Section 34(1)(c) in The Chhattisgarh Nagar Tatha Gram Nivesh Adhiniyam, 1973
(c)for development as a highway or a public utility service, and the owner of the land claims that-(i)the land has become incapable of reasonably beneficial use in its existing state; or(ii)where permission to develop land is given subject to conditions, that the land cannot be rendered capable of reasonably beneficial use by carrying out the permitted development, in accordance with the conditions;(iii)the sale value of the land has diminished because of the designation of the land for acquisition or development, the owner may serve on the State Government within such time, in such manner and together with such documents as may be prescribed, a notice requiring the appropriate authority to purchase the interest in land in accordance with the provision of this Act.