Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India Thr General ... vs Dalit Tukaram Mudkhede
2023 Latest Caselaw 907 Bom

Citation : 2023 Latest Caselaw 907 Bom
Judgement Date : 27 January, 2023

Bombay High Court
Union Of India Thr General ... vs Dalit Tukaram Mudkhede on 27 January, 2023
Bench: V. V. Kankanwadi
                                                     ca-1125-2020 and ors..odt



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD

                 CIVIL APPLICATION NO.1125 OF 2020
                  IN RAST/746/2020 IN FA/1380/2018

Union of India
Through General Manager,
Sough Central Railway,
Secundrabad (Andhra Pradesh)                           .. Applicant

     Versus

Premlabai w/o Ramlu Renalwar and others                .. Respondents

                                 ...
                               WITH
                 CIVIL APPLICATION NO.1126 OF 2020
                  IN RAST/448/2020 IN FA/2283/2018

Union of India
Through General Manager,
Sough Central Railway,
Secundrabad (Andhra Pradesh)                           .. Applicant

     Versus

Nagorao s/o Gangaram Kamble and another                .. Respondents

                                 ...
                               WITH
                 CIVIL APPLICATION NO.1127 OF 2020
                  IN RAST/761/2020 IN FA/1341/2018

Union of India
Through General Manager,
Sough Central Railway,
Secundrabad (Andhra Pradesh)                           .. Applicant

     Versus

Mohd. Saber s/o Mohd. Illyas                    .. Respondent
                                 ...
                               WITH
                 CIVIL APPLICATION NO.1128 OF 2020
                  IN RAST/750/2020 IN FA/1005/2018


                                    (1)


   ::: Uploaded on - 27/01/2023             ::: Downloaded on - 29/01/2023 16:56:06 :::
                                                           ca-1125-2020 and ors..odt



Union of India
Through General Manager,
Sough Central Railway,
Secundrabad (Andhra Pradesh)                                .. Applicant
       Versus
Dalit s/o Tukaram Mudkhede                                  .. Respondent
                                     ...
     Mr. D. V. Soman, Advocate for applicants in all the applications.
    Mr. P. S. Agrawal, Advocate for respondents in all the applications.
                                     ...
                         CORAM      :   SMT. VIBHA KANKANWADI, J.
              RESERVED ON           :   AUGUST 05, 2022.
       PRONOUNCED ON                :   JANUARY 27, 2023.

ORDER :-

.      All these applications have been fled by the Union of India for

condonation of delay in preferring review applications. In Civil

Application Nos.1125 of 2020, 1127 of 2020 and 1128 of 2020, there

is delay of 143 days and in Civil Application No.1126 of 2020 there is

delay of 140 days. Present respondents are the original claimants,

who had fled frst appeals, challenging the judgment and order

passed by the Railway Claims Tribunal, thereby rejecting the claims

of the respondents. Those frst appeals came to be allowed by this

Court by judgment and order dated 10.07.2019 and this Court has

granted compensation of Rs.8,00,000/- together with interest at the

rate of 6% per annum from the date of the application till the date of

the award and thereafter @ 9% per annum till the date of actual

payment of the same to the applicants as well as cost of Rs.10,000/-.

It has been contended that after getting the certifed copies they were

ca-1125-2020 and ors..odt

forwarded to the legal department of the Union of India and

thereafter after taking opinion from the Railway Board, the decision

has been taken to fle application for review, however, in that process

the delay has been caused, which was not intentional and, therefore,

it is prayed that the said delay be condoned and the review be

entertained.

2. Heard learned Advocate Mr. D. V. Soman for the applicants in all

the applications and learned Advocate Mr. P. S. Agrawal for

respondents in all the applications.

3. Though the learned Advocate appearing for the respondents is

strongly opposing, taking into consideration the duration of the delay

and the fact that being the State Government entity, it was necessary

to take permissions from the departments. The delay doesn't appear

to be intentional. Hence, it requires to be condoned. Accordingly, the

delay stands condoned.

4. All the applications stand allowed and disposed of.

5. Registry to verify and register the review applications.

6. Place those review petitions for further consideration on

10.02.2023.

[ SMT. VIBHA KANKANWADI ] JUDGE

scm

 
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