Citation : 2023 Latest Caselaw 9494 Bom
Judgement Date : 11 September, 2023
2023:BHC-NAG:13516
1 25 caf167.23.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
CIVIL APPLICATION (CAF) NO. 167 OF 2023
IN
FIRST APPEAL ST. NO. 16637 OF 2022
CHANGADEO S/o BABARAO NEMANE
VERSUS
STATE OF MAH., THRU. COLLECTOR, WASHIM
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
Mr. A. B. Nakshane, Advocate for the appellant/applicant
Mr. M. A. Kadu, A. G. P. for respondent sole
CORAM : G. A. SANAP, J.
DATE : SEPTEMBER 11, 2023.
1. Heard learned advocates for the parties.
2. This is an application for condonation of 3775 days delay caused in filing appeal against impugned judgment and award, dated 18.03.2010 passed by the Reference Court. The reasons have been stated in the application.
3. Learned AGP for respondent sole, relying upon a decision in the case of New Okhla Industrial Development Authority Vs. Rameshwar @ Ramesh Chandra Sharma (Dead), through Legal Heir and another (2022 SCC Online SC 1599), submits that delay may be condoned, subject to condition that the original land owners/claimants/ appellants herein shall not be entitled to get any statutory benefits, including the interest payable under the Land Acquisition Act, 1894 on the enhanced amount of compensation for the delayed period.
4. Learned advocate for the applicant/appellant submits that the Court may pass an appropriate order.
2 25 caf167.23.odt
5. In view of the above, the application is allowed. Delay of 3775 days caused in filing appeal stands condoned.
6. It is made clear that the original land owners/ claimants/appellants herein shall not be entitled to get any statutory benefits, including the interest payable under the Land Acquisition Act on the enhanced amount of compensation for the delayed period of 3775 days, in case the appeal is allowed.
7. The appeal be registered.
8. The application stands disposed of, accordingly.
First Appeal St. No. 16637 of 2022
1. Heard learned advocate for the appellant.
2. ADMIT.
3. Learned Assistant Government Pleader waives service of notice on behalf of respondent sole.
4. Call for the record and proceedings.
5. Private paper book be filed within twelve week from receipt of the record. If the paper book is not filed within the prescribed period, then the appeal shall stand dismissed without reference to the Court.
JUDGE Diwale
Signed by: DIWALE Designation: PS To Honourable Judge Date: 12/09/2023 11:41:01
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!