       13.      Thereafter, on 28.04.2001, the State Legislature enacted

                       the Gujarat Gas (Regulation of Transmission, Supply and

                       Distribution) Act, 2001, which the State sought to justify

                       under Entry 25 of List II (State List), pertaining to gas and gas

                       works. However, the constitutional validity of such legislative


                                                            Page 42 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       competence came to be examined by the Hon'ble Apex Court

                       in a Presidential Reference under Article 143(1) of the

                       Constitution, being Special Reference No. 1 of 2001, decided

                       on 25.03.2004 and reported in (2004) 4 SCC 489. The

                       Hon'ble Apex Court held that the subject of "natural gas"

                       falls within the ambit of Entry 53 of List I (Union List),

                       relating         to      petroleum       and          mineral     oil      resources.

                       Consequently, it was authoritatively declared that the State

                       Legislature lacked competence to legislate on the said subject

                       under Entry 25 of List II, rendering the State Act of 2001

                       unconstitutional.



                       14.      The submission of Ms. Poojari that the subject matter of

                       the impugned State Act of 2000 is identical with the subject

                       matter of the Gujarat Gas (Regulation of Transmission, Supply

                       and Distribution) Act, 2001, deserves to be rejected at the

                       very outset, inasmuch as, a comparison of the provisions of

                       the State Act, 2000 and State Act, 2001 would demonstrate

                       that while the Act of 2001 was for regulation of transmission,

                       supply and distribution of Gas, the same cannot be said for

                       the State Act, 2000. The Hon'ble Apex Court in Association

                       of Natural Gas (Supra) has categorically has held as under :-


                                                            Page 43 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                "41. Under Entry 53 of List I, Parliament has got power to
                                make legislation for regulation and development of oil fields,
                                mineral oil resources; petroleum, petroleum products, other
                                liquids and substances declared by Parliament by law to be
                                dangerously inflammable. Natural gas product extracted from
                                oil wells is predominantly comprising of methane. Production
                                of natural gas is not independent of the production of other
                                petroleum products; though from some wells the natural gas
                                alone would emanate, other products may emanate from
                                subterranean chambers of earth. But all oil fields are
                                explored for their potential hydrocarbon. Therefore, the
                                regulation of oil fields and mineral oil resources necessarily
                                encompasses the regulation as well as development of
                                natural gas. For free and smooth flow of trade, commerce and
                                industry throughout the length and breadth of the country,
                                natural gas and other petroleum products play a vital role.


                                42. In Re: Cauvery Water Dispute Tribunal 1993, the right to
                                flowing water of rivers was described as a right 'publici juris',
                                i.e. a right of public. So also the people of the entire country
                                has a stake in the natural gas and its benefit has to be shared
                                by the whole country. There should be just and reasonable
                                use of natural gas for national development. If one State
                                alone is allowed to extract and use natural gas, then other
                                States will be deprived of its equitable share. This position
                                goes on to fortify the stand adopted by the Union and will be
                                a pointer to the conclusion that "natural gas' is included in
                                Entry 53 of List I. Thus, the legislative history and the
                                definition of 'petroleum', 'petroleum products' and 'mineral
                                oil resources' contained in various legislations and books and
                                the national interest involved in the equitable distribution of
                                natural gas amongst the States - all these factors lead to the
                                inescapable conclusion that "natural gas" in raw and liquefied
                                form is petroleum product and part of mineral oil resource,
                                which needs to be regulated by the Union.


                                43. Natural gas being a petroleum product, we are of the
                                view that under Entry 53 List I, Union Govt. alone has got
                                legislative competence. Going by the definition of gas as
                                given in Section 2(g) of the Gujarat Act wherein "gas" has
                                been defined as "a matter of gaseous state which
                                predominantly consists of methane", it would certainly
                                include natural gas also. We are of the view that under Entry
                                25 List II of the Seventh Schedule, the State would be
                                competent to pass a legislation only in respect of gas and gas-


                                                            Page 44 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                works and having regard to collocation of words 'gas and gas
                                works', this Entry would mean any work or industry relating
                                to manufactured gas which is often used for industrial,
                                medical or other similar purposes. Entry 25 of List II, as
                                suggested for the States, will have to be read as a whole. The
                                expressions therein cannot be compartmentally interpreted.
                                The word 'gas' in the Entry will take colour from other words
                                'gasworks'. In Ballantine's Law Dictionary, 3rd edition, 1969
                                'Gas Works' is defined as "a plant for the manufacture of
                                artificial gas". Similarly in Webster's New 20th Century
                                dictionary, it is defined as "an establishment in which gas for
                                heating      and    lighting   is    manufactured".      In   the
                                www.freedictionary.com 'gas works' is explained as "a
                                manufactory of gas, with all the machinery and
                                appurtenances; a place where gas is generated." The
                                meaning of the term 'gas works' is well understood in the
                                sense that the place where the gas is manufactured. So it is
                                difficult to accept the proposition that 'gas' in Entry 25 of List
                                II includes Natural Gas, which is fundamentally different
                                from manufactured gas in gas works. Therefore, Entry 25 of
                                List II could only cover manufactured gas and does not cover
                                Natural Gas within its ambit. This will negative the argument
                                of States that only they have exclusive powers to make laws
                                dealing with Natural Gas and Liquefied Natural Gas. Entry 25
                                of List II only covers manufactured gas. This is the clear
                                intention of framers of the Constitution. This reading will no
                                way make that entry a 'useless lumber' as feared by the
                                States, because Natural Gas was never intended to be
                                covered by that entry. It is also difficult to accept the
                                argument of States that all 'gas' could be categorized as
                                dangerously inflammable and thus arriving at the conclusion
                                that Natural Gas is also covered in State List because this
                                differentiation is based not on the characteristics of gas, but
                                on the manner of its origin. Entry 25 of List II covers the gas
                                manufactured and used in gas works. In view of this specific
                                Entry 53, for any petroleum and petroleum products, the
                                State Legislature has no legislative competence to pass any
                                legislation in respect of natural gas. To that extent, the
                                provisions-contained in the Gujarat Act are lacking legislative
                                competence.


                                44. In the result, the Reference is answered in the following
                                terms :

                                        Q.1. Whether Natural Gas in whatever physical form
                                        including Liquefied Natural Gas (LNG) is a Union


                                                            Page 45 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        subject covered by Entry 53 of the List I and the Union
                                        has exclusive legislative competence to enact.

                                        A .1. Natural Gas including Liquefied Natural Gas
                                        (LNG) is a Union subject covered by Entry 53 of List I
                                        and the Union has exclusive legislative competence to
                                        enact laws on natural gas.

                                        Q. 2. Whether States have legislative competence to
                                        make laws on the subject of natural gas and liquefied
                                        natural gas under Entry 25 of List II of the Seventh
                                        Schedule to the Constitution.

                                        A. 2. The States have no legislative competence to
                                        make Saws on the subject of natural gas and liquefied
                                        natural gas under Entry 25 of List II of the Seventh
                                        Schedule to the Constitution.

                                        Q. 3. Whether the State of Gujarat had legislative
                                        competence to enact the Gujarat Gas (Regulation of
                                        Transmission, Supply & Distribution) Act, 2001.

                                        A.3. The Gujarat Gas (Regulation of Transmission,
                                        Supply & Distribution) Act, 2001, so far as the
                                        provisions contained therein relating to the natural gas
                                        or liquefied natural gas (LNG) are concerned, is without
                                        any legislative competence and the Act is to that extent
                                        ultra vires of the Constitution."




                       15.      In the interregnum, on 05.09.2005, this Court, in the

                       case of Anil @ Bipinchandra Chotubhai Desai v. State of

                       Gujarat (rendered in SCA No. 18013 of 2005 and allied

                       matters), upheld the legislative competence of the State

                       Legislature to enact the State Act of 2000, holding that the

                       said legislation is referable to Entry 42 of List III of the

                       Seventh Schedule.


                                                            Page 46 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       16.      Thereafter, the petitioner herein invoked the jurisdiction

                       of the Hon'ble Apex Court under Article 32 of the Constitution

                       by filing Writ Petition (Civil) No. 400 of 2006 on 12.08.2006,

                       inter alia challenging the vires of the State Act of 2000. The

                       respondent-State filed its affidavit-in-reply on 07.03.2007

                       opposing the said challenge. Subsequently, by order dated

                       16.09.2010, the Hon'ble Apex Court disposed of the said writ

                       petition by granting liberty to the petitioner to approach this

                       Court for appropriate relief.




                       17.      Pursuant thereto, the petitioner instituted the present

                       writ proceedings before this Court on 15.10.2010, once again

                       assailing the constitutional validity of the State Act of 2000,

                       primarily on the ground of lack of legislative competence.

                       Upon consideration, this Court, by order dated 19.07.2011,

                       admitted the petition and, inter alia, delineated the core issue

                       for adjudication, observing that "the only question involved in

                       this case is whether Act 5 of 2000 enacted by the Legislature of the

                       State is inconsistent with the Act 50 of 1962 enacted by the




                                                            Page 47 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       Parliament and thereby is repugnant as per Article 254 of the

                       Constitution of India."




                       18.      In the aforesaid context, it is clear that the petitioners

                       are not permitted to raise the issue of Entry under which the

                       impugned enactment came to be passed. In other words,

                       whether the impugned enactment is relatable to Entry 42 of

                       the Concurrent List (List-III) or Entry 53 of the Union List

                       (List-I) is not a matter which is open for the petitioners to

                       press after the decision of this Court in the case of Anil @

                       Bipinchandra (Supra) dated 05.09.2005. By order dated

                       19.07.2011, a Coordinate Bench has categorically held as

                       under:-


                                "Admit. The only question Involved in the case is
                                weather Act 5 of 2000 enacted by the Legislature of the
                                State is inconsistent with the Act 50 of 1962 elected by
                                the Parliament and thereby is repugnant as per Article
                                254 of the Constitution of India."


                       19.      From the decision of the Hon'ble Apex Court in the case

                       of Rustom Cavasjee Cooper v. Union of India, reported in

                       (1970) 1 SCC 248, it is an accepted and unchallenged

                       position             that     all       enactments              pertaining               to



                                                            Page 48 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       acquisition/requisition of land or exercise of eminent domain

                       have been enacted with the power being traced back to Entry

                       42 of the Concurrent List (List-III). R. C. Cooper (Supra) is

                       now stare decisis, therefore, no submission of the learned

                       Counsel for the petitioners to the contrary can be accepted by

                       us. Relevant paragraphs of the said judgment are extracted

                       hereinbelow:-


                                "38. Before the Constitution (Seventh Amendment) Act,
                                Entry 33 List I invested the Parliament with power to enact
                                laws with respect to acquisition or requisitioning for the
                                purpose of the Union, and Entry 36 List II conferred upon the
                                State Legislature the power to legislate with respect to
                                acquisition or requisitioning for the remaining purposes.
                                Those entries are now deleted, and a single Entry 42 List III
                                invests the Parliament and the State Legislatures with power
                                to legislate with respect to "acquisition and requisitioning" of
                                property. By Entry 42 in the Concurrent List power was
                                conferred upon the Parliament and the State Legislatures to
                                legislate with respect to "Principles on which compensation
                                for property acquired or requisitioned for the purpose of the
                                Union or for any other public purpose is to be determined,
                                and the form in which such compensation is to be given".
                                Power to legislate for acquisition of property is exercisable
                                only under Entry 42 of List III, and not as an incident of the
                                power to legislate in respect of a specific head of legislation
                                in any of the three lists : Rajahmundry Electric Supply
                                Corporation Ltd. v. The State of Andhra. Under that entry
                                "property" can be compulsorily acquired. In its normal
                                connotation "property" means the "highest right a man can
                                have to anything, being that right which one has to lands or
                                tenements, goods or chattels which does not depend on
                                another's courtesy : it includes ownership, estates and
                                interests in corporeal things, and also rights such as trade-
                                marks, copyrights, patents and even rights in personam
                                capable of transfer or transmission, such as debts; and
                                signifies a beneficial right to or a thing considered as having
                                a money value, I especially with reference to transfer or
                                succession, and to their capacity of being injured". The


                                                            Page 49 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                expression "undertaking" in s. 4 of Act 22 of 1969 clearly
                                means a going concern with all its rights, liabilities and
                                assets-as distinct from the various rights and assets which
                                compose it. In Halsbury's Laws of England, 3rd Edn., Vol.
                                6, Art. 75 at p. 43, it is stated that "Although various
                                ingredients go to make up an undertaking, the term describes
                                not the ingredients but the completed work from which the
                                earnings arise."


                                39. Transfer of and vesting in the State Corporations of the
                                entire undertaking of a going concern is contemplated in
                                many Indian Statutes: e.g., Indian Electricity Act, 1910, ss. 6,
                                7 & 7A; Air Corporation Act, 1953, ss. 16 & 17; Imperial Bank
                                of India: Act, 1920, ss. 3 & 4; State Bank of India Act,
                                1955, S. 6(2), (3) & (4); State Bank of India (Subsidiary
                                Banks) Act, 1959; Banking Regulation Act, 1949, S. 36 AE;
                                and Cotton Textile Companies Act, 1967, ss. 4-(1) & 5(1).
                                Power to legislate for acquisition of "property" in Entry 42
                                List III therefore includes the power to legislate for
                                acquisition of an undertaking. But, says Mr. Palkhivala,
                                liabilities of the banks which are included in the connotation
                                of the expression "undertaking", cannot be treated as "
                                property". It is however the assets, rights and obligations of a
                                going concern which constitute the undertaking: the
                                obligations and liabilities of the business form an integral
                                part of the undertaking, and for compulsory acquisition
                                cannot be divorced from the assets, rights and privileges. The
                                expression "property" in Entry 42 List III has a wide
                                connotation, and it includes not only assets, but the
                                organisation, liabilities and obligations of a going concern as
                                a unit. A law may, therefore, be enacted for compulsory
                                acquisition of an undertaking as defined in s. 5 of Act 22 of
                                1969."




                       20.      Further, the Entry of an enactment is relatable to the

                       power of the enacting body. Therefore, an Act may be

                       challenged on the ground that the enacting body did not have

                       the power/competence to legislate because the subject matter


                                                            Page 50 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       of the enactment falls outside its power/competence. Once the

                       said hurdle is overcome, it is accepted that Parliament/ the

                       State Legislature had power/competence to enact it. The vires

                       of the Act could still be examined by the Constitutional Court

                       on the ground of it being inconsistent and consequently

                       repugnant to an enactment of Parliament within the meaning

                       of Article 254 of the Constitution of India.




                       21.      In the present case, we are no longer concerned as to

                       whether the subject matter of the impugned Act falls within

                       the competence of the State legislature and therefore, we

                       need not examine whether the subject matter is relatable to

                       Entry 42 of the Concurrent List (List-III) or Entry 53 of the

                       Union list (List-I), inasmuch as, the same has already been

                       answered by a Coordinate Bench of this Court in Anil @

                       Bipinchandra (Supra).




                       22.      We may only note the following paragraph in Anil @

                       Bipinchandra (Supra) as under:-

                                "Before concluding we deem it proper to mention that it is
                                neither the pleaded case of the petitioners nor it has been


                                                            Page 51 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                                argued before us that the 2000 Act is in conflict with any
                                other law enacted by the Parliament in respect of the subject
                                enumerated in Entry 42 of List III of the Seventh Schedule of
                                the Constitution and, therefore, we have not delved on that
                                question."



                       23.      After the aforesaid decision of this Court was placed by

                       the learned Advocate General, this Court had put a pointed

                       query to the learned Counsel for the petitioners as to whether

                       it is the petitioners' case the aforesaid decision could be said

                       to be per incurium, inasmuch as, according to us that could

                       have been the only window to broaden the challenge beyond

                       what was permissible after the aforesaid decisions of this

                       Court dated 05.09.2005, reported as 2005:GUJHC:20546-

                       DB, and dated 19.07.2011, rendered in this very matter (SCA

                       No. 15368 of 2010 with SCA No. 5098 of 2010), which have

                       become final. Learned Counsel for the petitioners, except

                       making an attempt to re-argue the issue, namely that the

                       impugned             State   Act,   2000      was      in   effect,     beyond          the

                       competence of the State Legislature due to the subject matter

                       being covered under Entry 53 of the Union List (List-I), failed

                       to point out how the aforesaid decision dated 05.09.2005 and

                       19.07.2011 could be held by us to be per incurium. Therefore,

                       we hold that the scope of challenge before us would be limited



                                                             Page 52 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       only to the window left open by the decision dated 05.09.2005

                       and 19.07.2011. The relevant portion of the decision dated

                       05.09.2005 is extracted hereinbelow:-

                                "Before concluding we deem it proper to mention that it is
                                neither the pleaded case of the petitioners nor it has been
                                argued before us that the 2000 Act is in conflict with any
                                other law enacted by the Parliament in respect of the subject
                                enumerated in Entry 42 of List III of the Seventh Schedule of
                                the Constitution and, therefore, we have not delved on that
                                question.

                                For the reasons mentioned above, we hold that The Gujarat
                                Water and Gas Pipelines (Acquisition of Right of User in
                                Land) Act, 2000 is within the legislative competence of the
                                State and by enacting this piece of legislation the State
                                cannot be said to have encroached on the Union's power of
                                legislation in respect of the matters enumerated in List I of
                                the Seventh Schedule."


                       23.1 The relevant portion of the decision dated 19.07.2011 is

                       extracted hereinbelow:-

                                "4.   It is stated that the aforesaid question has not been
                                considered nor decided by the Division bench in the case of
                                Anil @ Bipinchandra Chotubhai Desai vs. State of Gujarat and
                                others (supra).

                                5.     In view of such submission made by the counsel for the
                                petitioner, at his request we allow the petitioner to make
                                necessary amendment to the pleadings and prayer clause of
                                the writ petition.

                                6.    Admit. The only question involved in this case is
                                whether Act 5 of 2000 enacted by the Legislature of the State
                                is inconsistent with the Act 50 of 1962 enacted by the
                                Parliament and thereby is repugnant as per Article 254 of the
                                Constitution of India."




                                                            Page 53 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       24.      Both the Counsel for the petitioners and the learned

                       Advocate General have relied upon the decision of the Hon'ble

                       Apex Court in Laljibhai Savalia (Supra). Therefore, it is

                       necessary to extract the relevant paragraphs of the said

                       decision for ready reference:

                                      "18. Under the provisions of the PMP Act, what is
                                taken over or acquired is the right of user to lay and maintain
                                pipelines in the sub-soil of the land in question. The
                                provisions of the PMP Act get attracted upon the requisite
                                Notification having been made under Section 3. If it appears
                                to the Central Government that it is necessary in the public
                                interest that for the transport of petroleum or any minerals
                                any pipeline be made and for the purposes of laying such
                                pipelines it is necessary to acquire the right of user in any
                                land, it may by Notification issued in exercise of power under
                                Section 3 declare its intention to acquire such right of user.
                                The Act then provides for making of objections by those
                                interested in land, which objections are thereafter to be dealt
                                with by the Competent Authority. The report made by the
                                Competent Authority is then placed before the Central
                                Government for appropriate decision and after considering
                                such report and the relevant material on record, if the
                                Central Government is satisfied that such land is required for
                                laying any pipeline for the transport of petroleum or any
                                other mineral, it may declare by Notification in the official
                                gazette that the right of user in the land for laying the
                                pipeline be acquired. Upon the publication of such
                                declaration under Section 6 the right of user in the land so
                                specified vests absolutely in the Central Government or in the
                                State Government or in the Corporation free from all
                                encumbrances. Thus what stands acquired is the right of user
                                in the land in question for laying pipeline for the transport of
                                petroleum or any mineral and not the land itself.



                                      19.    The Statement of Objects and Reasons throws
                                light on this facet of the matter and shows that although the
                                land could be acquired outright for laying such pipelines
                                under the Land Acquisition Act, 1894 such procedure for
                                acquisition would be costly. For instance, as the facts of the


                                                            Page 54 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                present case disclose the pipeline from Kakinada to Jamnagar
                                would be over 1470 kilometers in length. If the lands were to
                                be acquired outright, it would lead to tremendous increase in
                                costs finally reflecting in escalation of the costs of petroleum
                                or minerals. At the same time, if at every stage outright
                                acquisition is to be insisted upon, many agriculturists would
                                stand deprived of their holdings causing great prejudice. The
                                Act is thus designed to achieve the purpose of laying of the
                                pipelines for petroleum and minerals as "efficient and cheap
                                means of transportation and distribution of petroleum and
                                petroleum products".



                                       20.   At the same time Section 18 specifically lays
                                down that the provisions of the PMP Act shall be in addition
                                and not in derogation to any other law for the time being in
                                force relating to acquisition of land. Thus in a given case
                                where the circumstances and the occasions so demand, a
                                resort could still be taken to acquire the lands by relying
                                upon the general law of acquisition under the provisions of
                                the Land Acquisition Act, 1894. For instance, for monitoring
                                the pressure gauges or in cases where pipelines are
                                branching in different directions, implementations to regulate
                                the flow may require permanent establishments necessitating
                                acquisition of the land itself rather than acquisition of a mere
                                right of user. The PMP Act is thus a special enactment
                                designed to achieve the purpose of laying pipelines as
                                efficient means of transportation and with this idea it is only
                                the right of user in the land to lay such pipelines is acquired.



                                      21.   Section 7 stipulates that no pipeline be laid under
                                any land which, immediately before the date of Notification
                                under Section 3(1) was used for residential purposes, or any
                                land on which there is permanent structure in existence or
                                any land which is appurtenant to a dwelling house. It is clear
                                that only such lands are to be considered for acquisition of
                                right of user therein which are either lying fallow or are
                                being put to agricultural use. It is obvious that care is taken
                                to cause least possible damage to the holdings of the
                                concerned land-owners. According to Section 9, after the
                                pipelines are laid, the owner/occupier could use the land for
                                the purpose for which it was being used before the
                                Notification under Section 3(1) was issued. Section 9
                                certainly, imposes some restrictions in the sense that such
                                owner/occupier cannot thereafter construct any building or


                                                            Page 55 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                any other structure or construct or excavate any lake,
                                reservoir or dam or plant any tree on such land. Barring such
                                restrictions, the owner/occupier is within his rights to use the
                                land for the same purpose for which the land was earlier
                                being used. The point is clear that neither the ownership in
                                respect of the land itself nor the right to occupy or possess
                                that land is taken over permanently and those rights continue
                                to remain with the owner/occupier. What is taken over is only
                                the right of user namely to lay pipelines in the sub-soil of the
                                land in question and the restrictions imposed by Section 9 are
                                designed to safeguard and secure the pipelines underneath.



                                      22.   As laid down by this Court in Jilubhai Nanbhai
                                Khachar and others (Supra), the term property in legal sense
                                means an aggregate of rights which are guaranteed and
                                protected by law and would extend to entirety or group of
                                rights inhering in a person. It was observed by this Court as
                                under:


                                               "42. Property in legal sense means an aggregate
                                        of rights which are guaranteed and protected by law. It
                                        extends to every species of valuable right and interest,
                                        more particularly, ownership and exclusive right to a
                                        thing, the right to dispose of the thing in every legal
                                        way, to possess it, to use it, and to exclude everyone
                                        else from interfering with it. The dominion or indefinite
                                        right of use or disposition which one may lawfully
                                        exercise over particular things or subjects is called
                                        property. The exclusive right of possessing, enjoying,
                                        and disposing of a thing is property in legal parameters.
                                        Therefore, the word 'property' connotes everything
                                        which is subject of ownership, corporeal or incorporeal,
                                        tangible or intangible, visible or invisible, real or
                                        personal; everything that has an exchangeable value or
                                        which goes to make up wealth or estate or status.
                                        Property,      therefore,  within     the   constitutional
                                        protection, denotes group of rights inhering citizen's
                                        relation to physical thing, as right to possess, use and
                                        dispose of it in accordance with law. In Ramanatha
                                        Aiyar's The Law Lexicon, Reprint Edn., 1987, at p.1031,
                                        it is stated that the property is the most comprehensive
                                        of all terms which can be used, inasmuch as it is
                                        indicative and descriptive of every possible interest
                                        which the party can have. The term property has a most


                                                            Page 56 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        extensive signification, and, according to its legal
                                        definition, consists in free use, enjoyment, and
                                        disposition by a person of all his acquisitions, without
                                        any control or diminution, save only by the laws of the
                                        land."

                                      23.    We therefore proceed on the premise that the
                                right of user sought to be taken over under the provisions of
                                the PMP Act amounts to acquisition of one of the facets of
                                property rights which inher in the owner/occupier. For the
                                acquisition of such right of user, the compensation is
                                prescribed in terms of Section 10 of the PMP Act. There are
                                two elements of compensation under Section 10. The first
                                part deals with any damage, loss or injury sustained by any
                                owner/occupier as a result of exercise of powers conferred by
                                Sections 4,7 and 8 of the PMP Act that is to say the actual
                                damage, loss or injury sustained because of entry upon
                                and/or digging or marking levels and survey of land under
                                Section 4 or while actual laying of the pipeline including
                                digging of trenches and carrying of requisite material for
                                such operations under Section 7 or at any stage of
                                maintenance, examinations, repairing and altering or
                                removing of pipeline in terms of Section 8 of the PMP Act.
                                The measure for determining such compensation is given
                                with sufficient clarity in sub-section (3) of Section (10). The
                                idea is to compensate the owner/occupier for actual damage,
                                loss or injury sustained by him as a result of the operations
                                carried out in terms of Section 4, Section 7 or Section 8 of the
                                Act. One of the indicia under sub-Section 3 could be "any
                                injury to any other property whether movable or immovable,
                                or the earnings of such persons in any other manner". All
                                possible acts as a result of which the damage, loss or injury
                                could be so occasioned are taken care of and stipulated in
                                said sub-section. Over and above such compensation for
                                actual damage, loss or injury, additional compensation @
                                10% of the market value of the land is given to the
                                owner/occupier under sub-Section 4 of Section 10 for taking
                                over the right of user to lay the pipelines. This element of
                                additional compensation is independent of any actual loss or
                                damage and is purely linked to the value of the land for the
                                purposes of computation. This element of compensation is
                                purely for acquisition of right of user simplicitor. The
                                damage/loss or injury to the property is separately dealt with
                                under first part of Section 10 and has to be compensated in
                                toto. Theoretically, it is possible that in a barren piece of land
                                as a result of exercise of powers under Sections 4, 6 and 7



                                                            Page 57 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                there may not be any damage/loss or injury. However
                                compensation under sub-section (4) for acquisition of right of
                                user would still be independently payable. The expression "in
                                addition to the compensation, if any, payable under sub-
                                section (1)" clearly shows the intent that the compensation
                                for acquisition of right of user shall be in addition to the
                                actual damage/loss or injury under first part of Section 10.
                                This part will also be clear from para (iii) of Statement of
                                Objects and Reasons extracted above (in para 2).



                                       24.   The provisions of PMP Act do specify the
                                principles and the manner in which the compensation is to be
                                determined. Not only the actual damage, loss or injury
                                suffered as a result of exercise of various activities in terms
                                of Sections    4, 6 and 7 are    compensated      in    toto  but
                                additionally compensation linked to the market value of land
                                is also to be given for acquisition of right of user in respect of
                                such land. What is taken over is mere right of user to lay the
                                pipeline in the sub-soil of land in question, leaving the title to
                                the land as well as the right to possess that land intact in the
                                hands of the land owner/occupier. It is no doubt that the
                                enjoyment thereof after the pipelines are laid is impaired to a
                                certain extent, in that the owner/occupier cannot raise any
                                permanent construction or cause any excavation or plant any
                                trees. Barring such restrictions, the enjoyment and the right
                                of possession remains unaltered. The lands under which the
                                pipeline would be laid are primarily, going by the mandate
                                of Section 7, agricultural or fallow and there would normally
                                be no occasion for any rendering of the holding completely
                                unfit for any operations. Even in such cases where the
                                holding is rendered unfit, sub- section 3(iii) of Section
                                10 could be relied upon and any diminution in market value
                                as permanent impairment could sustain a claim for
                                compensation. The principles of compensation as detailed in
                                the PMP Act are thus reasonable and cannot in any way be
                                termed as illusory. The principle laid down in H.D. Vora v.
                                State of Maharashtra (Supra) has no application at all."




                       25.      Thus, it is clear to us that Laljibhai Savalia (Supra)

                       has clearly held that the Central Act of 1962 is essentially for

                       the purpose of acquisition of right of user in land for laying of


                                                            Page 58 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                       pipelines. The Central Act of 1962 is not an act for laying of

                       pipelines and therefore, it is relatable to "acquisition of right

                       of user in land" and therefore relatable to Entry 42 of the

                       Concurrent            List   (List-III)   of    Seventh        Schedule          to     the

                       Constitution of India.




                       26.      In view of the aforesaid, we now proceed to examine

                       whether the Central Act of 1962 occupies the field, leaving no

                       scope for the State to legislate on the subject. If the answer of

                       the above is in the affirmative, then the impugned Act of 2000

                       must be struck down as beyond the competence of the State

                       Legislature. Further, if the answer to the above question is in

                       the negative, then the further examination of this Court would

                       be only to the effect as to whether any portion of the State Act

                       collides with and hence become repugnant to the Central Act

                       of 1962.




                       27.      For the purpose of a close scrutiny and an endeavour to

                       ascertain the correct legal position, this Court considers it




                                                             Page 59 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                       apposite to examine the Statement of Objects and Reasons

                       underlying both the Central as well as the State enactments.




                       27.1 In        that      context,   the     Statement          of    Objects           and

                       Reasons of the Petroleum and Minerals Pipelines (Acquisition

                       of Right of User in Land) Act, 1962 reads as under:-



                                      "STATEMENT OF OBJECTS AND REASONS

                                1.    As a result of the implementation of plans for the
                                development of petroleum resources in the country, it is
                                anticipated that in the next few years there will be a
                                substantial increase in the production of crude oil, natural
                                gas and petroleum products by the public sector oilfields and
                                refineries in India. It has therefore become necessary to lay
                                petroleum pipelines in the country to serve as an efficient and
                                cheap means of transportation and distribution of petroleum
                                and petroleum products.

                                2.    Although land can be acquired outright for laying such
                                pipelines under the Land Acquisition Act, 1894 the procedure
                                for such acquisition is long-drawn and costly. Since the
                                petroleum pipelines will be laid underground, outright
                                acquisition of land is not necessary. Therefore, in the case of
                                these pipelines, it is considered sufficient to acquire the mere
                                right of user in the land for laying and maintaining the
                                pipelines. The Bill seeks to achieve the above purpose.

                                3.      The main features of the Bill are--
                                             (i) No right of user of land can be acquired for the
                                             purpose of laying pipelines unless the Central
                                             Government declares its intention by notification
                                             in the Official Gazette, and unless objections, if
                                             any, filed within twenty-one days of that
                                             notification are disposed of by the competent
                                             authority.



                                                             Page 60 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                            Modification of Order dtd.
                         C/SCA/15368/2010                                            CAV JUDGMENT DATED: 27/04/2026
                                                         28/01/2026 in R/SCA/15368/2010

                                                                                                                        undefined




                                                    (ii) When final declaration about acquisition is
                                                    made, the right to use land for the purpose of
                                                    laying pipelines will vest in the Central
                                                    Government,      State     Government     or    the
                                                    corporation,    as    the   case   may    be    but
                                                    notwithstanding such acquisition, the owner or
                                                    occupier of the land shall be entitled to use the
                                                    land for the purpose for which such land was put
                                                    to use immediately before the declaration by the
                                                    Central Government. But after the date of
                                                    acquisition, he shall not construct any building or
                                                    any other structure or construct or excavate any
                                                    tank, well, reservoir or dam or plant any tree, on
                                                    that land.

                                                    (iii) Compensation for the damage, loss or injury
                                                    sustained by any person interested in the land
                                                    shall be payable to such person. Besides this,
                                                    compensation calculated at ten per cent of the
                                                    market value of the land on the date of the
                                                    preliminary notification is also payable to the
                                                    owner and to any other person whose right of
                                                    enjoyment in the land has been affected by reason
                                                    of the acquisition. The compensation in both cases
                                                    is to be determined by the competent authority in
                                                    the first instance, and an appeal lies from its
                                                    decision to the District Judge."




                       27.2 Similarly, the Statement of Objects and Reasons of

                       the Gujarat Water & Gas Pipelines (Acquisition of Right of

                       User in Land) Act, 2000 reads as under:-


                                      "STATEMENT OF OBJECTS AND REASONS

                                      The   state    government      has    undertaken     the
                                implementation of water supply projects in the state, the
                                major one of which is sardar sarovar canal based drinking
                                water supply project which itself will require laying of about
                                2700 kms. of pipelines for transport of water from one place
                                to another.


                                                                 Page 61 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                           Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                            Modification of Order dtd.
                         C/SCA/15368/2010                                            CAV JUDGMENT DATED: 27/04/2026
                                                         28/01/2026 in R/SCA/15368/2010

                                                                                                                        undefined




                                      Gujarat infrastructure development board has given
                                locational clearance to some LNG import terminals in the
                                state and the proposed gas grid shall link these LNG
                                terminals and other gas supply sources to various demand
                                centres in the state. The gas project linking various supply
                                points including LNG terminals with various gas demand
                                centres in and around Gujarat has been planned. The
                                proposed gas grid is high pressure trunk pipeline system
                                requiring laying of about 1500 kms of pipelines.

                                      Although land can be acquired outright for laying such
                                pipelines under the Land Acquisition Act, 1894, the
                                procedure for such acquisition is long drawn and costly.
                                Since the water and gas pipeline will be laid underground,
                                outright acquisition of land is not necessary. Therefore, in the
                                case of water and gas pipelines, it is considered sufficient to
                                acquire the mere right of user in the land for laying and
                                maintaining the pipelines. This Bill seeks to achieve the
                                aforesaid objects.

                                        The main features of the Bill are-

                                                    (i) No right of user in land can be acquired for the
                                                    purpose of laying pipelines unless the State
                                                    Government declares its intention by notification
                                                    in the Official Gazette, and unless objections, if
                                                    any, filed within thirty days of that notification are
                                                    disposed of by the competent authority.

                                                    (ii) When final declaration about the acquisition is
                                                    made, the right to use the land for the purpose of
                                                    laying pipelines will vest in the State Government
                                                    or, as the case may be, the Corporation but
                                                    notwithstanding such acquisition, the owner or
                                                    occupier of the land shall be entitled to use the
                                                    land for the purpose for which such land was put
                                                    to use immediately before the declaration by the
                                                    State Government. But after the date of
                                                    acquisition, he shall not construct any building or
                                                    any other structure or construct or excavate any
                                                    tank, well, reservoir or dam or plant any tree on
                                                    that land.

                                                    (iii) Compensation for the damage, loss or injury
                                                    sustained by any person interested in the land
                                                    shall be payable to such person. Besides this,


                                                                 Page 62 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                           Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                            Modification of Order dtd.
                         C/SCA/15368/2010                                            CAV JUDGMENT DATED: 27/04/2026
                                                         28/01/2026 in R/SCA/15368/2010

                                                                                                                        undefined




                                                    compensation calculated at ten percent, of the
                                                    market value of the land on the date of the
                                                    preliminary notification is also payable to the
                                                    owner and to any other person whose right of
                                                    enjoyment in the land has been affected by reason
                                                    of the acquisition. The compensation in both the
                                                    case is to be determined by the competent
                                                    authority in the first instance, and an appeal lies
                                                    from the decision to the Collector."


                       28.      From a comparison of the Statement of Object and

                       Reasons (SOR) of the Central Act of 1962 and the impugned

                       State        Act      respectively,          we       immediately          noticed          the

                       commonality of the intention of Parliament and the State

                       Legislature respectively in enacting the respective statutes. It

                       will be seen that the first paragraph of the SOR of the Central

                       Act of 1962 deals with the necessity of laying petroleum

                       pipelines in the country, whereas the first two paragraphs of

                       the SOR of the impugned State Act deals with the necessity of

                       laying pipelines for the transport of water and the Liquefied

                       Natural Gas (LNG). The second paragraph of the SOR of the

                       Central Act of 1962 correspondents to the third paragraph of

                       the SOR of the impugned State Act namely that it is necessary

                       to "acquire the mere right of user in the land for laying and

                       maintaining the pipelines." To us, this is the object of both the

                       enactments which we are comparing. The rest of the SOR

                       relate to the procedural aspects of the aforementioned central


                                                                 Page 63 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                           Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                       NEUTRAL CITATION




                                                           Modification of Order dtd.
                         C/SCA/15368/2010                                           CAV JUDGMENT DATED: 27/04/2026
                                                        28/01/2026 in R/SCA/15368/2010

                                                                                                                       undefined




                       object i.e., "acquire the mere right of user in the land for

                       laying and maintaining the pipelines."



                       29.      It is thus clear that both the aforesaid enactments have

                       the same objective. It is only that the pipelines for which the

                       right of user is sought to be acquired are likely to carry

                       different products. Therefore, we need to examine whether

                       after the enactment of the Central Act of 1962, was there any

                       further scope to legislate on the subject by the State

                       Legislature? For the aforesaid purpose, we have compared the

                       Central Act of 1962 and the State Act, 2000, as under:




                     Comparision of the Central Act, 1962 & the State Act, 2000

                                 The Petroleum and Minerals The Gujarat Water and Gas
                                 Pipelines  (Acquisition  of Pipelines  (Acquisition  of
                                 Right of User in Land) Act, Right of User in Land) Act,
                                 1962                        2000
                 Preambl An Act to provide for the An Act to provide for the
                    e    acquisition of in right of user in acquisition of right of user in
                         land [for laying of pipelines for land for laying water pipelines
                         the transport of petroleum and and gas pipelines in the State
                         minerals]     and    for  matters of Gujarat and for the matters
                         connected therewith. Be it connected therewith. It is
                         enacted by Parliament in the hereby enacted in the fifth-first
                         Thirteenth Year of the Republic Year of the Republic of India as
                         of India as follows :-             follows:-



                       1.        Short         title,     extent        and Short          title,       extent         and



                                                                Page 64 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                          Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 application :-                              commencement :-

                                 (1) This Act may be called the (1) This Act may be called the
                                 Petroleum       and       Minerals Gujarat      Water    and    Gas
                                 Pipelines (Acquisition of Right of Pipelines (Acquisition of Right
                                 User in Land) Act, 1962.            of User in Land) Act, 2000.
                                 (2) It extends to the whole of (2) It extends to the whole of
                                 India except the State of Jammu the State of Gujarat.
                                 and Kashmir.                        (3) It shall come into force on
                                 (3) It applies in the first such            date   as   the   State
                                 instance to the whole of the Government                may       by
                                 State of West Bengal, Bihar, notification in the Official
                                 Uttar Pradesh and Gujarat and Gazette, appoint.
                                 the Union territory of Delhi; and
                                 the Central Government may, by
                                 notification   in   the    Official
                                 Gazette, declare that this Act
                                 shall also apply to such other
                                 State or Union territory and
                                 with effect from such date as
                                 may be specified in that
                                 notification    and     thereupon
                                 provisions of this Act shall apply
                                 to that State or Union territory
                                 accordingly.



                       2.        Definitions :-                              Definitions :-

                                 In this Act, unless the context In this Act, unless the context
                                 otherwise requires,-                 otherwise requires,-
                                 (a)     "competent       authority" (a)    "competent      authority"
                                 means any person or authority means any person or authority
                                 authorised     by    the     Central authorised    by    the    State
                                 Government, by notification in Government by notification in
                                 the Official Gazette, to perform the Official Gazette, to perform
                                 the functions of the competent, the functions of the competent
                                 authority under this Act and authority under this Act;
                                 different persons or authorities (b)"Corporation" means any
                                 may be authorised to perform body            corporate    established
                                 all or any of the functions of the under any Gujarat Act and
                                 competent authority under this includes
                                 Act in the same area or different (i) a Company formed and
                                 areas      specified      in    the registered        under       the
                                 notification;                        Companies Act, 1956 (I of
                                 (b) "corporation" means any 1956); and


                                                            Page 65 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 body      corporate    established (ii) a Company formed and
                                 under any Central, Provincial or registered under any law
                                 State Act, and includes -          relating to companies formerly
                                 (i) a company formed and in force in any part of India
                                 registered under the Companies (c) "gas" means a matter in
                                 Act, 1956; and                     gaseous        state       which
                                 (ii) a company formed and predominantly               consists   of
                                 registered     under    any    law methane;
                                 relating to companies formerly (d)         "prescribed"      means
                                 in force in any part of India;     prescribed by rules made
                                 [(ba)"minerals"      have      the under this Act.
                                 meanings assigned to them in
                                 the Mines Act, 1952 (35 of
                                 1952), and include mineral oils
                                 and stowing sand but do not
                                 include petroleum;]
                                 (c) "petroleum" has the same
                                 meaning as in the Petroleum
                                 Act, 1934, and includes natural
                                 gas and refinery gas;
                                 (d)      "prescribed"       means
                                 prescribed by rules made under
                                 this Act.



                       3.        Publication of notification for Publication of                       notification
                                 acquisition.                    for acquisition.

                                 (1) Whenever it appears to the (1) Whenever it appears to the
                                 Central Government that it is State Government that it is
                                 necessary in the public interest necessary in the public interest
                                 that for the transport of that for the transport of water
                                 petroleum or any mineral from or, as the case may be, gas
                                 one locality to another locality, from one area to another area,
                                 pipelines may be laid by that pipelines may be laid by the
                                 Government or by any State State Government, or, the
                                 Government or a corporation Corporation and that for the
                                 and that for the purpose of purpose of laying down such
                                 laying such pipelines, it is pipelines, it is necessary to
                                 necessary to acquire the right of acquire the right of user in any
                                 user in any land under which land          under    which     such
                                 such pipelines may be laid, it pipelines may be laid. It may,
                                 may, by notification in the by notification in the Official
                                 Official Gazette, declare its Gazette, declare its intention to
                                 intention to acquire the right of acquire the right of use
                                 user therein.                     therein.


                                                            Page 66 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 (2) Every notification under sub- (2) Every notification under
                                 section (1) shall give a brief sub-section (1) shall give a
                                 description of the land.          brief description of the land.
                                 (3) The competent authority (3) The competent authority
                                 shall cause the substance of the shall cause the substance of
                                 notification to be published at the notification to be published
                                 such places and in such manner at such places and in such
                                 as may be prescribed.             manner as may be prescribed.



                       4.        Power to enter, survey, etc.                Hearing of objections.

                                 On the issue of a notification (1) Any person interested in the
                                 under sub-section (1) of section land may, within thirty days
                                 3, it shall be lawful for any from the date of publication of
                                 person     authorised     by    the the notification under sub-
                                 Central Government or by the section (1) of section 3, object
                                 State     Government      or    the to the laying of the pipelines
                                 corporation which proposes to under the land.
                                 lay pipelines for transporting (2) Every objection shall be
                                 petroleum or any mineral and made             to   the    competent
                                 his servants and workmen-            authority in writing and shall
                                 (a) to enter upon and survey set out the grounds thereof and
                                 and take levels of any land the competent authority shall
                                 specified in the notification;       give     the    objector     an
                                 (b) to dig or bore into the sub- opportunity of being heard
                                 soil;                                either in person or by a legal
                                 (c) to set out the intended line practitioner and may, after
                                 or work;                             hearing all such objections and
                                 (d)    to   mark     such    levels, after making such further
                                 boundaries and line by placing inquiry, if any, as that authority
                                 marks and cutting trenches;          thinks necessary, by order
                                 (e) where otherwise survey either allow or disallow the
                                 cannot be completed and levels objections.
                                 taken and the boundaries and (3) Any order made by the
                                 line marked, to cut down and competent authority under sub-
                                 clear away any part of any section (2) shall be final.
                                 standing crop, fence or jungle;
                                 and
                                 (f) to do all other acts necessary
                                 to ascertain whether pipelines
                                 can be laid under the land:
                                 Provided that while exercising
                                 any power under this section,
                                 such person or any servant or
                                 workman of such person shall


                                                            Page 67 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 cause as little damage or injury
                                 as possible to such land.



                       5.        Hearing of objections.                      Power to enter, survey, etc.

                                 (1) Any person interested in the On the issue of the notification
                                 land may, within twenty-one under sub-section (1) of section
                                 days from the date of the 3, it shall be lawful for any
                                 notification under sub-section person authorised by the State
                                 (1) of section 3, object to the Government or, as the case
                                 laying of the pipelines under the may be, the Corporation which
                                 land.                               proposes to lay pipelines for
                                 (2) Every objection under sub- transporting water or, as the
                                 section (1) shall be made to the case may be, gas, and its
                                 competent authority in writing servants and workmen-
                                 and shall set out the grounds (a) to enter upon and survey
                                 thereof and the competent and take levels of any land
                                 authority shall give the objector specified in the notification;
                                 and opportunity of being heard (b) to dig or bore into the sub-
                                 either in person or by a legal soil;
                                 practitioner and may, after (c) to set out the intended line
                                 hearing all such objections and of work;
                                 after   making     such     further (d) to mark such levels,
                                 inquiry, if any, as that authority boundaries and line by placing
                                 thinks necessary, by order marks and cutting trenches;
                                 either allow or disallow the (e) where otherwise survey
                                 objections.                         cannot be completed and levels
                                 (3) Any order made by the taken and the boundaries and
                                 competent authority under sub- lines marked, to cut down and
                                 section (2) shall be final.         clear away any part of any
                                                                     standing crop, fence or jungle;
                                                                     and
                                                                     (f) to do all other acts
                                                                     necessary to ascertain whether
                                                                     pipelines can be laid under the
                                                                     land:
                                                                     Provided that while exercising
                                                                     any power under this section,
                                                                     such person or any servant or
                                                                     workman of such person shall
                                                                     cause a little damage or injury
                                                                     as possible to such land.




                                                            Page 68 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       6.        Declaration of acquisition of Declaration of acquisition of
                                 right of user.                right of user.

                                 (1) Where no objections under (1) Where no objection under
                                 sub-section (1) of section 5 have subsection (1) of section 4 has
                                 been made to the competent been made to the competent
                                 authority     with     the   period authority within the period
                                 specified therein or where the specified therein or where the
                                 competent        authority      has competent      authority   has
                                 disallowed the objection under disallowed the objections under
                                 sub-section (2) that section, the sub-section (2) of that section,
                                 authority shall, as soon as may that authority shall, as soon as
                                 be either make a report in may be, submit a report
                                 respect of the land described in accordingly       to   the  State
                                 the notification under such- Government and upon receipt
                                 section (1) of section 3, or make of such report, the State
                                 different reports in respect of Government shall declare, by
                                 different parcels of such land, to notification in the Official
                                 the      Central        Government Gazette, that the right of user
                                 containing his recommendations of land for laying the pipelines
                                 on the objections, together with shall be acquired.
                                 the record of the proceedings (2) On the publication of the
                                 held by him, for the decision of declaration under sub-section
                                 that Government and upon (1), the right of user in the land
                                 receipt of such report the shall vest absolutely in the
                                 Central Government shall, if State Government free from all
                                 satisfied that such land is encumbrances.
                                 required for laying any pipelines (3) Where in respect of any
                                 for the transport of petroleum land, a notification has been
                                 or any mineral declare, by issued under sub-section (1) of
                                 notification    in    the   Official section 3, but no declaration
                                 Gazette, that the right of user in under this section has been
                                 the land for laying the pipelines published within a period of
                                 should be acquired and different one year from the date of that
                                 declarations may be made from notification, that notification
                                 time to time in respect of shall cease to have effect on
                                 different parcels of the land the expiration of the said
                                 described in the notification period.
                                 issued under sub-section (1) of (4) Notwithstanding anything
                                 section    3,     irrespective    of contained in sub-section (2),
                                 whether one report or different the State Government may, on
                                 reports have been made by the such terms and conditions as it
                                 competent authority under this may think fit, to impose, direct
                                 section.                             by order in writing that the
                                 (2) On the publication of the right of user in the land for
                                 declaration under, sub-section laying the pipelines shall,



                                                            Page 69 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 (1), the right of user in the land instead of vesting in the State
                                 specified therein shall vest Government, vest either on the
                                 absolutely     in     the    Central date of publication of the
                                 Government        free    from    all declaration or, on such other
                                 encumbrances.                         date as may be specified in the
                                 (3) Where in respect of any order, in the Corporation
                                 land, a notification has been proposing to lay the pipelines
                                 issued under sub-section (1) of and thereupon the right of such
                                 section 3 but no declaration in user in the land shall, subject
                                 respect of any portion of land to the terms and conditions so
                                 covered by that notification has imposed,          vest   in     that
                                 been published under this Corporation free from all
                                 section within a period of one encumbrances.
                                 year from the date of that
                                 notification, that notification
                                 shall cease to have effect on the
                                 expiration of that period.
                                 (3A) No declaration in respect
                                 of any land covered by a
                                 notification issued under sub-
                                 section    (1)     of   section   3,
                                 published           after        the
                                 commencement             of      the
                                 Petroleum Pipelines (Acquisition
                                 of Right of User in Land)
                                 Amendment Act, 1977 shall be
                                 made after the expiry of three
                                 years from the date of such
                                 publication.
                                 (4) Notwithstanding anything
                                 contained in sub-section (2), the
                                 Central Government may, on
                                 such terms and conditions as it
                                 may think fit to impose, direct
                                 by order in writing, that the
                                 right of user in the land for
                                 laying    the      pipelines    shall
                                 instead of vesting in the Central
                                 Government vest, either on the
                                 date of publication of the
                                 declaration or, on such other
                                 date as may be specified in the
                                 direction      in      the     State
                                 Government or the corporation
                                 proposing to lay the pipelines
                                 and thereunder the right of such



                                                            Page 70 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 user in the land shall, subject to
                                 the terms and conditions so
                                 imposed; vest in that State
                                 Government or corporation, as
                                 the case may be, free from all
                                 encumbrances.



                       7.        Central Government or State Laying of pipelines.
                                 Government or Corporation
                                 to lay pipelines.                    (1) Where the right of user in
                                                                      any land has vested in the
                                 (1) Where the right of user in State Government or, as the
                                 any land has vested in the case may be, the Corporation
                                 Central Government or in any under section 6 -
                                 State        Government          or (i) shall be lawful for any
                                 Corporation under section 6 -        person authorised by the State
                                 (i) it shall be lawful for any Government or, as the case
                                 person      authorised     by   the may be, the Corporation, and
                                 Central Government or such its servants and workmen to
                                 State        Government          or enter upon the land and lay
                                 Corporation, as the case may pipelines or to do any other
                                 be,    and    his   servant     and thing necessary for the laying
                                 workmen to enter upon the land of pipelines.Provided that no
                                 and lay pipelines or to do any pipeline shall be laid under-
                                 other act necessary for laying of (a)         any      land     which,
                                 pipelines:Provided       that    no immediately before the date of
                                 pipeline shall be laid under-        the publication of notification
                                 (a) any land which, immediately under sub-section (1) of section
                                 before     the    date     of   the 3, was used for residential
                                 notification under sub-section purposes; or
                                 (1) of section 3, was used for (b) any land on which there
                                 residential purposes;                stands       any       permanent
                                 (b) any land on which there structure              which     was    in
                                 stands any permanent structure existence immediately before
                                 which      was     in     existence the said date; or
                                 immediately before the said (c)             any     land    which   is
                                 date;                                appurtenant to a dwelling
                                 (c)     any    land     which     is house; or
                                 appurtenant            to          a (d) any land at a depth which
                                 dwelling-house; or                   is less than one metre from the
                                 (d) any land at a depth which is surface;and
                                 less than one metre from the (ii) such land shall be used
                                 surface; ***                         only for laying the pipelines
                                 [(ia) for laying pipelines for the and          for       maintaining,
                                 transport of petroleum, it shall examining, repairing, altering


                                                            Page 71 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 be lawful for any person or removing any such pipeline
                                 authorised      by   the    Central or for doing any other thing
                                 Government or such State necessary for any of the
                                 Government or corporation to aforesaid purpose or for the
                                 use such land for laying utilisation of such pipelines.
                                 pipelines for transporting any (2) If any dispute arises with
                                 mineral and where the right of regard to any matter referred
                                 user in any land has so vested to in paragraph (b) or (c) of the
                                 for     laying     pipelines    for proviso to clause (i) of sub-
                                 transporting any mineral, it section (1), the dispute shall be
                                 shall be lawful for such person referred to the competent
                                 to use such land for laying authority           whose      decision
                                 pipelines      for    transporting thereon shall be final.
                                 petroleum or any other mineral;
                                 and]
                                 (ii)such land shall be used only
                                 for laying the pipelines and for
                                 maintaining,            examining,
                                 repairing, altering or removing
                                 any such pipelines or for doing
                                 any other act necessary for any
                                 of the aforesaid purposes or for
                                 the utilisation of such pipelines.
                                 (2) If any dispute arises with
                                 regard to any matter referred to
                                 in paragraph (b) or paragraph
                                 (c) of the proviso to clause (i) of
                                 sub-section (1), the dispute shall
                                 be referred to the competent
                                 authority       whose      decision
                                 thereon shall be final.



                       8.        Power to enter             land     for Power to enter                   land       for
                                 inspection etc.                         inspection, etc.

                                 For maintaining, examining, For maintaining, examining,
                                 repairing, altering or removing repairing, altering or removing
                                 any pipeline, or for doing any any pipeline, or for doing any
                                 other act necessary for the other thing necessary for the
                                 utilisation of the pipelines or for utilisation of the pipelines or
                                 the making of any inspection or for        the   making    of   any
                                 measurement for any of the inspection or measurement for
                                 aforesaid purposes, any person any of the aforesaid purposes,
                                 authorised in this behalf by the any person authorised in this
                                 Central Government, the State behalf,           by     the    State


                                                            Page 72 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 Government or the corporation, Government or, as the case
                                 as the case may be, may, after may be, the Corporation may,
                                 giving reasonable notice to the after giving reasonable notice
                                 occupier of the land under to the occupier of the land
                                 which pipeline has been laid, under which the pipeline has
                                 enter     therein   with    such been laid, enter therein with
                                 workmen and assistants as may such workmen and assistants
                                 be necessary:                    as may be necessary.
                                 Provided that, where such Provided that, where such
                                 person is satisfied that an person is satisfied that an
                                 emergency exists, no such emergency exists, no such
                                 notice shall be necessary:       notice shall be necessary:
                                 Provided further that, while Provided further that, while
                                 exercising any powers under exercising any powers under
                                 this section, such person or any this section, such person or any
                                 workman or assistant of such workmen or assistants of such
                                 person, shall cause as little person, shall cause as little
                                 damage or injury as possible to damage or injury as possible to
                                 such land.                       such land.



                       9.        Restrictions       regarding        the Restrictions           regarding           the
                                 use of land.                            use of land.

                                 (1) The owner or occupier of (1) The owner or occupier of
                                 the land with respect to which a the land with respect to which
                                 declaration has been made a declaration has been made
                                 under sub-section (1) of section under sub-section (1) of section
                                 6, shall be entitled to use the 6, shall be entitled to use the
                                 land for the purpose for which land for the purpose for which
                                 such land was put to use such land was put to use
                                 immediately before the date of immediately before the date of
                                 the notification under sub- the notification under sub-
                                 section (1) of section 3:         section (1) of section 3:
                                 Provided that, such owner or Provided that such owner or
                                 occupier shall not after the occupier shall not after the
                                 declaration under sub-section declaration under subsection
                                 (1) of section 6                  (1) of section 6
                                 (i) construct any building or any (i) construct any building or
                                 other structure;                  any other structure;
                                 (ii) construct or excavate any (ii) construct or excavate any
                                 tank, well, reservoir or dam; or tank, well, reservoir or dam; or
                                 (iii) plant any tree,on the land. (iii) plant any tree on that land.
                                 (2) The owner or occupier of the (2) The owner or occupier of
                                 land under which any pipeline the land under which a pipeline
                                 has been laid shall not do any has been laid shall not do any


                                                            Page 73 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 act or permit any act to be done thing or permit any thing to be
                                 which will or is likely to cause done which will or is likely to
                                 any damage in any manner cause any damage in any
                                 whatsoever to the pipeline.       manner whatsoever, to the
                                 (3) Where the owner or occupier pipeline.
                                 of the land with respect to (3) Where the owner or
                                 which a declaration has been occupier of the land with
                                 made under sub-section (1) of respect to which a declaration
                                 section 6,-                       has been made under sub-
                                 (a) constructs any building or section (1) of section 6 -
                                 any other structure, or           (a) constructs any building or
                                 (b) constructs or excavates any any other structure, or
                                 well, tank, reservoir or dam, or (b) constructs or excavates any
                                 (c) plants any tree,on that land, well, tank, reservoir or dam; or
                                 the court of the District Judge (c) plants any tree on that land,
                                 within the local limits of whose the Collector within the local
                                 jurisdiction such land is situate limits of whose jurisdiction
                                 may, on an application made to such lands is situate may, on an
                                 it by, the competent authority application made to it by the
                                 and after holding such inquiry competent authority and after
                                 as it may deem fit, cause the holding such inquiry, as it may
                                 building, structure, reservoir, deem fit, cause the building,
                                 dam or tree to be removed or structure, reservoir, dam or
                                 the well or tank to be filled up, tree to be removed or the well
                                 and the costs of such removal or or tank to be filled up, and the
                                 filling up shall be recoverable costs of such removal or filling
                                 from such owner or occupier in up shall be recoverable from
                                 the same manner as if the order such owner or occupier.
                                 for the recovery of such costs
                                 were a decree made by the
                                 court.



                      10.        Compensation.                               Compensation.

                                 (1) Where in the exercise of the (1) Where in the exercise of the
                                 powers conferred by section 4, powers conferred by section 5,
                                 section 7, or section 8 by any 7 or 8 by any person, any
                                 person, any damage, loss or damage, loss or injury is
                                 injury is sustained by any sustained         by    any    person
                                 person interested in the land interested in the land under
                                 under which the pipeline is which the pipeline is proposed
                                 proposed to be, or is being or to be, or is being, or has been
                                 has been laid the Central laid, the State Government or,
                                 Government,       the      State as the case may be, the
                                 Government or the Corporations Corporation shall be liable to


                                                            Page 74 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 as the case may be, shall be pay compensation to such
                                 liable to pay compensation to person for such damage, loss
                                 such person for such damage, or injury, the amount of which
                                 loss or injury, the amount of shall be determined by the
                                 which shall be determined by competent authority in the first
                                 the competent authority in the instance.
                                 first instance.                    (2)    If   the     amount     of
                                 (2)     If    the    amount     of compensation, determined by
                                 compensation determined by the competent authority under
                                 the competent authority under sub-section          (1)    is    not
                                 sub-section (1) is not acceptable acceptable to either of the
                                 to either of the parties, the parties,         the     amount     of
                                 amount of compensation shall, compensation             shall,    on
                                 on application by either of the application by either of the
                                 parties to the District Judge parties to the Collector within
                                 within the limits of whose the limits of whose jurisdiction
                                 jurisdiction the land or any part the land or any part thereof is
                                 thereof      is    situated,   by situated, be determined by that
                                 determined by that District Collector.
                                 Judge.                             (3) The competent authority or,
                                 (3) The competent authority, or as the case may be, the
                                 the     District    Judge    while Collector while determining the
                                 determining the compensation compensation            under     sub-
                                 under sub-section (1) or sub- section (1) or, as the case may
                                 section (2), as the case may be, be, sub-section (2), shall have
                                 shall have due regard to the due regard to the damage or
                                 damage or loss sustained by any loss sustained by any person
                                 person interested in the land by interested in the land by reason
                                 reason of-                         of-
                                 (i) the removal of tress or (i) the removal of trees or
                                 standing crops, if any, on the standing crops, if any, on the
                                 land     while    exercising  the land while exercising the
                                 powers under section 4, section powers under section 5, 7 or,
                                 7 or section 8;                    as the case may be, section 8;
                                 (ii) the temporary severance of (ii) the temporary severance of
                                 the land under which the the land under which the
                                 pipeline has been laid from pipeline has been laid from
                                 other lands belonging to, or in other lands belonging to, or in
                                 the occupation of, such person; the occupation of such person,
                                 or                                 or
                                 (iii) any injury to any other (iii) any injury to any other
                                 property, whether movable or property whether movable or
                                 immovable or the earnings of immovable, or the earnings of
                                 such persons caused in any such persons caused in any
                                 other manner:                      other manner:
                                 Provided that in determining the Provided that in determining



                                                            Page 75 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 compensation no account shall the compensation no account
                                 be taken of any structure or shall be taken of any structure
                                 other improvement made in the or other improvement made in
                                 land after the date of the the land after the date of the
                                 notification under sub-section publication of the notification
                                 (1) of section 3.                  under sub-section (1) of section
                                 (4) Where the right of user of 3.
                                 any land has vested in the (4) Where the right of user of
                                 Central Government, the State any land has vested in the
                                 Government or the Corporation, State Government or, as the
                                 as the case may be, shall, in case may be, the Corporation it
                                 addition to the compensation; if shall, in addition to the
                                 any, payable under sub-section compensation, if any, payable
                                 (1), be liable to pay to the owner under sub-section (1), be liable
                                 and to any other person whose to pay to the owner and to any
                                 right of enjoyment in that land other person whose right of
                                 has been affected in any manner enjoyment in that land has
                                 whatsoever by reason of such been affected in any manner
                                 vesting,             compensation whatsoever by reason of such
                                 calculated at ten per cent of the vesting,             compensation
                                 market-value of that land on the calculated at ten per cent of
                                 date of the notification under the market value of that land
                                 sub-section (1) of section 3.      on the date of publication of
                                 (5) The market-value of the land the notification under sub-
                                 on the said date shall be section (1) of section 3.
                                 determined by the competent (5) The market value of the
                                 authority and if the value so land on the said date shall be
                                 determined by that authority is determined by the competent
                                 not acceptable to either of the authority and if the value so
                                 parties, it shall, on application determined by that authority is
                                 by either of the parties to not acceptable to either of the
                                 District Judge referred to in sub- parties, it shall, on application
                                 section (2), be determined by by either of the parties to the
                                 that District Judge.               Collector referred to in sub-
                                 (6) The decision of the District section (2), be determined by
                                 Judge under sub-section (2) or that Collector.
                                 sub-section (5) shall be final.    (6)   The     decision  of    the
                                                                    Collector under sub-section (2)
                                                                    or (5) shall be final.
                      11.        Deposit and          payment          of Deposit and payment                          of
                                 compensation.                            compensation.

                                 (1) The amount of compensation (1)     The    amount     of
                                 determined under section 10 compensation         determined
                                 shall deposited by the Central under section 10 shall be
                                 Government,       the    State deposited   by   the   State


                                                            Page 76 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 Government or the Corporation, Government or, as the case
                                 as the case may be, with the may be, the Corporation, with
                                 competent authority within such the competent authority within
                                 time and in such manner as may such time and in such manner
                                 be prescribed.                       as may be prescribed.
                                 (2)     If    the     amount      of (2)   If    the    amount     of
                                 compensation is not deposited compensation is not deposited
                                 within the time prescribed within the time prescribed
                                 under      sub-section    (1),   the under sub-section (1), the State
                                 Central Government, the State Government or, as the case
                                 Government or the Corporation, may be, the Corporation, shall
                                 as the case may be, shall be be liable to pay interest
                                 liable to pay interest thereon at thereon at the rate of nine per
                                 the rate of six per cent per cent,            if  the    amount    of
                                 annum from the date on which compensation             is   deposited
                                 the compensation had to be within one year after the period
                                 deposited till the date of actual prescribed under sub-section
                                 deposit.                             (1) and the rate of fifteen per
                                 (3) As soon as may be after the cent,         if  the    amount    of
                                 compensation          has      been compensation      is   deposited
                                 deposited under sub-section (1), after the expiry of the said one
                                 the competent authority shall, year.
                                 on behalf of the Central (3) As soon as may be after the
                                 Government,          the       State compensation       has     been
                                 Government or the Corporation, deposited under sub-section
                                 as the case may be, pay the (1), the competent authority
                                 compensation to the persons shall, on behalf of the State
                                 entitled thereto.                    Government or, as the case
                                 (4) Where several persons claim may be, the Corporation, pay
                                 to be interested in the amount the         compensation      to   the
                                 of    compensation        deposited persons entitled thereto.
                                 under      sub-section    (1),   the (4) Where several persons
                                 competent        authority     shall claim to be interested in the
                                 determine the persons who in amount              of    compensation
                                 its opinion are entitled to deposited under sub-section
                                 receive the compensation and (1), the competent authority
                                 the amount payable to each of shall determine the persons
                                 them.                                who in its opinion are entitled
                                 (5) If any dispute arises as to to receive the compensation
                                 the      appointment       of    the and the amount payable to
                                 compensation       or    any    part each of them.
                                 thereof or as to the persons to (5) If any dispute arises as to
                                 whom the same or any part the apportionment of the
                                 thereof      is    payable,      the compensation or any part
                                 competent authority shall refer thereof or as to the persons to
                                 the dispute to the decision of whom the same or any part



                                                            Page 77 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 the District Judge within the thereof       is    payable,     the
                                 limits of whose jurisdiction the competent authority shall refer
                                 land or any part thereof is the dispute to the Collector
                                 situated and the decision of the within the limits of whose
                                 District Judge thereon shall be jurisdiction the land or any part
                                 final.                           thereof is situated and the
                                                                  decision    of   the    Collector
                                                                  thereon shall be final.
                      12.        Competent authority to have Collector          and    competent
                                 certain powers of civil court. authority to have certain
                                                                   powers of civil court.
                                 The competent authority shall
                                 have, for the purposes of this The        Collector    and   the
                                 Act, all the powers of a civil competent authority shall have,
                                 court while trying a suit under for the purpose of this Act, all
                                 the Code of Civil Procedure, the powers of a Civil Court
                                 1908, in respect of the following while trying a suit under the
                                 matters, namely:-                 Code of Civil Procedure, 1908
                                 (a) summoning and enforcing (5 of 1908), in respect of the
                                 the attendance of any person following matters, namely:-
                                 and examining him on oath;        (a) summoning and enforcing
                                 (b) requiring the discovery and the attendance of any person
                                 production of any document;       and examining him on oath;
                                 (c) reception of evidence on (b) requiring the discovery and
                                 affidavits;                       production of any document;
                                 (d) requisitioning any public (c) reception of evidence on
                                 record from any court or office; affidavits;
                                 (e) issuing commission for (d) requisitioning any public
                                 examination of witnesses.         record from any court of
                                                                   offence;
                                                                   (e) issuing commission for
                                                                   examination of witness.
                      13.        Protection of action taken in Protection of action taken in
                                 good faith.                   good faith.

                                 (1) No suit, prosecution or other (1) No suit, prosecution or
                                 legal   proceeding     shall   lie other legal proceeding shall lie
                                 against any person for anything against any person for anything
                                 which is in good faith done or which is in good faith done or
                                 intended     to   be   done     in intended    to  be   done     in
                                 pursuance of this Act or any rule pursuance of this Act or any
                                 or notification made or issued rules or notification made or
                                 thereunder.                        issued thereunder.
                                 (2) No suit or other legal (2) No suit or other legal
                                 proceeding shall lie against the proceeding shall lie against the



                                                            Page 78 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                                 Central      Government,       the State Government, Corporation
                                 competent authority or any or, as the case may be, the
                                 State       Government,         or competent authority for any
                                 Corporation for any damage, damage, loss or injury caused
                                 loss or injury caused or likely to or likely to be caused by
                                 be caused by anything which is anything which is in good faith
                                 in good faith done or intended done or intended to be done in
                                 to be done in pursuance of this pursuance of this Act or any
                                 Act or any rule or notification rules or notification made or
                                 made or issued thereunder.         issued thereunder.



                      14.        Bar of jurisdiction of civil Bar of jurisdiction of Civil
                                 court.                       Court.

                                 Save as otherwise expressly No civil court shall have
                                 provided in this Act, no civil jurisdiction in respect of any
                                 court shall have jurisdiction in matter which the Collector or,
                                 respect of any matter which the as the case may be, the
                                 competent        authority      is competent       authority     is
                                 empowered by or under this Act empowered by or under this
                                 to determine and no injunction Act to determine and no
                                 shall be granted by any court or injunction shall be granted by
                                 other authority in respect of any any Court or other authority in
                                 action taken or proposed to be respect of any action taken or
                                 taken in pursuance of any power proposed to be taken in
                                 conferred by or under this Act. pursuance       of    any    power
                                                                    conferred by or under this Act.

                      15.        Penalty.                                    Penalty.

                                 (1) Whoever willfully obstructs (1) Whoever wilfully obstructs
                                 any person in doing any of the any person in doing any of the
                                 acts authorised by section 4 or acts authorised under section
                                 section 7 or section 8 or willfully 5, 7 or as the case may be,
                                 fills up, destroys, damages or section 8 or wilfully fills up,
                                 displaces any trench or mark destroys damages or displaces
                                 made under section 4 or any trench or mark made under
                                 willfully does any act prohibited section 5 or wilfully does
                                 under section 9, shall be anything prohibited under the
                                 punishable with imprisonment proviso to sub-section (1) of
                                 for a term which may extend to section 9, shall be punishable
                                 six months or with fine or with with imprisonment which may
                                 both.                               extend to six months or fine or
                                 (2) Whoever willfully makes or both.



                                                            Page 79 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 causes       to      make       any (2) Whoever wilfully removes,
                                 unauthorised connection with or displaces, damages or destroys
                                 removes, destroys, damages or any pipeline laid under section
                                 displaces any pipeline laid 7,shall be punishable with
                                 under section 7, or willfully rigorous imprisonment for a
                                 inserts any device to extract term which shall not be less
                                 petroleum product or minerals than one year, but which may
                                 from such pipeline, or willfully extend to three years and shall
                                 disrupts supplies being made also be liable to fine.
                                 through the pipeline, shall be
                                 punishable       with      rigorous
                                 imprisonment for a term which
                                 may extend to ten years and
                                 shall also be liable to fine.
                                 (3) If any person convicted of an
                                 offence under sub-section (2) is
                                 again convicted of an offence
                                 under the same provision, he
                                 shall    be     punishable     with
                                 rigorous imprisonment for the
                                 second      and       for     every
                                 subsequent offence for a term
                                 which shall not be less than
                                 three years but which may
                                 extend to ten years: Provided
                                 that the court may, for any
                                 adequate and special reasons to
                                 be mentioned in the judgment,
                                 impose      a      sentence      of
                                 imprisonment for a term of less
                                 than three years.

                                 (4) Whoever, with the intent to
                                 cause or knowing that he is
                                 likely to cause damage to or
                                 destruction of any pipeline laid
                                 under section 7, causes by fire,
                                 explosive      substance      or
                                 otherwise    damage     to   the
                                 pipeline    being    used    for
                                 transportation    of  petroleum
                                 products, crude oil or gas with
                                 the intent to commit sabotage
                                 or with the knowledge that such
                                 act is so imminently dangerous
                                 that it may in all probability



                                                            Page 80 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 cause death of any person or
                                 such bodily injury likely to cause
                                 death of any person, shall be
                                 punishable      with      rigorous
                                 imprisonment which shall not be
                                 less than ten years but may
                                 extend to imprisonment for life
                                 or death.



                      16.        Certain   offence            to      be Certain   offence                   to       be
                                 cognizable.                             cognizable.

                                 Notwithstanding         anything Notwithstanding       anything
                                 contained in the Code of contained in the Code of
                                 Criminal Procedure, 1973 (2 of Criminal Procedure, 1973 (2 of
                                 1974), an offence falling under 1974), an offence falling under
                                 sub-sections (2), (5) and (4) of sub-section (2) of section 15
                                 section 15 shall be deemed to shall     be    deemed    to   be
                                 be cognizable and non-bailable cognizable within the meaning
                                 within the meaning of that of the Code.
                                 Code.



                      17.        Power to make rules.                        Power to make rules.

                                 (1) The Central Government (1) The State Government may,
                                 may by notification in the by notification in the Official
                                 Official Gazette, make rules for Gazette,    make    rules   for
                                 carrying out the provisions of carrying out the purpose of this
                                 this Act.                        Act.
                                 (2) In particular and without (2) In particular and without
                                 prejudice to the generality of prejudice to the generality of
                                 the foregoing power, such rules the foregoing power, such rules
                                 may prove for all or any of the may provide for all or any of
                                 following matters namely:        the following matters, namely:
                                 (a) the places at which and the (a) the places at which and the
                                 manner in which the substance manner in which the substance
                                 of the notification may be of the notification may be
                                 published under sub-section (3) published under sub-section (3)
                                 of section 3;                    of section 3;
                                 (b) the time within which and (b) the time within which and
                                 the manner in which the amount the manner in which the
                                 of    compensation    may     be amount of compensation shall
                                 deposited under sub-section (1) be deposited under sub-section



                                                            Page 81 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                 of section 11.                      (1) of section 11;
                                 (3) Every rule made under this (3) All rules made under this
                                 Act shall be laid as soon as may section shall be laid for not less
                                 be after it is made before each than thirty days before the
                                 House of Parliament while it is State Legislature as soon as
                                 in session for a total period of possible after they are made
                                 thirty days which may be and                shall   be    subject    to
                                 comprised in one session or in rescission          by     the    State
                                 two     or     more     successive Legislature       or     to    such
                                 sessions, and if before the modifications as the State
                                 expiry      of     the      session Legislature may make during
                                 immediately       following     the the session in which they are
                                 session    or    the    successive so     laid    or    the    session
                                 sessions aforesaid, both Houses immediately following.
                                 agree      in      making       any (4)      Any     rescission     or
                                 modification in the rule or both modification so made by the
                                 Houses agree that the rule State Legislature shall be
                                 should not be made, the rule published            in    the    Official
                                 shall thereafter have affect only Gazette, and shall thereupon
                                 in such modified form or be of take effect.
                                 no effect, as the case may be,
                                 so, however, that any such
                                 modification of annulment shall
                                 be without prejudice to the
                                 validity of anything previously
                                 done under that rule.



                      18.        Application of other laws not Application                     of     other       laws
                                 barred.                       not barred.

                                 The provisions of this Act shall The provisions of this Act shall
                                 be in addition to, and not in be in addition to and not in
                                 derogation of, any other law for derogation of any other law for
                                 the time being in force relating the time being in force relating
                                 to acquisition of land.          to the acquisition of land.




                       30.      The following seminal provisions of the Central Act of

                       1962 need to be taken note of for the purpose of the

                       discussion that will follow:-



                                                            Page 82 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                "Section 1: Short title, extent and application.
                                      (1) This Act may be called the [Petroleum and Minerals
                                Pipelines] (Acquisition of Right of User in Land) Act, 1962.


                                Section 3: Publication of notification for acquisition.
                                       (1) Whenever it appears to the Central Government that
                                it is necessary in the public interest that for the transport of
                                petroleum [or any mineral] from one locality to another
                                locality pipelines may be laid by that Government or by any
                                State Government or a corporation and that for the purpose
                                of laying such pipelines it is necessary to acquire the right of
                                user in any land under which such pipelines may be laid, it
                                may, by notification in the Official Gazette, declare its
                                intention to acquire the right of user therein.

                                      (2) Every notification under sub-section (1) shall give a
                                brief description of the land.

                                      (3) The competent authority shall cause the substance
                                of the notification to be published at such places and in such
                                manner as may be prescribed.



                                Section 4: Power to enter, survey, etc.
                                      On the issue of a notification under sub-section (1) of
                                section 3, it shall be lawful for any person authorised by the
                                Central Government or by the State Government or the
                                corporation which proposes to lay pipelines or any mineral,
                                and his servants and workmen.


                                        (a) to enter upon and survey and take levels of any land
                                        specified in the notification;

                                        (b) to dig or bore into the sub-soil;

                                        (c) to set out the intended line of work;

                                        (d) to mark such levels, boundaries and line by placing
                                        marks and cutting trenches;

                                        (e) where otherwise survey cannot be completed and
                                        levels taken and the boundaries and line marked, to cut



                                                            Page 83 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        down and clear away any part of any standing crop,
                                        fence or jungle; and

                                        (f) to do all other acts necessary to ascertain whether
                                        pipelines can be laid under the land:

                                              Provided that where exercising any power under
                                        this section, such person or any servant or workmen of
                                        such person shall cause as little damage or injury as
                                        possible to such land.




                                Section 6: Declaration of acquisition of right to user.
                                      (1) Where no objections under sub-section (1) of section
                                5 have been made to the competent authority within the
                                period specified therein or where the competent authority
                                has disallowed the objections under sub-section (2) of that
                                section, that authority shall, as soon as may be [either make a
                                report in respect of the land described in the notification
                                under sub-section (1) of section 3, or make different reports
                                in respect of different parcels of such land, to the Central
                                Government containing his recommendations on the
                                objections, together with the record of the proceedings held
                                by him, for the decision of that Government] and upon receipt
                                of such report the Central Government shall [, if satisfied that
                                such land is required for laying any pipeline for the transport
                                of petroleum or any mineral,] declare, by notification in the
                                Official Gazette, that the right of user in the land for laying
                                the pipelines should be acquired. [and different declarations
                                may be made from time to time in respect of different parcels
                                of the land described in the notification issued under sub-
                                section (1) of section 3, irrespective of whether one report or
                                different reports have been made by the competent authority
                                under this section].

                                      (2) On the publication of the declaration under sub-
                                section (1), the right of user [in the land specified therein]
                                shall vest absolutely in the Central Government free from all
                                encumbrances.

                                      (3) Where in respect of any land, a notification has been
                                issued under sub-section (1) of section 3 but [no declaration
                                in respect of any parcel of land covered by that notification



                                                            Page 84 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                has been published under this section] within a period of one
                                year from the date of that notification, that notification shall
                                cases to have effect on the expiration of that period.


                                       [(3A) No declaration in respect of any land covered by a
                                notification issued under sub-section (1) of section 3,
                                published after the commencement of the Petroleum
                                Pipelines (Acquisition of Right of User in Land) Amendment
                                Act, 1977, shall be made after the expiry of three years from
                                the date of such publication.]


                                       (4) Notwithstanding anything contained in sub-
                                section (2), the Central Government may, on such terms and
                                conditions as it may think fit to impose, direct by order in
                                writing, that the right of user in the land for laying the
                                pipelines shall, instead of vesting in the Central Government
                                vest, either on the date of publication of the declaration or,
                                on such other date as may be specified in the direction, in the
                                State Government or the corporation proposing to lay the
                                pipelines and thereupon the right of such user in the land
                                shall, subject to the terms and conditions so imposed, vest in
                                that State Government or corporation, as the case may be,
                                free from all encumbrances.


                                Section 8: Power to enter land for inspection, etc.
                                      For maintaining, examining, repairing, altering or
                                removing any pipelines, or for doing any other act necessary
                                for the utilisation of the pipelines or for the making of any
                                inspection or measurement for any of the aforesaid purposes,
                                any person authorised in this behalf by the Central
                                Government, the State Government or the corporation, as the
                                case may be, may, after giving reasonable notice to the
                                occupier of the land under which the pipelines has been laid,
                                enter therein with such workmen and assistants as may be
                                necessary:

                                     Provided that, where such person is satisfied that an
                                emergency exists no such notice shall be necessary:


                                      Provided further that, while exercising any powers
                                under this section, such person or any workmen or assistant
                                of such person, shall cause as little damage or injury as
                                possible to such land.


                                                            Page 85 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Section 9: Restriction regarding the use of land.
                                      (1) The owner or occupier of the land with respect to
                                which a declaration has been made under sub-section (1) of
                                section 6, shall be entitled to use the land for the purpose for
                                which such land was put to use immediately before the date
                                of the notification under sub-section (1) of section 3:

                                      Provided that, such owner or occupier shall not after
                                the declaration under sub-section (1) of section 6--
                                        (i) construct any building or any other structure;
                                        (ii) construct or excavate any tank, well, reservoir or
                                        dam; or
                                        (iii) plant any tree,
                                        on that land.
                                      (2) The owner or occupier of the land under which any
                                pipelines has been laid shall not do any act or permit any act
                                to be done which will or is likely to cause any damage in any
                                manner whatsoever to the pipeline.
                                      [(3) Where the owner or occupier of the land with
                                respect to which a declaration has been made under sub-
                                section (1) of section 6,--
                                        (a) constructs any building or any other structure, or
                                        (b) constructs or excavates any well, tank, reservoir or
                                        dam, or
                                        (c) plants any tree,
                                        on that land, the Court of the District Judge within the
                                local limits of whose jurisdiction such land is situate may, on
                                an application made to it by the competent authority and
                                after holding such inquiry as it may deem fit, cause the
                                building, structure, reservoir, dam or tree to be removed or
                                the well or tank to be filled up, and the costs of such removal
                                or filling up shall be recoverable from such owner or occupier
                                in the same manner as if the order for the recovery of such
                                costs were a decree made by that Court.]



                                Section 10: Compensation
                                      (1) Where in the exercise of the powers conferred by
                                section 4, section 7 or section 8 by any person, any damage,
                                loss or injury is sustained by any person interested in the land


                                                            Page 86 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                under which the pipeline is proposed to be, or is being, or has
                                been laid, the Central Government, the State Government or
                                the corporation , as the case may be , shall be liable to pay
                                compensation to such person for such damage, loss or injury ,
                                the amount of which shall be determined by the competent
                                authority in the first instance.



                                      (2) If the amount of compensation determined by the
                                competent authority under sub-section (1) is not acceptable
                                to either of the parties, the amount of compensation shall, on
                                application by either of the parties to the District Judge
                                within the limits of whose jurisdiction the land or any part
                                thereof is situated, be determined by that District Judge.

                                      (3) The competent authority or the District Judge while
                                determining the compensation under sub-section (1) or sub-
                                section (2), as the case may be, shall have due regard to the
                                damage or loss sustained by any person interested in the land
                                by reason of--
                                        (i)   the removal of trees of standing crops, if any, on
                                        the land while exercising the power under section 4,
                                        section 7 or section 8;
                                        (ii)   the temporary severance of the land under which
                                        the pipeline has been laid from other lands belonging
                                        to, or in the occupation of, such person; or
                                        (iii) any injury to any other property, whether
                                        movable or immovable , or the earnings of such persons
                                        caused in any other manner:
                                      Provided that in determining the compensation no
                                account shall be taken of any structure or other improvement
                                made in the land after the date of the notification under sub-
                                section (1) of section 3.
                                      (4) Where the right of user of any land has vested in the
                                Central Government, the State Government or the
                                corporation , the Central Government, the State Government
                                or the corporation , as the case may be, shall, in addition to
                                the compensation, if any, payable under sub-section (1), be
                                liable to pay to the owner and to any other person whose
                                right of enjoyment in that land has been affected in any
                                manner whatsoever by reason of such vesting, compensation
                                calculated at ten per cent. of the market value of that land on
                                the date of the notification under sub-section (1) of section 3.



                                                            Page 87 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                      (5) The market value of the land on the said date shall
                                be determined by the competent authority and if the value so
                                determined by that authority is not acceptable to either of the
                                parties, it shall, on application by either of the parties to the
                                District Judge referred to in sub-section (2), be determined by
                                that District Judge.


                                      (6) The decision of the District Judge under sub-
                                section (2) or sub-section (5) shall be final.


                                Section 11: Deposit and Payment of Compensation.
                                      (1) The amount of compensation determined under
                                section 10 shall be deposited by the Central Government, the
                                State Government or the corporation, as the case may be,
                                with the competent authority within such time and in such
                                manner as may be prescribed.

                                      (2) If the amount of compensation is not deposited
                                within the time prescribed under sub-section (1), the Central
                                Government, the State Government or the corporation, as the
                                case may be, shall be liable to pay interest thereon at the rate
                                of six per cent. per annum from the date on which the
                                compensation had to be deposited till the date of the actual
                                deposit.

                                      (3) As soon as may be after the compensation has been
                                deposited under sub-section (1) the competent authority
                                shall, on behalf of the Central Government the State
                                Government or the corporation, as the case may be, pay the
                                compensation to the persons entitled thereto.

                                      (4) Where several persons claim to be interested in the
                                amount of compensation deposited under sub-section (1), the
                                competent authority shall determined the persons who in its
                                opinion are entitled to receive the compensation and the
                                amount payable to each of them.

                                      (5) If any dispute arises as to the apportionment of the
                                compensation or any part thereof or as to the persons to
                                whom the same or any part thereon is payable, the competent
                                authority shall refer the dispute to the decision of the District
                                Judge within the limits of whose jurisdiction the land or any
                                part thereof is situated and the decision of the District Judge



                                                            Page 88 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                      NEUTRAL CITATION




                                                          Modification of Order dtd.
                         C/SCA/15368/2010                                          CAV JUDGMENT DATED: 27/04/2026
                                                       28/01/2026 in R/SCA/15368/2010

                                                                                                                      undefined




                                thereon shall be final.


                                Section 18: Application of other laws not barred.
                                      The provisions of this Act shall be in addition to and not
                                in derogation of any other law for the time being in force
                                relating to acquisition of land."



                       31.      An examination of the aforesaid provisions makes it clear

                       that the Act is to empower the Central Government to acquire

                       such right of user in the land for laying of pipelines. Section 4

                       of the same empowers any person authorized by the Central

                       Government,             State      Government            or   Corporation            which

                       proposes to lay pipelines, to enter upon the land, survey the

                       same, dig, mark boundaries, clear away the land, and to do all

                       other acts necessary to ascertain whether the pipelines can be

                       laid under the land.




                       32.      Section 6 lays down the procedure by which the Central

                       Government may direct vesting of the user of the land either

                       in the Central Government or State Government or in the

                       Corporation. Section 8 empowers any person authorized by

                       the authority in which the right of user vests to enter the land

                       for inspection, maintenance, repairing, removal etc., of the

                       pipelines. Section 9 imposes restrictions on the owner or the


                                                               Page 89 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                         Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       occupier of the land in respect of the activities which may be

                       carried on the land. Section 18 categorically mandates that

                       the provisions of the Central Act of 1962 shall be in addition

                       to and not in derogation of any other law for the time being in

                       force "relating to acquisition of land".



                       33.      In the context of Section 18 of the Central Act of 1962, it

                       is necessary to examine the decision of the Hon'ble Apex

                       Court in Karunanidhi (Supra). The following paragraphs

                       from the said judgment are required to be quoted to get the

                       context in which the aforesaid judgment came to be passed:-

                                "3.    The appellant, M. Karunanidhi, was a former Chief
                                Minister of Tamil Nadu and was the petitioner before the
                                High Court in the applications filed by him before the High
                                Court. On 15-6-1976, a D.O. letter was written by the Chief
                                Secretary to the Government of Tamil Nadu to the Deputy
                                Inspector General of Police, CBI requesting him to make a
                                detailed investigation into certain allegations against the
                                appellant and others who were alleged to have abused their
                                official position in the matter of purchase of wheat from
                                Punjab. A first information report was accordingly recorded
                                on 16-6-1976 and four months later sanction under section
                                197 of the Code was granted by the Governor of Tamil Nadu
                                for the prosecution of the appellant under sections 161, 468
                                and 471 of the Indian Penal Code and section 5(2) read with
                                section 5 (1)(d) of the Prevention of Corruption Act
                                (hereinafter referred to as the Corruption Act). Thereafter,
                                the police submitted a charge sheet against the appellant for
                                the offences mentioned above and alleged that the appellant
                                had derived for himself pecuniary advantage to the extent of
                                Rs. 4 to Rs. 5 lakhs from Madanlal Gupta for passing
                                favourable orders in respect of some firms. The case was
                                registered before the Special Judge and the necessary copies
                                of the records were furnished to the appellant. The appellant


                                                            Page 90 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                on appearing before the Special Judge filed an application for
                                discharging him under section 239 of the Code on the ground
                                that the prosecution against him suffered from various legal
                                and constitutional infirmities. The Special Judge, however,
                                after hearing counsel for the parties rejected the application
                                of the appellant as a result of which the appellant filed two
                                applications in the High Court for quashing the proceedings
                                and for setting aside the order of the Special Judge refusing
                                to discharge the appellant. As indicated above, the High
                                Court rejected the applications of the appellant but granted a
                                certificate for leave to appeal to this Court and hence these
                                appeals before us.



                                4.     As far back as 30th December, 1973 the Madras
                                Legislature had passed an Act known as The Tamil Nadu
                                Public Men (Criminal Misconduct) Act, 1973 hereinafter
                                referred to as the State Act. The State Act was passed after
                                obtaining the assent of the President of India. This State Act
                                was, however, amended by Act 16 of 1974 and the President's
                                assent was received on 10th April, 1974. According to the
                                provisions of the State Act the statute was brought into force
                                by virtue of a notification with effect from 8-5-1974.
                                According to the allegations made against the appellant, the
                                acts said to have been committed by him fell within the
                                period November 1974 to March, 1975. On 31-1-1976 by
                                virtue of the provisions of Article 356 President's rule was
                                imposed in the State of Tamil Nadu and the Ministry headed
                                by the appellant was dismissed and a Proclamation to his
                                effect was issued on the same date. The High Court decided
                                the petitions of the appellant on 10-5-1977 and granted a
                                certificate for leave to appeal to this Court on 27-7-1977.
                                Subsequently, however, the State Act was repealed and the
                                President's assent to the repealing of the State Act was given
                                on 6-9-1977. Thus, it is manifest that by the time the appeal
                                has reached this Court and was taken up for hearing the
                                State Act no longer exists. Consequently, some of the
                                constitutional points raised by the learned counsel for the
                                appellant before the Court do not survive for consideration
                                before us.



                                5.    Faced with this situation, Mr. Venu Gopal, learned
                                counsel for the appellant has raised only two points before us.
                                In the first place, he submitted that even though the State Act
                                was repealed on 6-9-1977 during the time that it was in force,


                                                            Page 91 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                it was wholly repugnant to the provisions of the Code, the
                                Corruption Act and the Criminal Law Amendment Act and by
                                virtue of Article 254(2) of the Constitution of India the
                                provisions of the aforesaid Central Acts stood repealed and
                                could not revive after the State Act was repealed. The
                                constitutional position, it is submitted, was that even though
                                the State Act was repealed the provisions of the Central Acts
                                having themselves been repealed by the State Act when it
                                was passed could not be pressed into service for the purpose
                                of prosecuting the appellant unless those provisions were re-
                                enacted by the appropriate legislature. A number of grounds
                                were raised by counsel for the appellant in support of the first
                                plank of his argument that the State Act was repugnant to the
                                provisions of the Central Acts as a result of which the former
                                was rendered void.



                                7.    We propose to deal with the two arguments separately.
                                We would first deal with the question of repugnancy as raised
                                by learned counsel for the appellant. It is true that the State
                                Act was passed by the Legislature of Tamil Nadu and the
                                assent of the President was obtained on 30th December,
                                1973. By virtue of the provisions of Article 254 (2) of the
                                Constitution since the assent of the President had been given
                                the State Act was to prevail over the Central Acts so far as
                                the State of Tamil Nadu was concerned, but the serious
                                question to be considered is as to whether or not there was a
                                real    repugnancy    resulting    from     an   irreconcilable
                                inconsistency between the State Act and the Central Acts.
                                Article 254 of the Constitution runs thus:-


                                        "254. Inconsistency between laws made by
                                        Parliament and laws made by the Legislatures of
                                        States:

                                              (1) If any provision of a law made by the
                                        Legislature of a State is repugnant to any provision of a
                                        law made by Parliament which Parliament is competent
                                        to enact, or to any provision of an existing law with
                                        respect to one of the matters enumerated in the
                                        Concurrent List, then, subject to the provisions of
                                        clause (2), the law made by Parliament, whether passed
                                        before or after the law made by the Legislature of such
                                        State, or, as the case may be, the existing law, shall
                                        prevail and the law made by the Legislature of the State


                                                            Page 92 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        shall, to the extent of the repugnancy, be void.

                                              (2) Where a law made by the Legislature of a
                                        State with respect to one of the matters enumerated in
                                        the Concurrent List contains any provision repugnant to
                                        the provisions of an earlier law made by Parliament or
                                        an existing law with respect to that matter, then, the
                                        law so made by the Legislature of such State shall, if it
                                        has been reserved for the consideration of the
                                        President and has received his assent, prevail in that
                                        State:

                                              Provided that nothing in this clause shall prevent
                                        Parliament from enacting at any time any law with
                                        respect to the same matter including a law adding to,
                                        amending, varying or repealing the law so made by the
                                        Legislature of State".

                                8.     It would be seen that so far as clause (1) of Article
                                254 is concerned it clearly lays down that where there is a
                                direct collision between a provision of a law made by the
                                State and that made by Parliament with respect to one of the
                                matters enumerated in the Concurrent List, then, subject to
                                the provisions of clause (2), the State law would be void to
                                the extent of the repugnancy. This naturally means that
                                where both the State and Parliament occupy the field
                                contemplated by the Concurrent List then the Act passed by
                                Parliament being prior in point of time will prevail and
                                consequently the State Act will have to yield to the Central
                                Act. In fact, the scheme of the Constitution is a scientific and
                                equitable distribution of legislative powers between
                                Parliament and the State Legislatures. First, regarding the
                                matters contained in List I, i.e. the Union List to the Seventh
                                Schedule, Parliament alone is empowered to legislate and the
                                State Legislatures have no authority to make any law in
                                respect of the Entries contained in List I. Secondly, so far as
                                the Concurrent List is concerned, both Parliament and the
                                State Legislatures are entitled to legislate in regard to any of
                                the Entries appearing therein, but that is subject to the
                                condition laid down by Article 254(1) discussed above.
                                Thirdly, so far as the matters in List II, i.e., the State List are
                                concerned, the State Legislatures alone are competent to
                                legislate on them and only under certain conditions
                                Parliament can do so. It is, therefore, obvious that in such
                                matters repugnancy may result from the following
                                circumstances :-



                                                            Page 93 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                              1. Where the provisions of a Central Act and a
                                        State Act in the Concurrent List are fully inconsistent
                                        and are absolutely irreconcilable, the Central Act will
                                        prevail and the State Act will become void in view of
                                        the repugnancy.

                                              2. Where however a law passed by the State
                                        comes into collision with a law passed by Parliament on
                                        an Entry in the Concurrent List, the State Act shall
                                        prevail to the extent of the repugnancy and the
                                        provisions of the Central Act would become void
                                        provided the State Act has been passed in accordance
                                        with clause (2) of Article 254.

                                              3. Where a law passed by the State Legislature
                                        while being substantially within the scope of the entries
                                        in the State List entrenches upon any of the Entries in
                                        the Central List the constitutionality of the law may be
                                        upheld by invoking the doctrine of pith and substance if
                                        on an analysis of the provisions of the Act it appears
                                        that by and large the law falls within the four corners of
                                        the State List an entrenchment, if any, is purely
                                        incidental or inconsequential.

                                              4. Where, however, a law made by the State
                                        Legislature on a subject covered by the Concurrent List
                                        is inconsistent with and repugnant to a previous law
                                        made by Parliament, then such a law can be protected
                                        by obtaining the assent of the President under Article
                                        254(2) of the Constitution. The result of obtaining the
                                        assent of the President would be that so far as the State
                                        Act is concerned, it will prevail in the State and
                                        overrule the provisions of the Central Act in their
                                        applicability to the State only. Such a state of affairs
                                        will exist only until Parliament may at any time make a
                                        law adding to, or amending, varying or repealing the
                                        law made by the State Legislature under the proviso to
                                        Article 254.


                                      So far as the present State Act is concerned we are
                                called upon to consider the various shades of the
                                constitutional validity of the same under Article 254(2) of the
                                Constitution."




                                                            Page 94 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       33.1 In the aforesaid context, the Hon'ble Apex Court

                       eventually went on to hold in paragraph No. '36' as under:-

                                "36. In the light of the propositions enunciated above, there
                                can be no doubt that the State Act creates distinct and
                                separate offences with different ingredients and different
                                punishments, and it does not in any way collide with the
                                Central Acts. On the other hand, the State Act itself permits
                                the Central Act, namely, the Criminal Law (Amendment)
                                Act to come into its aid after an investigation is completed
                                and a report is submitted by the Commissioner or the
                                Additional Commissioner. It was contended however by Mr.
                                Venu Gopal that by virtue of the fact that the State Act has
                                obtained the assent of the President, it will be deemed to be a
                                dominant legislation, and, therefore, it would overrule the
                                Central Acts. Doubtless, the State Act is the dominant
                                legislation, but we are unable to agree with Mr. Venu Gopal
                                that there are any provisions in the State Act which are
                                irreconcilably or directly inconsistent with the Central Acts so
                                as to overrule them."




                       34.      Thus, the test is to examine whether the impugned State

                       Act collides with the Central Act of 1962. In this context, it is

                       necessary to examine certain provisions of the impugned

                       State Act which are as under :-

                                "Section 1: Short title, extent and commencement.
                                      (1) This Act may be called the Gujarat Water and Gas
                                Pipelines (Acquisition of Right of User in Land) Act, 2000.


                                Section 3: Publication of notification for acquisition.
                                      (1)Whenever it appears to the State Government that it
                                is necessary in the public interest that for the transport of
                                water or, as the case may be, gas from one area to another
                                area, pipelines may be laid by the State Government, or, the
                                Corporation and that for the purpose of laying down such


                                                            Page 95 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                pipelines, it is necessary to acquire the right of user in any
                                land under which such pipelines may be laid. It may, by
                                notification in the Official Gazette, declare its intention to
                                acquire the right of use therein.


                                      (2) Every notification under sub-section (1) shall give a
                                brief description of the land.


                                      (3) The competent authority shall cause the substance
                                of the notification to be published at such places and in such
                                manner as may be prescribed.


                                Section 5: Power to enter, survey, etc.
                                      On the issue of the notification under sub-section (1) of
                                section 3, it shall be lawful for any person authorised by the
                                State Government or, as the case may be, the Corporation
                                which proposes to lay pipelines for transporting water or, as
                                the case may be, gas, and its servants and workmen-
                                        (a) to enter upon and survey and take levels of any land
                                        specified in the notification;
                                        (b) to dig or bore into the sub-soil;
                                        (c) to set out the intended line of work;
                                        (d) to mark such levels, boundaries and line by placing
                                        marks and cutting trenches;
                                        (e) where otherwise survey cannot be completed and
                                        levels taken and the boundaries and lines marked, to
                                        cut down and clear away any part of any standing crop,
                                        fence or jungle; and
                                        (f) to do all other acts necessary to ascertain whether
                                        pipelines can be laid under the land:
                                      Provided that while exercising any power under this
                                section, such person or any servant or workman of such
                                person shall cause a little damage or injury as possible to
                                such land.



                                                            Page 96 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Section 6: Declaration of acquisition of right of user.
                                       (1) Where no objection under subsection (1) of section 4
                                has been made to the competent authority within the period
                                specified therein or where the competent authority has
                                disallowed the objections under sub-section (2) of that
                                section, that authority shall, as soon as may be, submit a
                                report accordingly to the State Government and upon receipt
                                of such report, the State Government shall declare, by
                                notification in the Official Gazette, that the right of user of
                                land for laying the pipelines shall be acquired.


                                      (2) On the publication of the declaration under sub-
                                section (1), the right of user in the land shall vest absolutely
                                in the State Government free from all encumbrances.


                                      (3) Where in respect of any land, a notification has been
                                issued under sub-section (1) of section 3, but no declaration
                                under this section has been published within a period of one
                                year from the date of that notification, that notification shall
                                cease to have effect on the expiration of the said period.


                                       (4) Notwithstanding anything contained in sub-section
                                (2), the State Government may, on such terms and conditions
                                as it may think fit, to impose, direct by order in writing that
                                the right of user in the land for laying the pipelines shall,
                                instead of vesting in the State Government, vest either on the
                                date of publication of the declaration or, on such other date
                                as may be specified in the order, in the Corporation
                                proposing to lay the pipelines and thereupon the right of such
                                user in the land shall, subject to the terms and conditions so
                                imposed, vest in that Corporation free from all
                                encumbrances.


                                Section 8: Power to enter land for inspection, etc.




                                                            Page 97 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                      For maintaining, examining, repairing, altering or
                                removing any pipeline, or for doing any other thing necessary
                                for the utilisation of the pipelines or for the making of any
                                inspection or measurement for any of the aforesaid purposes,
                                any person authorised in this behalf, by the State
                                Government or, as the case may be, the Corporation may,
                                after giving reasonable notice to the occupier of the land
                                under which the pipeline has been laid, enter therein with
                                such workmen and assistants as may be necessary.
                                     Provided that, where such person is satisfied that an
                                emergency exists, no such notice shall be necessary:
                                      Provided further that, while exercising any powers
                                under this section, such person or any workmen or assistants
                                of such person, shall cause as little damage or injury as
                                possible to such land.


                                Section 9: Restrictions regarding the use of land.
                                       (1) The owner or occupier of the land with respect to
                                which a declaration has been made under sub-section (1) of
                                section 6, shall be entitled to use the land for the purpose for
                                which such land was put to use immediately before the date
                                of the notification under sub-section (1) of section 3:Provided
                                that such owner or occupier shall not after the declaration
                                under subsection (1) of section 6-
                                (i) construct any building or any other structure;
                                (ii) construct or excavate any tank, well, reservoir or dam; or
                                (iii) plant any tree on that land.


                                      (2) The owner or occupier of the land under which a
                                pipeline has been laid shall not do any thing or permit any
                                thing to be done which will or is likely to cause any damage
                                in any manner whatsoever, to the pipeline.


                                      (3) Where the owner or occupier of the land with
                                respect to which a declaration has been made under sub-
                                section (1) of section 6-


                                                            Page 98 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                (a) constructs any building or any other structure, or
                                (b) constructs or excavates any well, tank, reservoir or dam;
                                or
                                        (c) plants any tree.on that land, the Collector within the
                                local limits of whose jurisdiction such lands is situate may, on
                                an application made to it by the competent authority and
                                after holding such inquiry, as it may deem fit, cause the
                                building, structure, reservoir, dam or tree to be removed or
                                the well or tank to be filled up, and the costs of such removal
                                or filling up shall be recoverable from such owner or
                                occupier.


                                Section 10: Compensation.
                                      (1) Where in the exercise of the powers conferred by
                                section 5, 7 or 8 by any person, any damage, loss or injury is
                                sustained by any person interested in the land under which
                                the pipeline is proposed to be, or is being, or has been laid,
                                the State Government or, as the case may be, the Corporation
                                shall be liable to pay compensation to such person for such
                                damage, loss or injury, the amount of which shall be
                                determined by the competent authority in the first instance.


                                       (2) If the amount of compensation, determined by the
                                competent authority under sub-section (1) is not acceptable
                                to either of the parties, the amount of compensation shall, on
                                application by either of the parties to the Collector within the
                                limits of whose jurisdiction the land or any part thereof is
                                situated, be determined by that Collector.


                                      (3) The competent authority or, as the case may be, the
                                Collector while determining the compensation under sub-
                                section (1) or, as the case may be, sub-section (2), shall have
                                due regard to the damage or loss sustained by any person
                                interested in the land by reason of-




                                                            Page 99 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        (i) the removal of trees or standing crops, if any, on the
                                        land while exercising the powers under section 5, 7 or,
                                        as the case may be, section 8;
                                        (ii) the temporary severance of the land under which
                                        the pipeline has been laid from other lands belonging
                                        to, or in the occupation of such person, or
                                        (iii) any injury to any other property whether movable
                                        or immovable, or the earnings of such persons caused
                                        in any other manner:
                                       Provided that in determining the compensation no
                                account shall be taken of any structure or other improvement
                                made in the land after the date of the publication of the
                                notification under sub-section (1) of section 3.


                                       (4) Where the right of user of any land has vested in the
                                State Government or, as the case may be, the Corporation it
                                shall, in addition to the compensation, if any, payable under
                                sub-section (1), be liable to pay to the owner and to any other
                                person whose right of enjoyment in that land has been
                                affected in any manner whatsoever by reason of such vesting,
                                compensation calculated at ten per cent of the market value
                                of that land on the date of publication of the notification
                                under sub-section (1) of section 3.


                                      (5) The market value of the land on the said date shall
                                be determined by the competent authority and if the value so
                                determined by that authority is not acceptable to either of the
                                parties, it shall, on application by either of the parties to the
                                Collector referred to in sub-section (2), be determined by that
                                Collector.


                                      (6) The decision of the Collector under sub-section (2)
                                or (5) shall be final.


                                Section 11: Deposit and payment of compensation.




                                                            Page 100 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                      (1) The amount of compensation determined under
                                section 10 shall be deposited by the State Government or, as
                                the case may be, the Corporation, with the competent
                                authority within such time and in such manner as may be
                                prescribed.


                                       (2) If the amount of compensation is not deposited
                                within the time prescribed under sub-section (1), the State
                                Government or, as the case may be, the Corporation, shall be
                                liable to pay interest thereon at the rate of nine per cent, if
                                the amount of compensation is deposited within one year
                                after the period prescribed under sub-section (1) and the rate
                                of fifteen per cent, if the amount of compensation is deposited
                                after the expiry of the said one year.


                                       (3) As soon as may be after the compensation has been
                                deposited under sub-section (1), the competent authority
                                shall, on behalf of the State Government or, as the case may
                                be, the Corporation, pay the compensation to the persons
                                entitled thereto.


                                      (4) Where several persons claim to be interested in the
                                amount of compensation deposited under sub-section (1), the
                                competent authority shall determine the persons who in its
                                opinion are entitled to receive the compensation and the
                                amount payable to each of them.


                                       (5) If any dispute arises as to the apportionment of the
                                compensation or any part thereof or as to the persons to
                                whom the same or any part thereof is payable, the competent
                                authority shall refer the dispute to the Collector within the
                                limits of whose jurisdiction the land or any part thereof is
                                situated and the decision of the Collector thereon shall be
                                final.


                                Section 18: Application of other laws not barred.



                                                            Page 101 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                      The provisions of this Act shall be in addition to and not
                                in derogation of any other law for the time being in force
                                relating to the acquisition of land."


                       35.      Thus, it will be seen that even the State enactment

                       contains provision similar to Section 18 of the Central Act of

                       1962 to the effect that the provisions of the State Act "shall be

                       in addition to and not in derogation of any other law for the

                       time being in force relating to the acquisition of land."



                       36.      In Karunanidhi (Supra), the Hon'ble Apex Court has

                       held in a similar provision in the enactment in examination

                       before it that "in addition to and not in derogation of"

                       contained a mechanism to avoid a collision with another Act

                       ostensibly operating in the same field. In other words, it

                       records the clear intention of the State Legislature to allow

                       the Central Act of 1962 being "a law for the time being in

                       force" to independently operate and not be drawn into any

                       collision whatsoever. Further, the similar provision under

                       Section 18 of the Central Act of 1962 also leaves room for

                       further enactment regarding "land acquisition" and that

                       Section 18 of the Central Act of 1962 clearly evinces the

                       intention of the Parliament not to occupy the field.



                                                            Page 102 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       37.      The phrase "in addition to and to in derogation of" is to

                       be found in several statutes. The Hon'ble Apex Court has

                       interpreted           and    authoritatively           pronounced        in     several

                       decisions the scope and amplitude of the aforesaid phrase.

                       For example, in the context of Section 3 of the Consumer

                       Protection Act, 1986, which is pari materia with Section 100

                       of the Consumer Protection Act, 2019.



                       38.      The       Hon'ble     Apex      Court         in   the     case        of      M.

                       Haridarasudhan v. R. Karmegam and Others, reported in

                       (2019) 10 SCC 94, has observed as under:-

                                      "14. In this regard, it would be useful to refer
                                to Section 3 of the 1986 Act, similar to Section 14 of the Act,
                                which provides that the 1986 Act is in addition to and not in
                                derogation of other laws in force:
                                        "3. Act not in derogation of any other law.--The
                                        provisions of this Act shall be in addition to and not in
                                        derogation of the provisions of any other law for the
                                        time being in force."

                                14.1 This provision has been considered on a multitude of
                                occasions by this Court to affirm that the remedy available
                                before consumer fora may only be one of several concurrent
                                remedies available to an aggrieved person. For instance,
                                even recently, this Court in Pioneer Urban Land and
                                Infrastructure Ltd. v. Union of India (W.P. (C) No.
                                43/2019, decided on 09.08.2019) observed that remedies to
                                flat allottees under various statutes such as the 1986 Act, the
                                Real Estate (Regulation and Development) Act, 2016, and the
                                Insolvency and Bankruptcy Code, 2016 are concurrent.
                                However, for our purposes, we may limit ourselves to


                                                            Page 103 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                examine the effect of Section 3 of the 1986 Act on the
                                jurisdiction of the civil court. The following discussion
                                in State of Karnataka v. Vishwabharathi House Building
                                Coop. Society , (2003) 2 SCC 412, serves us adequately,
                                where this Court explained that the 1986 Act does not
                                supplant the jurisdiction of the civil court:

                                              "46. By reason of the provisions of Section 3 of
                                        the Act, it is evident that remedies provided thereunder
                                        are not in derogation of those provided under other
                                        laws. The said Act supplements and not supplants the
                                        jurisdiction of the civil courts or other statutory
                                        authorities.

                                                                    xxx

                                               53. ... Furthermore, primarily the jurisdiction of
                                        the forums/Commissions is to grant damages. In the
                                        event, a complainant feels that he will have a better
                                        and effective remedy in a civil court as he may have to
                                        seek for an order of injunction, he indisputably may file
                                        a suit in an appropriate civil court or may take recourse
                                        to some other remedies as provided for in other
                                        statutes."
                                                                                 (emphasis added)

                                14.2 We may also refer to the following observations made
                                by this Court in its earlier decision in Indian Medical
                                Association v. V.P. Shantha, (1995) 6 SCC 651, where,
                                while concluding that consumer fora were competent to deal
                                with complaints regarding deficiency in service by way of
                                medical negligence, it was observed as follows:

                                        "37. ... In complaints involving complicated issues
                                        requiring recording of evidence of experts, the
                                        complainant can be asked to approach the civil court
                                        for appropriate relief. Section 3 of the Act which
                                        prescribes that the provisions of the Act shall be in
                                        addition to and not in derogation of the provisions of
                                        any other law for the time being in force, preserves the
                                        right of the consumer to approach the civil court for
                                        necessary relief..."
                                                                              (emphasis added)

                                14.3. There is no doubt in our minds that a similar
                                proposition holds the field even with respect to the Act at
                                hand. Section 14 of the Act, being in addition to and not in


                                                            Page 104 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                derogation of the provisions of other laws in force, permits an
                                aggrieved person to approach the civil court for relief if he so
                                desires, instead of availing of the remedy envisaged
                                under Section 10 of the Act. Clearly, a claim for
                                compensation under the Act is only in the nature of an
                                additional remedy which may be pursued in place of filing a
                                civil suit for the same relief."




                       39.      In the recent decision of Deputy Commissioner and

                       Special Land Acquisition Officer v. S.V. Global Mill Limited,

                       reported in 2026 SCC OnLine SC 171, interpreting Section 103

                       of the RFCTLARR Act, 2013, the Hon'ble Apex Court has held

                       as under :-

                                "Section 103 of the 2013 Act.

                                        "103. Provisions to be in addition to existing laws.
                                        --The provisions of this Act shall be in addition to and
                                        not in derogation of, any other law for the time being in
                                        force."



                                37. Section 103 actually throws more light on the peculiar
                                structure of the legislation. There is no difficulty in holding
                                that the 2013 Act is a special Act. It may also be called a
                                complete code to an extent, especially when an award passed
                                by the Authority becomes a decree, and the jurisdiction of the
                                Civil Court is barred. However, Section 103 also facilitates
                                adequate borrowing from other enactments. In fact, the
                                completeness of the 2013 Act comes from such borrowing.
                                We have absolute clarity in our understanding of Section 103,
                                as it explicitly states that the provisions of the 2013 Act shall
                                be in addition to and not in derogation of any other law in
                                force. Thus, this provision is self-explanatory.



                                38. The language of the provision is both positive and
                                negative as it states that the provisions of the 2013 Act are in
                                addition to the existing laws, while further clarifying that it is


                                                            Page 105 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                not in derogation of the same. Once we understand Section
                                103 as it is, it defines the nature of the entire enactment. The
                                following decisions of this Court clarify the meaning of the
                                expression, "in addition to and not in derogation of":
                                KSL and Industries Ltd v Arihant Threads Ltd & Ors -
                                (2015) 1 SCC 166;

                                              "36 [Ed. : Para 36 corrected vide Official
                                        Corrigendum No. F.3/Ed.B.J./61/2014 dated 25-11-
                                        2014.] . Sub-section (2) was added to Section 34 of the
                                        RDDB Act w.e.f. 17-1-2000 by Act 1 of 2000. There is
                                        no doubt that when an Act provides, as here, that
                                        its provisions shall be in addition to and not in
                                        derogation of another law or laws, it means that
                                        the legislature intends that such an enactment
                                        shall coexist along with the other Acts. It is clearly
                                        not the intention of the legislature, in such a case,
                                        to annul or detract from the provisions of other
                                        laws. The term "in derogation of" means "in
                                        abrogation or repeal of". The Black's Law
                                        Dictionary sets forth the following meaning for
                                        "derogation":

                                             "derogation.--The         partial    repeal or
                                        abrogation of a law by a later Act that limits its
                                        scope or impairs its utility and force."

                                              It is clear that sub-section (1) contains a non
                                        obstante clause, which gives the overriding effect to the
                                        RDDB Act. Sub-section (2) acts in the nature of an
                                        exception to such an overriding effect. It states that this
                                        overriding effect is in relation to certain laws and that
                                        the RDDB Act shall be in addition to and not in
                                        abrogation of, such laws. SICA is undoubtedly one such
                                        law.


                                              37. The effect of sub-section (2) must necessarily
                                        be to preserve the powers of the authorities under SICA
                                        and save the proceedings from being overridden by the
                                        later Act i.e. the RDDB Act.

                                               38. We, thus, find a harmonious scheme in
                                        relation to the proceedings for reconstruction of the
                                        company      under   SICA,    which   includes    the
                                        reconstruction of debts and even the sale or lease of



                                                            Page 106 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                     NEUTRAL CITATION




                                                         Modification of Order dtd.
                         C/SCA/15368/2010                                         CAV JUDGMENT DATED: 27/04/2026
                                                      28/01/2026 in R/SCA/15368/2010

                                                                                                                     undefined




                                           the sick company's properties for the purpose, which
                                           may or may not be a part of the security executed by
                                           the sick company in favour of a bank or a financial
                                           institution on the one hand, and the provisions of the
                                           RDDB Act, which deal with recovery of debts due to
                                           banks or financial institutions, if necessary by enforcing
                                           the security charged with the bank or financial
                                           institution, on the other.

                                                                     xxx xxx xxx


                                                 49. The term "not in derogation" clearly
                                           expresses the intention of Parliament not to detract
                                           from or abrogate the provisions of SICA in any way.
                                           This, in effect must mean that Parliament intended the
                                           proceedings under SICA for reconstruction of a sick
                                           company to go on and for that purpose further intended
                                           that all the other proceedings against the company and
                                           its properties should be stayed pending the process of
                                           reconstruction.    While    the   term    "proceedings"
                                           under Section 22 of SICA did not originally include the
                                           RDDB Act, which was not there in existence. Section
                                           22 covers proceedings under the RDDB Act."
                                                                               (emphasis supplied)




                       40.      In the context of Section 88 of the Real Estate

                       (Regulation and Development) Act, 2016 the Hon'ble Apex

                       Court          in     the    case    of     Pioneer         Urban         Land          and

                       Infrastructure Ltd. & Anr. v Union of India & Ors.,

                       reported in (2019) 8 SCC 416, has observed as under:-

                                "The Insolvency and Bankruptcy Code, 2016 vis-à-vis
                                the Real Estate (Regulation and Development) Act,
                                2016

                                24.        Section 238 of the Code reads as follows:

                                                "238. Provisions of this Code to override
                                           other laws.- The provisions of this Code shall have


                                                              Page 107 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                        Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                        effect, notwithstanding anything inconsistent therewith
                                        contained in any other law for the time being in force or
                                        any instrument having effect by virtue of any such law."

                               25. It is significant to note that there is no provision similar to
                               that of Section 88 of RERA in the Code, which is meant to be
                               a complete and exhaustive statement of the law insofar as its
                               subject-matter is concerned. Also, the non obstante clause of
                               RERA came into force on 1-5-2016, as opposed to the non
                               obstante clause of the Code which came into force on 1-12-
                               2016. Further, the amendment with which we are concerned
                               has come into force only on 6-6-2018. Given these
                               circumstances, it is a little difficult to accede to arguments
                               made on behalf of the learned Senior Counsel for the
                               petitioners, that RERA is a special enactment which deals
                               with real estate development projects and must, therefore, be
                               given precedence over the Code, which is only a general
                               enactment dealing with insolvency generally. From the
                               introduction of the Explanation to Section 5(8)(f) of the Code,
                               it is clear that Parliament was aware of RERA, and applied
                               some of its definition provisions so that they could apply when
                               the Code is to be interpreted. The fact that RERA is in
                               addition to and not in derogation of the provisions of any
                               other law for the time being in force, also makes it clear that
                               the remedies under RERA to allottees were intended to be
                               additional and not exclusive remedies. Also, it is important to
                               remember that as the authorities under RERA were to be set
                               up within one year from 1-5-2016, remedies before those
                               authorities would come into effect only on and from 1-5-2017
                               making it clear that the provisions of the Code, which came
                               into force on 1-12-2016, would apply in addition to RERA."
                                                                             (emphasis supplied)




                       41.      In the context of the various Acts for acquisition of land,

                       apart from the RFCTLARR Act, 2013, Parliament has enacted

                       the National Highways Act, 1956, Chapter IV A of the

                       Railways Act, 1989, etc., all of which provide for acquisition of

                       land, which in any case, could have been acquired under the

                       RFCTLARR Act, 2013. Chapter IV A was inserted in the


                                                            Page 108 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       Railways Act, 1989, by the Railways (Amendment) Act, 2008

                       (11 of 2008). The SOR for introducing Chapter IV A in the

                       Railways Act, 1989, is as under :-


                                            "STATEMENT OF OBJECTS AND REASONS

                                Provision of critical basic infrastructure is essential in order
                                to have sustainable economic growth and development of our
                                country. Important projects relating to basic infrastructure
                                require acquisition of land. The only instrument available for
                                acquisition of land for public purpose is the Land Acquisition
                                Act, 1894. The existing provisions under the Land Acquisition
                                Act, 1894 are insufficient for completion of such projects on
                                expeditious basis in a time schedule manner due to excessive
                                time taken under the Land Acquisition Act, 1894.

                                2. There is a need to provide for land acquisition provisions in
                                the Railways Act, 1989 to empower the Central Government
                                in the Ministry of Railways for land acquisition on fast track
                                basis for the special railway projects on the lines of the land
                                acquisition provisions available in the National Highways Act,
                                1956.

                                3. It has been the experience that a large number of disputes
                                relating to compensation amount for land acquisition are
                                brought before the courts of law. Often, these cases are
                                pending for a long period of time in the courts and add to the
                                work-load of the courts. Therefore, an expeditious mechanism
                                of arbitration process is provided to resolve the dispute
                                relating to amount of compensation.

                                4. In order to safeguard the interests of person affected by
                                land acquisition for special railway projects, it is provided in
                                proposed section 20-O of the Bill that the provisions of the
                                Rehabilitation and Resettlement Policy, 2007 shall apply.

                                5. The amendments in the Railways Act, 1989 shall empower
                                the Central Government in the Ministry of Railways (Railway
                                Administration) for land acquisition for the public purpose by
                                striking a balance between creation of basic critical
                                infrastructure in the country and protecting the interest of
                                the persons whose land is acquired.




                                                            Page 109 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                6. As Parliament was not in session, and to give impetus to
                                the critical infrastructure projects, it was considered
                                necessary to take immediate action for making suitable
                                provisions in the Railways Act, 1989 by promulgation of the
                                Railways (Amendment) Ordinance, 2008 on the 31 st January,
                                2008.

                                7. The Railways (Amendment) Bill, 2008 seeks to replace the
                                Railways (Amendment) Ordinance, 2008 to achieve the above
                                objectives."




                       41.1 Likewise, the objects and reasons for introduction of the

                       Sections pertaining to acquisition and connected provisions

                       (Section 3 - Section 3J) under the National Highways Act,

                       1956, are as under :-

                                "1.   In order to create an environment to promote private
                                investment in national highways, to speed up construction of
                                highways and to remove bottlenecks in their proper
                                management, it was considered necessary to amend the
                                National Highways Act, 1956 and the National Highways
                                Authority of India Act, 1988.


                                2.    One of the impediments in the speedy implementation
                                of highways projects has been inordinate delay in the
                                acquisition of land. In order to expedite the process of land
                                acquisition, it is proposed that once the Central Government
                                declares that the land is required for public purposes for
                                development of a highway, that land will vest in the
                                Government and only the amount by way of compensation is
                                to be paid and any dispute relating to compensation will be
                                subject to adjudication through the process of arbitration.


                                3.    It was also felt necessary to ensure continuity of the
                                status of bypasses built through private investment. To
                                achieve this, it is proposed to amend the National Highways
                                Act, 1956 so as to include the highway stretches situated
                                within any municipal area as a part of National Highway.



                                                            Page 110 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                                Further, as the National Highways Act, 1956 permits
                                participation of the private sector in the development of the
                                National Highways, it became imperative to amend the
                                National Highways Authority of India Act, 1988 so as to
                                provide that the National Highway Authority of India may
                                seek the participation of the private sector in respect of the
                                highways vested in the Authority.


                                4.   With a view to provide adequate capital and loans to
                                the National Highways Authority of India by the Central
                                Government, it is proposed to make amendment in the
                                National Highways Authority of India Act, 1988.


                                5.    With a view to achieve the above objectives and also as
                                both Houses of Parliament were not in session and the
                                President was satisfied that circumstances existed which
                                rendered it necessary for him to take immediate action, the
                                National Highways Laws (Amendment) Ordinance, 1997 was
                                promulgated by the President on the 24th day of January,
                                1997.


                                6.      The Bill seeks to replace the aforesaid Ordinance."




                       42.      It will therefore be seen that in spite of the acquisition of

                       land for whatever purpose and for whichever Government or

                       Company being provided for under the Land Acquisition Act,

                       1894 (subsequently 'the Act, 2013'), Parliament still thought it

                       fit to provide for provisions for acquisition of lands by which

                       different ministries/departments/projects, solely ensure the

                       expeditious completion of projects. Therefore, the purpose for

                       the enactment of the aforesaid provisions is valid and not

                       superfluous and it cannot be said that there was no necessity


                                                            Page 111 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                      NEUTRAL CITATION




                                                          Modification of Order dtd.
                         C/SCA/15368/2010                                          CAV JUDGMENT DATED: 27/04/2026
                                                       28/01/2026 in R/SCA/15368/2010

                                                                                                                      undefined




                       for the enactment of the said provisions for the acquisition of

                       lands for the purpose of construction of National Highways or

                       Special Railway Projects.



                       43.      We are in full agreement with the submissions of Mr.

                       Thakore,          learned        Senior       Counsel        appearing           for      the

                       respondent No.2 - GSPL that given the extensive gas and

                       water pipelines which are necessary to be laid within the

                       State of Gujarat, the dominant purpose for enactment of the

                       State Act of 2000 is to ensure that there are no procedural

                       delays and red-tape which may find its place in the course of

                       triggering           the     Central    Act     of    1962     for    the      emergent

                       necessities of the State.



                       44.      Therefore,          it will be seen              following     Karunanidhi

                       (Supra) and several other decisions of the Hon'ble Apex

                       Court, as discussed hereinabove, the phrase "in addition to

                       and in derogation of" contains an inevitable anti-collision

                       mechanism which is inbuilt in the Act which records the

                       intendment of Parliament /the State Legislature that the Act

                       does not seek to occupy the entire field and leaves room for

                       other Acts which were there for the time being in force. In the


                                                               Page 112 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                         Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       context of the Central Act of 1962, it clearly evinces the

                       intendment of Parliament to allow Parliament / the State

                       Legislature to operate in the same field. A similar provision in

                       the impugned State Act, 2000 (also, section 18) further

                       clarifies that the State Act does not intent to collide with the

                       Central Act, 1962. While interpreting a statute, full play has

                       been accorded to the intendment of Parliament. If by Section

                       18 of the Central Act, 1962, Parliament intended that the

                       Central Act will be "in addition to and not in derogation of

                       other laws for the time being in force", it clearly intended the

                       Central Act of 1962 not to occupy the field.



                       45.      Likewise, by Section 18 of the State Act, 2000, the State

                       Legislature has clarified that the State Act, 2000 shall be "in

                       addition to and not in derogation of" other laws which would

                       include the Central Act of 1962. For us, to hold to the

                       contrary, would render both the aforesaid sections of the

                       Central Act of 1962 and the impugned State Act, 2000 to be

                       otiose.




                       46.      Lastly, we have combed through the provisions of the

                       Central Act, 1962 and the impugned State Act, 2000 to check

                                                            Page 113 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                   NEUTRAL CITATION




                                                       Modification of Order dtd.
                         C/SCA/15368/2010                                       CAV JUDGMENT DATED: 27/04/2026
                                                    28/01/2026 in R/SCA/15368/2010

                                                                                                                   undefined




                       for inconsistencies. From the comparative chart of the

                       provisions of the aforesaid two Acts above, and a close

                       examination of the provisions thereof, it would be clear that

                       the same are pari materia. This would necessarily imply that

                       the provisions of the impugned State Act, 2000 are not

                       inconsistent with the provisions of the Central Act, 1962.

                       Once we arrive at this conclusion, it is inescapable that there

                       is no repugnancy within the meaning of Article 254 of the

                       Constitution of India.



                       Conclusions
                       (I)      The power to enact all land acquisition laws can be

                       traced back to Entry 42 of List III (Concurrent List). In the

                       present case, thus, we hold that the impugned State Act, 2000

                       has been enacted under the aforesaid Entry. The contention

                       that the Act is ostensibly framed as legislation concerning the

                       right of user in land, but in reality, it pertains to regulation

                       and transportation of natural gas and liquefied natural gas, is

                       rejected not only because this exact contention has already

                       been rejected in the decision of this Court in                                 Anil @

                       Bipinchandra (Supra) but no circumstances could be pointed




                                                            Page 114 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                      Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                       out by the petitioners that the aforesaid decision is per

                       incuriam.



                       (II)     Parliament has enacted multiple laws concerning land

                       acquisition and acquisition of right of users in land. From the

                       myriad legislations, the source of power to which can be

                       traced back solely to Entry 42 of List III, we are of the opinion

                       that Parliament has expressed no intention whatsoever to

                       occupy the field through any particular legislation. It further

                       implies that at any point there can be room for one more law

                       on the subject matter. Since the source of power is traced

                       back to List III, such law could well be a State law like the

                       instant State Act, 2000.



                       (III) Comparing the provisions of the Central Act, 1962 and

                       the      State       Act,    2000    (impugned          herein),      we       find      no

                       inconsistency in any provision between the two. Therefore,

                       there can be no repugnancy in the sense that the State Act or

                       any provision thereof can be held to be repugnant to the

                       Central Act, 1962 within the meaning of Article 254 of the

                       Constitution of India.




                                                             Page 115 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                    NEUTRAL CITATION




                                                        Modification of Order dtd.
                         C/SCA/15368/2010                                        CAV JUDGMENT DATED: 27/04/2026
                                                     28/01/2026 in R/SCA/15368/2010

                                                                                                                    undefined




                       (IV) Since the impugned State Act, 2000 is pari materia with

                       the Central Act, 1962, the provisions of which have been

                       examined and upheld by the Hon'ble Apex Court in the case of

                       Laljibhai Savaliya (Supra), the provisions of the State Act, in

                       no manner, infringe the fundamental rights of the petitioners

                       guaranteed under Article 14, 19(1)(g), 21 of the Constitution

                       of India.



                                In    view      of   the   above       findings     and      our      eventual

                       conclusion, the challenge in the present petitions fails.

                       Consequently, the present petitions are dismissed without any

                       order as to costs.




                                                                                 (SUNITA AGARWAL, CJ )




                                                                                                   (D.N.RAY,J)
                       BINA SHAH




                                                             Page 116 of 116

Uploaded by BINA SHAH(HC00353) on Mon Apr 27 2026                                       Downloaded on : Mon Apr 27 23:08:20 IST 2026
                                                                                                                        NEUTRAL CITATION




                                                          Present Order is modified vide
                              C/SCA/15368/2010              Judgment dtd. 27/04/2026 in ORDER DATED: 28/01/2026
                                                                  R/SCA/15368/2010
                                                                                                                        undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                       R/SPECIAL CIVIL APPLICATION NO. 15368 of 2010

                                                           With
                                        R/SPECIAL CIVIL APPLICATION NO. 5098 of 2010
                       ==========================================================
                                                        CHAMPAKLAL NARANJI PATEL
                                                                  Versus
                                                         STATE OF GUJARAT & ORS.
                       ==========================================================
                       Appearance:
                       SPECIAL CIVIL APPLICATION NO.15368 of 2010:-
                       MS TANMAYI POOJARI, ADVOCATE AND MS VANITA SINGH, ADVOCATE
                       FOR MR SAURABH M PATEL(5019) for the Petitioner(s) No. 1
                       MR KAMAL B. TRIVEDI ADVOCATE GENERAL WITH MR VINAY VISHEN,
                       ASSISTANT GOVERNMENT PLEADER for the Respondent(s) No. 1,5
                       MR MIHIR J. THAKORE, SENIOR ADVOCATE WITH MR ASPI M
                       KAPADIA(1865) for the Respondent(s) No. 2
                       MR HARSHEEL D SHUKLA(6158) for the Respondent(s) No. 4
                       NOTICE SERVED BY DS for the Respondent(s) No. 3

                       SPECIAL CIVIL APPLICATION NO.5098 of 2010:-
                       MS RADHIKA BHATT WITH VEDANT SOMANI, ADVOCATE FOR MR P P
                       MAJMUDAR(5284) for the Petitioner(s) No. 1
                       MR SP MAJMUDAR(3456) for the Petitioner(s) No. 1
                       MR KAMAL B. TRIVEDI ADVOCATE GENERAL WITH MR VINAY VISHEN,
                       ASSISTANT GOVERNMENT PLEADER for the Respondent(s) No. 1,3
                       MR MIHIR J. THAKORE, SENIOR ADVOCATE WITH MR ASPI M
                       KAPADIA(1865) for the Respondent(s) No. 2
                       ==========================================================

                        CORAM:HONOURABLE THE CHIEF JUSTICE MRS.
                              JUSTICE SUNITA AGARWAL
                              and
                              HONOURABLE MR.JUSTICE D.N.RAY

                                                           Date : 28/01/2026

                                                             ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL) Heard Ms. Tanmayi Poojari, learned advocate assisted by Mr. Saurabh Patel, learned advocate appearing for the petitioner in Special Civil Application No.15368 of 2010; Ms. Page 1 of 2 Uploaded by A. B. VAGHELA(HC01079) on Thu Jan 29 2026 Downloaded on : Mon Apr 27 23:08:20 IST 2026 NEUTRAL CITATION Present Order is modified vide C/SCA/15368/2010 Judgment dtd. 27/04/2026 in ORDER DATED: 28/01/2026 R/SCA/15368/2010 undefined Radhika Bhatt, learned advocate for Mr. S.P. Majmudar, learned advocate appearing for the petitioner in Special Civil Application No.5098 of 2010; Mr. Kamal B. Trivedi, learned Advocate General assisted by Mr. Vinay Vishen, learned Assistant Government Pleader appearing for the respondent nos.1 and 5, Mr. Mihir J. Thakore, learned Senior Counsel assisted by Mr. Aspi M. Kapadia, learned advocate appearing for the respondent no.2.

Judgment reserved.

(SUNITA AGARWAL, CJ ) (D.N.RAY,J) A. B. VAGHELA Page 2 of 2 Uploaded by A. B. VAGHELA(HC01079) on Thu Jan 29 2026 Downloaded on : Mon Apr 27 23:08:20 IST 2026