Citation : 2024 Latest Caselaw 2996 Bom
Judgement Date : 31 January, 2024
2024:BHC-NAG:1661
-1- 21H.CAF.1433.2019.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
CIVIL APPLICATION (CAF) NO. 1433 OF 2019
IN
FIRST APPEAL ST. NO. 22076 OF 2016
Ramchandra S/o. Shamrao Dhole
Vs.
The State of Maharashtra through Collector, Yavatmal & Ors.
**********************************************************************************************
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
**********************************************************************************************
Mr. R.J. Shinde, Advocate with Mr. Pawan Sarise, Advocate for the
Applicant/Appellant.
Ms. Mrunal Naik, AGP for Respondent Nos.1 to 3.
Mr. M.A. Kadu, Advocate for Respondent No.4.
CORAM : G. A. SANAP, J.
DATED : 31st JANUARY, 2024.
Heard learned advocates for the parties.
2. This is an application for condonation of 8863 days delay caused in filing the appeal against the impugned judgment and award dated 10.04.1992, passed by the Reference Court. The reasons have been stated in the application.
3. Learned AGP for respondent Nos.1 to 3, 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 owner/claimant/appellant herein shall not be entitled to get statutory benefits, including the interest payable under the Land Acquisition Act, 1894 on the enhanced amount of compensation for the delayed period.
-2- 21H.CAF.1433.2019.odt
4. Learned advocate for the applicant/appellant
submits that the Court may pass an appropriate order.
5. In view of the above, the application is allowed. Delay of 8863 days caused in filing the appeal, is condoned.
6. It is made clear that the original land owner/claimant/appellant 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 8863 days, in case the appeal is allowed.
7. The appeal be registered.
8. The application stands disposed of, accordingly.
FIRST APPEAL ST. NO. 22076 OF 2016
9. Heard.
10. Admit.
11. Learned AGP waives service of notice on behalf of respondent Nos.1 to 3.
12. Learned advocate Mr. M.A. Kadu waives service of notice on behalf of respondent No.4.
13. Learned advocates for the parties submit that this matter is covered by the decision of this Court.
(G. A. SANAP, J.) Vijay
Signed by: Mr. Vijay Kumar Designation: PA To Honourable Judge Date: 12/02/2024 10:24:45
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!