Citation : 2021 Latest Caselaw 647 Bom
Judgement Date : 12 January, 2021
5.1-IA-2645-19.doc
zSharayu Khot.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 2645 OF 2019
IN
FIRST APPEAL NO. 799 OF 2017
Prakash S. Wagh (Since deceased) & Ors. ...Applicants
In the matter between
Shri. Tikamdas Bhagwandas Kukreja & Ors. ...Appellants
Versus
Special Land Acquisition Officer ...Respondent
----------
Mr. Rohan J. Cama a/w Mr. G.C. Mohanty, i/by Mohanty &
Associates, for the Applicants.
----------
CORAM : K.K. TATED &
R.I. CHAGLA, JJ.
DATE : 12 January 2021
ORDER :
Sharayu P. Khot 1. Heard learned Counsel Mr. Cama for the Applicants.
Digitally signed by Sharayu P.
Khot Date:
2021.01.15 14:25:24 +0530
2. Learned Counsel for the Applicants submits that the
Respondent State is duly served. Inspite of that, none appears, when
5.1-IA-2645-19.doc
the matter is called out.
3. Learned Counsel for the Applicants has submitted that in
the present proceedings the reference Court passed the Judgment
and Award dated 23rd December 2016 awarding the compensation
in respect of acquired land at the rate of Rs. 500/- per sq.meter. He
submits that the reference Court awarded a sum of Rs. 1,16,94,768/-.
He submits that the Applicants/original Claimants in the present
Appeal are claiming the additional compensation at the rate of Rs.
2000/- per sq.meter. He submits that against the impugned order
passed by the reference Court, the Respondent has preferred the First
Appeal which stands dismissed for non removal of objections. He
submits that the Applicants seek permission to place the copy of the
said order in the Appeal preferred by the State on record and for that
purpose, additional time is required. Hence, the following order :-
(i) The Applicants are permitted to place on record the
additional documents by way of Affidavit in Support of the
Interim Application with copy to other side on or before
22nd January 2021.
5.1-IA-2645-19.doc
(ii) The Applicants are directed to inform the Respondent, as
inspite of service, none appeared on behalf of them when
the matter is called out.
(iii) The matter to appear on board on 28th January 2021.
[R.I. CHAGLA J.] [K.K. TATED, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!