Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra, Through ... vs M/S. Sandeep Dwellers Private ...
2022 Latest Caselaw 10978 Bom

Citation : 2022 Latest Caselaw 10978 Bom
Judgement Date : 18 October, 2022

Bombay High Court
The State Of Maharashtra, Through ... vs M/S. Sandeep Dwellers Private ... on 18 October, 2022
Bench: S.B. Shukre, Mukulika Shrikant Jawalkar
                                                                                cao695.22.odt
                                          1/3




        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  NAGPUR BENCH, NAGPUR.

 CAO No.695/2022 & MCA St. No.13043/2022 IN WRIT PETITION
                      NO.3622/2021

     The State of Maharashtra, Through Ministry of Revenue and Forest
                Department, Mantrayala, Mumbai -32 and other
                                           -Vs.-
 M/s. Sandeep Dwellers Private Limited, Through its Director, Mr. Gaurav
                                       Agrarwala.
 -----------------------------------------------------------------------------------------
Office notes, Office Memoranda of
Coram, appearances, Court's orders                 Court's or Judge's Orders.
or directions and Registrar's orders.
-----------------------------------------------------------------------------------------
                  Mr. N.S. Rao, AGP for the applicant.
                  Mr. Kartik N. Shukul, Advocate for original petitioner/non-
                  applicant.

                            CORAM : SUNIL B. SHUKRE
                                    AND SMT. M.S.JAWALKAR, JJ.

DATE : 18.10.2022

Heard.

2. This application is staunchly opposed by original petitioner, who is non-applicant here on the ground that the delay has not been properly and satisfactorily explained. It is also submitted that the explanation given for the delay is stereotyped putting all the blame on the bureaucratic machinery, which takes its own time in preparing the review proposal, taking a decision to accord its sanction.

3. We are conscious of the fact that the delay has been

cao695.22.odt

explained only on the ground of time required for completion of decision making process, which is so typical to any institution bureaucratically organized. But, it is a matter of common knowledge that in such an institution, consumption of considerable time at different hierarchical levels is implicit in and inherent to the system itself and, therefore, such delay has to be considered not as deliberate on the part of the State Government. Once the delay is considered to be not deliberate, the delay which occurs in filing of review proceeding has to be condoned. This is what has happened in the present case and, therefore, we are inclined to allow the application.

4. Civil Application is allowed.

5. Review Application be registered.

6. Shri Kartik N. Shukul, learned counsel for the original petitioner/non-applicant waives notice for final hearing.

7. Reply may be filed by the non-applicant on or before the next date.

8. On the next date, this matter is likely to be taken up for final disposal.

9. The learned AGP has made a request for grant of interim relief in the nature of stay to the effect and operation of the judgment sought to be reviewed, which prayer is opposed by the learned counsel for original petitioner/non- applicant.

cao695.22.odt

10. Considering the fact that there is no urgency in the matter, we would not consider this request at this time. In any case, this matter is likely to be taken up for final disposal on the next date. Therefore, the prayer for grant interim relief, if any, could be considered at that time.

Stand over to 10.11.2022, at 2.30 p.m.

(SMT.M.S. JAWALKAR J) (SUNIL B. SHUKRE J.)

Ambulkar.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter