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

Ramrao S/O Shripat Kakde vs The State Of Maharashtra Through The ...
2024 Latest Caselaw 337 Bom

Citation : 2024 Latest Caselaw 337 Bom
Judgement Date : 8 January, 2024

Bombay High Court

Ramrao S/O Shripat Kakde vs The State Of Maharashtra Through The ... on 8 January, 2024

Author: G.A. Sanap

Bench: G. A. Sanap

2024:BHC-NAG:234


                                                           1                    20.caf.2450.2022

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

                         CIVIL APPLICATION (CAF) NO. 2450 OF 2022
                                                  IN
                              FIRST APPEAL (St.) NO. 14089 OF 2022
                                     Ramrao S/o. Shripat Kakde
                                                 .VS.
                   The State of Maharashtra, through Collector, Buldhana and others
         _______________________________________________________________
        Office Notes, Office Memoranda of Coram,
        appearances, Court's orders of directions Court's or Judge's orders.
        and Registrar's Orders.
                    Mr S. V. Ingole, Advocate for the appellant
                    Mr Ganesh Umale AGP for the State/respondent Nos. 1 and 2
                    Mr N. M. Gaidhane, Advocate for respondent No. 3

                                     CORAM : G.A. SANAP, J.

DATE : JANUARY 08, 2024.

Heard learned advocates for the parties.

2. This is an application for condonation of 3972 days delay caused in filing appeal against impugned judgment and award, dated 31.07.2009 passed by the Civil Judge Senior Division, Buldhana. The reasons have been stated in the application.

3. Learned Advocates for the respondents 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 2 20.caf.2450.2022

condition 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, 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.

5. In view of the above, the application is allowed. Delay of 3972 days caused in filing appeal stands 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 3972 days, in case the appeal is allowed.

7. The appeal be registered.

8. The application stands disposed of, accordingly. FIRST APPEAL (ST.) NO. 14089 OF 2022

9. Heard.

10. ADMIT.

11. Learned AGP waives service of notice on behalf of respondent Nos. 1 and 2.

12. Learned Advocate Mr. N. M. Gaidhane waives 3 20.caf.2450.2022

service of notice on behalf of respondent No.3.

13. Call for record and proceedings.

14. Paper book be filed within twelve weeks from the date of receipt of record and proceedings. If the paper book is not filed within twelve weeks the matter shall stand dismissed without further reference to the Court.

(G. A. SANAP, J.)

Namrata

Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 08/01/2024 17:41:36

 
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