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

Deputy Chief Engineer (Construction) ... vs Smt. Kalpana W/O Parasram Ade And Others
2025 Latest Caselaw 1685 Bom

Citation : 2025 Latest Caselaw 1685 Bom
Judgement Date : 20 January, 2025

Bombay High Court

Deputy Chief Engineer (Construction) ... vs Smt. Kalpana W/O Parasram Ade And Others on 20 January, 2025

Author: Nitin B. Suryawanshi
Bench: Nitin B. Suryawanshi
2025:BHC-NAG:592-DB

                                                                                                 caf 1927.24.odt
                                                          1


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

                             CIVIL APPLICATION (CAF) NO. 1927/2024
                                              IN
                                FIRST APPEAL (ST) NO. 8383/2024
                                            WITH
                                FIRST APPEAL (ST) NO. 8383/2024

                      Deputy Chief Engineer (Construction)
                      Central Railway, Ajani, Nagpur,
                      Tah. & Dist. Nagpur.

                                                                                ...APPELLANT
                                                                                     On R.A.
                                                                           (Org. Respondent No.3.)

                                                     VERSUS
                1.     Smt. Kalpana w/o. Parasram Ade,
                                                                                 On R.A.
                       aged 63 yrs., Occ. Agriculturist                      (Org. Petitioner)
                       R/o. Matruvandan, Darda Nagar,
                       Yavatmal Tah. & Dist. Yavatmal

                2.     State of Maharashtra
                       through the Collector,                               (Org. Respondent No.1.)
                       Tah. & Dist. Yavatmal.

                3.     The Deputy Collector (Land Acquisition
                       Officer) Road Project Yavatmal                       (Org. Respondent No.2.)
                       Tah. & Dist. Yavatmal.
                                                                               RESPONDENTS
                -------------------------------------------------------------------------------------
                Mr. V.M. Gadkari, Advocate for appellant.
                Mr. A.B. Patil, Advocate for respondent No.1.
                Mr. S.V. Sohani, Advocate for intervenor
                -------------------------------------------------------------------------------------
                                                                    caf 1927.24.odt
                                  2


            CORAM          : NITIN B. SURYAWANSHI AND
                             M. W. CHANDWANI, JJ

JUDGMENT RESERVED ON   : 06.01.2025
JUDGMENT PRONOUNCED ON : 20.01.2025


JUDGMENT :

(PER: NITIN B. SURYAWANSHI , J.)

Heard.

2. By this appeal filed under Section 74 of the Right to Fair

Compensation and Transparency in Land Acquisition, Rehabilitation

and Settlement Act, 2013 (for short "the Act, 2013") read with Section

96 of the Code of Civil Procedure, 1908, the appellant-acquiring body

challenges enhanced compensation awarded by the Maharashtra Land

Acquisition, Rehabilitation and Resettlement Authority, Nagpur on

26.03.2021 during pandemic of Covid 19 in Land Acquisition Case

No. 1043/AMT/YTL/2018.

3. Since there is a delay in filing appeal, Civil Application No.

1972/2024 in First Appeal (St) No. 8383/2024 was filed under

Section 5 of the Limitation Act seeking condonation of 722 days.

caf 1927.24.odt

4. Learned Advocate for appellant/applicant submits that delay

of 722 days caused in filing the present appeal is not intentional. The

certified copy of the impugned judgment and award was forwarded to

the Head Office, situated at Mumbai for information and further

course of action. After getting approval from the competent authority,

the appeal was filed. However, during said process, delay of 722 days

was caused in filing the appeal. Since delay to the extent of 60 days

only can be condoned under the proviso to Section 74 of the Act,

2013, application under Section 5 of the Limitation Act for

condonation of delay is filed which is maintainable and for the reasons

stated in the application, delay is liable to be condoned.

5. The first respondent by filing reply-affidavit has opposed the

delay condonation application and has raised the issue of

maintainability of such application under Section 5 of the Limitation

Act. Relying on proviso to Section 74 of the Act, 2013, it is submitted

that the Act, 2013 being a special statute and the same being a

complete Code itself, the High Court cannot condone the delay more

than 60 days. Section 74 of the Act, 2013 prescribes limitation of 60

days in filing appeal to the High Court. It is submitted that the Act, caf 1927.24.odt

2013 being a special statute and since specific period of limitation is

prescribed for preferring the appeal, Section 5 of the Limitation Act is

inapplicable to the appeal filed under the Act, 2013. In support of

said submission, reliance is placed on the Division Bench of the

Karnataka High Court in the case of Deputy Commissioner and

Special Land Acquisition Officer, Bangaluru Vs. S.V. Global Mill

Limited, Chennai, 2019 SCC Online Kar 3160.

By relying on section 76 of the Act, 2013, it is submitted

that if the there is any dispute in respect of apportionment of the

compensation amount or any part thereof, the Collector can refer such

dispute to the Authority.

Civil Application No. 2092/2024 is filed by the interveners

seeking their impleadment as respondents, as they have interest in the

acquired property.

6. Learned Advocate for the interveners submits that the

property acquired by appellant was ancestral property and interveners

have filed Special Civil Suit No. 21/2017 for partition of the ancestral

property. It is contended in the suit that the acquired field Survey No.

51/10 was originally belong to Smt. Satyabhamabai wd/o.

caf 1927.24.odt

Purshottamdasji Bajoriya who happened to be grandmother of

defendant No.1 Prashant Bajoriya. She executed a Will in favour of

her son Bhagwandasji and two grand sons i.e. deceased Bharat and

defendant No.1 Prashant. After death of Bharat by playing fraud,

Bhagwandas and defendant No.1 Prashant sold the said property to

defendant No.5 Pravin Rathod, behind the back of plaintiffs.

Defendant No.5 Pravin Rathod gifted this property to the defendant

No.6 Kalpana Ade. Therefore, the interveners/plaintiffs raised

objection to the illegal transfer of the said property by Bhagwandas

and defendant No.1 Prashant in favour of defendant No.5 Pravin

Rathod and also transferred of the said land by defendant Nos. 5 to 6.

In the said suit, application (Exh.88) seeking temporary injunction

was filed which came to be rejected by the Trial Court vide order

dated 06.03.2024 observing that order of status-quo will suffice in the

matter, if any such application is moved by the plaintiffs. It is

submitted that accordingly, application (Exh. 124) is filed before the

Trial Court seeking status-quo which is pending for consideration of

the Trial Court. It is further submitted that respondent No.1 has

already withdrawn an amount Rs. 2,76,16,626/- awarded by the Land caf 1927.24.odt

Acquisition Officer. The interveners, therefore, submit that remaining

amount of compensation may not be permitted to be withdrawn by

respondent No.1 and it may be made subject to the decision of the

civil suit.

In support of intervention application, reliance is placed on

the Apex Court's decision in cases of Ramdas Vs. Sitabai and others,

(2009) 7 SCC 444 and Subhodkumar and others Vs. Bhagwant

Namdeorao Mehetre and others, (2007) 10 SCC 571 . It is pointed

that by order dated 27.05.2022 passed by the Special Land

Acquisition Officer, objection raised by Bharti Bajoria and Chetan

Bajoria.

Learned Advocate for respondent No.1 vehemently opposed

the intervention application.

7 Application No. 3535/2024 is filed by respondent No.1 for

withdrawal of compensation amount of Rs. 41,86,60,700/-.

8. Heard learned Advocate for appellant, learned Advocate for

respondent No.1 and learned Advocate for interveners at length.

Perused the applications filed by the parties along with annexures,

appeal memo and the impugned judgment and award.

caf 1927.24.odt

9. From the rival submissions, the question which falls for

consideration in the present matter is "Whether the High Court can

condone the delay under Section 5 of the Limitation Act beyond the

period of limitation prescribed under Section 74 of the Act, 2013?"

This question was considered by the Division Bench of this Court at

Bombay in Municipal Corporation of Greater Mumbai Vs. Anusaya

Sitaram Devrukhkar and others, (Interim Application

No.13254/2024 in First Appeal (ST.) No. 24058/2024 in Reference

No. 827/KOK/MUM(SOB)/2021 with connected matter, decided on

07.01.2025) and it is held that, "beyond the total period of 120 days as

stipulated in Section 74(1) (read with its proviso) of the Act, 2013,

this Court has no power to condone the delay." In this view of the

matter, the application seeking condonation of delay of 722 days is

dismissed.

10. Interveners have already filed Special Civil Suit No. 21/2017

seeking partition of the ancestral property, which includes the acquired

property, for which compensation is deposited by the appellant.

Respondent No.1 Kalpana Ade is a Defendant No.6 in the said suit. In

the said suit, gift deed executed in favour for respondent No.1 is also caf 1927.24.odt

challenged, so also, the title deeds of the property under acquisition.

Application (Exh. 125) filed by the interveners seeking status-quo in

respect of the amount of compensation filed on 27.03.2024 is pending

before the Trial Court.

Though the application for withdrawal of amount filed by

respondent No.1 is vehemently opposed by the interveners,

considering the fact that, interveners have claimed 1/3rd share in the

ancestral property and also in the property under acquisition, we are

inclined to permit respondent No.1 50% out of total compensation

amount deposited in this Court.

11. Civil application No. 3535/2024 in First Appeal (ST) No.

8383/2024 for withdrawal of amount filed by respondent No.1 is

partly allowed by permitting the respondent No.1/applicant to

withdraw 25% of deposited amount along with proportionate interest

thereon on furnishing usual undertaking and 25% of deposited

amount along with proportionate interest thereon on furnishing

solvent surety to the satisfaction of the Registrar (Judicial).

Balance compensation amount be kept in fixed deposit till

decision of the suit.

caf 1927.24.odt

At this stage, interveners requested for stay of this order for a

period of six weeks. For the reasons stated in the application, prayer is

rejected.

12. In the peculiar facts, we direct learned Civil Judge, (Senior

Division), Yavatmal to decide the special civil suit No. 21/2017 within

period of one year from the date of receipt of this order. The parties are

directed to remain present before the Trial Court on 01.02.2025.

Intervention application i.e. Civil Application No.

2092/2024 is disposed of in the above terms.

13. It is made clear that this Court has not expressed any

opinion on merits of the claim of interveners or respondent No.1 and

other defendants in the suit.

(M. W. CHANDWANI, J.) (NITIN B. SURYAWANSHI, J.)

Gohane

Signed by: Mr. J. B. Gohane Designation: PA To Honourable Judge Date: 21/01/2025 10:56:09

 
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