Citation : 2021 Latest Caselaw 4961 Bom
Judgement Date : 18 March, 2021
1 2280-2021-905
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO. 2280 OF 2021 IN FAST/2016/2021
THE EX. ENGINEER, I.D.S.D. OMERGA AND OTHERS
VERSUS
DATTATRAYA MAHADUAPPA EKUNDE
...
Mr. R.A. Tambe, Advocate for applicant
Ms. L.R. Thakur, Advocate h/f. Mr. L.C. Patil, Advocate for respondent-claimant
...
CORAM : ANIL S. KILOR, J.
DATE : 18-03-2021
ORDER :
1. This is an Application for condonation of delay. There is delay of 825 days in filing the Appeal by the acquiring body, challenging the judgment and award dated 12-09-2017 passed by reference court in LAR no. 81 of 2012.
2. When the matter was 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 claimant 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 825 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 Application, the Application is allowed. Delay caused in filing the First Appeal is condoned. Civil Application is disposed of.
4. Office is directed to place the matter for admission.
[ ANIL S. KILOR ] JUDGE arp/
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!