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

Vilas S/O Pandit Kakde vs The State Of Maharashtra Through ...
2023 Latest Caselaw 10567 Bom

Citation : 2023 Latest Caselaw 10567 Bom
Judgement Date : 11 October, 2023

Bombay High Court
Vilas S/O Pandit Kakde vs The State Of Maharashtra Through ... on 11 October, 2023
Bench: G. A. Sanap
                                                1                          26E.caf.3143.2023

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

              CIVIL APPLICATION (CAF) NO. 3143 OF 2023
                                      IN
                 FIRST APPEAL (St.) NO. 11394 OF 2021
                          Vilas S/o. Pandit Kakde
                                     VS.
                     The State of Maharashtra and others
 _______________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
          Ms Aastha Sharma, Adv. h/f. Mr P. R. Agrawal, Advocate for the appellant
          Mr M. A. Kadu, Advocate for respondent No.3
          Ms Trupti Udeshi, AGP for the State/respondent Nos.1 and 2


                          CORAM : G.A. SANAP, J.

DATE : OCTOBER 11, 2023.

Heard.

2. This is an application for condonation of 1339 days delay caused in filing appeal against impugned judgment and award dated 16.04.2016 passed by learned Civil Judge Senior Division, Amravati in Land Acquisition Case No. 52 of 2010. The reasons have been stated in the application.

3. In view of the reasons stated in the application, the application is allowed.

4. The delay of 1339 days stands condoned.

5. However, it is made clear that appellants shall not 2 26E.caf.3143.2023

be entitled to get the interest or any other statutory benefit for this delayed period.

6. The appeal be registered.

7. The Civil Application stands disposed of, accordingly.

FIRST APPEAL (ST. ) NO. 11394 OF 2021

8. Heard.

9. ADMIT.

10. Learned AGP waives service of notice on behalf of respondent Nos. 1 and 2/State.

11. Learned Advocate Mr M. A. Kadu waives service of notice on behalf of respondent No. 3.

12. Call for record and proceedings.

13. Stand over to 13.10.2023.

(G. A. SANAP, J.)

Namrata

Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 12/10/2023 15:12:00

 
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