Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.I.D.C., Thr. Executive ... vs Nilesh Pralhadrao Gorate And ...
2023 Latest Caselaw 10605 Bom

Citation : 2023 Latest Caselaw 10605 Bom
Judgement Date : 12 October, 2023

Bombay High Court
V.I.D.C., Thr. Executive ... vs Nilesh Pralhadrao Gorate And ... on 12 October, 2023
Bench: G. A. Sanap
                                             1                                  caf1811.2023..odt

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

                        CIVIL APPLICATION (CAF) NO. 1811 OF 2023
    (V.I.D.C. through its Executive Engineer, Amravati Project Construction Division, Amravati and
                        another...Versus... Nilesh Pralhadrao Gorate and others)
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of                         Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
                          Mr. P.B. Patil, Advocate for appellant.
                          Mr. A.J. Deshmukh, Advocate for respondent No. 1.
                          Ms. T.H. Udeshi, AGP for respondent Nos. 2 and 3/State.

                                            CORAM : G. A. SANAP, J.

DATED : OCTOBER 12, 2023

1. Heard learned advocate for the appellant, learned advocate for respondent No. 1 and learned AGP for the respondent Nos. 2 and 3/State.

2. This is an application for condonation of 25 days delay caused in filing the appeal against the judgment and award dated 26th May, 2015.

3. The reasons for delay have been set out in the application. It is stated that due to administrative procedural delay, the appeal could not be filed within time. It is further stated that there was lack of communication between the officials. The opinion of the superiors was required for filing the appeal. By the time the opinion was received, the period of limitation was over.

4. Learned AGP for respondent Nos. 2 and 3 submits that Court may pass an appropriate order.

5. In view of the reasons stated in the application, I am of the view that a case is made out to condone the delay subject to certain conditions. The appellant is an acquiring 2 caf1811.2023..odt

body. In my view, in such cases, saddling the public undertaking only with cost, may not serve larger public interest. In such cases, other options need to be explored and made available to the party. Issuing direction to the public undertaking or other Government bodies to plant particular number of trees in each case, could be the best available option. Plantation of trees would be beneficial to one and all. In my view, therefore, by way of a condition for condonation of delay, the appellant can be given an option. Accordingly, in this case, delay is condoned. It is subject to condition that the appellant shall plant twentyfive trees or pay cost of Rs.10,000/- (Rupees Ten Thousand only) and deposit the said cost in this Court within one month. Learned advocate for the appellant shall file a pursis and exercise the option.

6. As far as the mechanism for implementation of this direction is concerned, the same shall be identical to the one set out in para Nos. 7 and 9 of the order dated 25.09.2023 passed in CAF No. 130 of 2020. Para Nos. 7 and 9 are extracted below :

"7. Concerned acquiring body, Government office or the appellant, as and when directed to plant trees, shall comply the said order and make a report of the same to the District Forest Officer of the concerned district. The District Forest Officer of the concerned district from Vidarbha Region, on receipt of the report, as above, shall depute a responsible officer to the spot for inspection. The District Forest Officer shall maintain record of the same for two years. The District Forest Officer of the concerned district, after inspection, shall forward the compliance report to the Secretary, High Court Legal Services Sub-Committee, Nagpur. The 3 caf1811.2023..odt

Secretary of High Court Legal Services Sub Committee, Nagpur shall maintain case-wise record and as and when required, shall place the same before this Court. The Secretary, High Court Legal Services Sub-Committee, Nagpur can take help of the Secretary of the District Legal Aid Services Authority of the concerned district from Vidarbha Region for the purpose of verification and report.

9. The appellant/authority concerned on exercising option of plantation of trees, will be responsible to maintain the planted trees for two years from the date of plantation. The appellant/authority, in all such cases, shall first utilize the land available with it. In case, the land is not available, the concerned appellant/ body/authority shall make a request to the in-charge of the Social Forestry Department of the concerned district as well as to the Collector or the Tahsildar of the concerned district/taluka for making the Government land available for plantation. The officer of Social Forestry Department/Collector/ Tahsildar shall do the needful as and when such request is received." 7. The concerned party or authority, on exercise of option, shall comply the order as early as possible and in any case within one month. The Registry shall register the appeal on filing pursis by the appellant exercising the option. 8. In case the appellant exercises the option of plantation of trees, a copy of this order be forwarded to the Secretary, High Court Legal Services Sub-Committee, Nagpur and the District Forest Officer, Buldhana for information."

7. The concerned party or authority, on exercise of option, shall comply the order as early as possible and in any case within one month. The Registry shall register the appeal on filing pursis by the appellant exercising the option.

8. In case the appellant exercises the option of plantation of trees, a copy of this order be forwarded to the 4 caf1811.2023..odt

Secretary, High Court Legal Services Sub-Committee, Nagpur and the District Forest Officer, Amravati for information.

9. The application stands disposed of, accordingly.

10. The Appeal be registered.

FIRST APPEAL ST. NO. 406 OF 2023

11. Heard learned advocate for the appellant.

12. ADMIT.

13. Issue notice to the respondents, returnable within twelve weeks.

14. Learned advocate Mr. A.J. Deshmukh waives service for respondent No.1. Learned AGP waives service of notice for respondent Nos. 2 and 3/State.

15. Call for record and proceedings.

16. Private paper book be filed within twelve weeks from the date of receipt of record and proceedings.

17. The appellant shall deposit the amount of compensation with accrued interest and other benefits within six weeks from today, if not already deposited.

18. If the amount is not deposited within six weeks, the appeal shall stand dismissed without further reference to the Court.

JUDGE Belkhede

Signed by: Mr. R. S. Belkhede Designation: PA To Honourable Judge Date: 13/10/2023 18:36:14

 
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