Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Ex. Engineer, I.D.S.D. Omerga ... vs Anandrao Umrao Manale
2021 Latest Caselaw 4935 Bom

Citation : 2021 Latest Caselaw 4935 Bom
Judgement Date : 18 March, 2021

Bombay High Court
The Ex. Engineer, I.D.S.D. Omerga ... vs Anandrao Umrao Manale on 18 March, 2021
Bench: Anil S. Kilor
                                           1                        2206-2021-1027+

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD

         1027 CIVIL APPLICATION NO. 2206 OF 2021 IN FAST/2213/2021

                  THE EX. ENGINEER, I.D.S.D.OMERGA AND OTHERS
                                      VERSUS
                           GANGARAM UMRAO MANALE

                                         WITH
                             CA/2208/2021 IN FAST/1863/2021
                             CA/2211/2021 IN FAST/2210/2021

                                     AND
          1028 CIVIL APPLICATION NO. 2318 OF 2021 IN FAST/2081/2021

       THE EX. ENGINEER, IRRIGATIN DEPARTMENT STRENGTHENINGDIV.
                           OMERGA AND OTHERS
                                 VERSUS
                        BALAJI DHONDIBA EKUNDE

                                          WITH
                             CA/2320/2021 IN FAST/2300/2021
                             CA/2323/2021 IN FAST/2315/2021
                             CA/2325/2021 IN FAST/2324/2021
                             CA/2327/2021 IN FAST/2307/2021
                             CA/2329/2021 IN FAST/2310/2021

                                           ...
                 Mr. R.A. Tambe, Advocate for applicants in all CAs
 Ms. L.R. Thakur, Advocate h/f. Mr. L.C. Patil, Advocate for respondents - claimants
                                           ...

                                               CORAM : ANIL S. KILOR, J.
                                               DATE : 18-03-2021
ORDER :

1. These are Applications for condonation of delay. There is a delay of 819 days and 809 days in filing the First Appeals by the acquiring body, challenging the common Judgment and Award dated 18-09-2017 and 28-09- 2017 passed by reference court in LAR no. 98 of 2012 with connected Land Acquisition References and LAR no. 76 of 2012 with connected Land Acquisition References, respectively.

2 2206-2021-1027+

2. When the matters were called out, learned counsel for the claimants appeared and informed this Court that she is holding for Mr. L.C. Patil, learned counsel appearing on behalf of the claimants and Mr. L.C. Patil will file Vakalatnama within a week's time. She submits that in a matter arising out of the same acquisition proceedings, on similar reasons stated in the Application, delay of similar period of 819 days was condoned and, therefore, she has no objection, if this Application is allowed.

3. In that view of the matter and in view of the reasons stated in the Applications, the Applications are allowed. Delay caused in filing the First Appeals is condoned. Civil Applications are disposed of accordingly.

4. Office is directed to place the matters for admission.

[ ANIL S. KILOR ] JUDGE arp/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter