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 2, Cited by 0]

Gujarat High Court

Aiyub vs State on 15 March, 2012

Author: D.H.Waghela

Bench: D.H.Waghela

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16134/2011	 3/ 3	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16134 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 16148 of 2011
 

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

 

AIYUB
MUSA PATEL - Petitioner
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner : 1, 
MS MONALI BHATT ASSTT GOVERNMENT PLEADER for
Respondent : 1, 
NOTICE NOT RECD BACK for Respondent :  3, 
NOTICE
SERVED for Respondents : 2,4 - 5. 
MR MB GANDHI with MR CHINMAY M
GANDHI for Respondent :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE N.V. ANJARIA
		
	

 

 
 


 

Date
: 15/03/2012 

 

 
ORAL
ORDER 

(Per : HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. The main grievance sought to be voiced through all the petitions is that the petitioners were losing their land in acquisition by or at the instance of Gujarat Industrial Development Corporation (GIDC) which were within 300 metres of villages Jolva, Vaddala and Dehgam. It was vehemently argued by learned counsel Mr.Ramnandan Singh that such acquisition of land in the vicinity of gamtal area was against the policy of respondent No.5 itself and hence such acquisition of land of the petitioners was ex-facie arbitrary and illegal. During the course of hearing of the petitions, area of the lands in question and respective distance from the original gamtal area of the village concerned have been determined by official surveys and production of accurate maps of the area of the lands in question.

2. By filing affidavit of General Manager of GIDC, it is stated that after considering the pleadings and the orders in the present proceedings, the Board of Directors of respondent No.5 has taken decision on 16.02.2012 in its 462nd meeting. It is further stated that as per the measurement report at Annexure-A to the affidavit, it has been decided that lands, though acquired vide notifications under sections 4 and 6 of the Land Acquisition Act, the lands bearing certain survey numbers which are falling within the limits of 300 metres would be proposed to be released from acquisition. Minutes of the aforesaid meeting dated 16.02.2012 have clearly put into black and white the lands which are beyond the outer limit of 300 metres from gamtal and which are liable to be acquired. It is also resolved that necessary proposal shall be forwarded for withdrawal from acquisition of the lands which are falling within 300 metres of outer limits of gamtal area.

3. It was, however, argued by learned counsel Mr.Singh that outer limits of gamtal area of the villages concerned were being now revised on account of development and the present gamtal having been determined and de-alienated several decades ago. He further submitted that limits of gamtal area are likely to be very soon revised as the village panchayats concerned have already made necessary resolutions. Under such circumstances, even as acquisition of land beyond 300 metres from the outer limits of gamtal area cannot be legally prevented, the petitioners concerned propose to make a representation to the respondent with a request to reconsider their decision in view of expansion of real gamtal area at present.

4. Therefore, the petitions are not surviving for any further relief at this stage and they are admittedly required to be disposed leaving liberty to the petitioners to make appropriate representation. However, in view of the present stage of acquisition proceedings, it has to be clarified that making of representation by any petitioner or pendency of such representation shall not come in the way of conclusion of the acquisition proceeding and shall not be a ground for seeking adjournment in those proceedings. Subject to that clarification, learned counsel Mr.Chinmay Gandhi, appearing for respondent No.5, fairly conceded that if and when any representation is made by the petitioners, it will be duly considered in the meeting of the Board of Directors of respondent No.5. Accordingly, the petitions are disposed in the aforesaid terms, Notice is discharged and interim relief is vacated in each of the petitions, with no order as to costs.

Sd/-

( D.H.Waghela, J.) Sd/-

( N.V.Aanjaria, J.) (KMG Thilake)     Top