Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra (Through The ... vs Bhimi Kalu Padvi (Deceased) ...
2025 Latest Caselaw 6704 Bom

Citation : 2025 Latest Caselaw 6704 Bom
Judgement Date : 10 October, 2025

Bombay High Court

The State Of Maharashtra (Through The ... vs Bhimi Kalu Padvi (Deceased) ... on 10 October, 2025

2025:BHC-AS:44020



                    Diksha Rane                                              33 FA(ST) 60302018.doc




                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION

                                            FIRST APPEAL (ST) NO. 6030/2018
                                                         WITH
                                            CIVIL APPLICATION NO. 3077/2018
                                                         WITH
                                            CIVIL APPLICATION NO. 3076/2018
                                                           IN
                                            FIRST APPEAL (ST) NO. 6030/2018

                    THE STATE OF MAHARASHTRA
                    (THROUGH THE SPECIAL LAND
                    ACQUISITION OFFICER, NASHIK) & ANR.                 ..APPELLANTS
                           VS
                    BHIMI KALU PADVI (DECEASED)
                    THROUGHLEGAL HEIRS 1A)MR.SITARAM
                    KALU PADVI AND ORS                                  ..RESPONDENTS
                                                      ------------
                    Mr. A. R. Patil, Addl. G.P. for applicants - State.
                    Ms. Bhavana Khemani i/b. Mr. Anil Ahuja for respondent Nos.1A to
                    1C, 2, 3A and 4.
                                                      ------------
                                                CORAM : RAJESH S. PATIL, J.
                                                    DATE    :       10 OCTOBER 2025.
                    P.C. :

CIVIL APPLICATION NO. 3076/2018 IN FIRST APPEAL (ST) NO. 6030/2018:-

1. This application is filed for condonation of delay in filing the

First Appeal.

2. Heard learned counsel for the parties.

3. I have gone through the contents of the application and

convinced that the application requires to be allowed.

Diksha Rane 33 FA(ST) 60302018.doc

4. The Supreme Court in the judgment of Collector, Land

Acquisition, Anantnag and another Vs. Mst. Katji and Others reported

in 1987 SC 1353, has held that:

"Every day's delay must be explained" does not mean that a pedantic approach should be made. Why not every house's delay. Every second's delay ? The doctrine must be applied in a rational common sense pragmatic manner."

5. Supreme Court in the case of S. Ganesharaju (Dead) through

Lrs V. Narasamma (Dead) through Lrs reported in (2013) 11 SCC

341, more specifically, paragraph Nos. 12 and 13, of the said

judgment held that a liberal construction to the cause of delay should

be given. The said paragraphs are reproduced herein below:

12. The expression "sufficient cause" as appearing in Section 5 of the Limitation Act, 1963, has to be given a liberal construction so as to advance substantial justice. Unless the respondents are able to show malafides in not approaching the court within the period of limitation, generally as a normal rule, delay should be condoned. The trend of the courts while dealing with the matter with regard to condonation of delay has tilted more towards condoning delay and directing the parties to contest the matter on merits, meaning thereby that such technicalities have been given go-by.

13. The rules of limitation are not meant to destroy or foreclose the right of parties. They are meant to see that parties do not resort to dilatory tactics but seek their remedy promptly.

6. Bombay High Court in the judgment of Kamalbai Narasaiyya

Diksha Rane 33 FA(ST) 60302018.doc

Shrimal and Another Vs. Ganpat Vithalrao Gavare reported in 2007

(1) MH. L.J. 807, paragraph Nos.13 and 15 has held:

13. The factual position is manifestly clear on bare perusal of the application for condonation filed by the petitioners before the learned District Judge. The only relevant statement in the application is thus:

"The delay caused in preferring the appeal is of six months. The caused delay is not intentional one. The appellants are poor and helpless persons. If the delay is not condoned appellant may cause irreparable loss which cannot be compensated in terms of money. The suit was for recovery of possession and present appellants are tenants. If the delay is not condoned then appellants will become shelterless."

15. The expression "sufficient cause" cannot be erased from section of the Limitation Act by adopting excessive liberal approach which would defeat the very purpose of section 5 of the Limitation Act. There must be some cause which can be termed as a sufficient one for the purpose of delay condonation. I do not find any such "sufficient cause" stated in the application and as such no interference in the impugned order is called for."

7. According to me, considering the submissions and the law laid

down in various judgments, a case is made out to allow the

application.

8. The application is allowed in terms of prayer clause (b) and

disposed of accordingly.

CIVIL APPLICATION NO. 3077/2018 IN FIRST APPEAL (ST) NO. 6030/2018:-

9. This application is filed for seeking stay to the execution of the

Diksha Rane 33 FA(ST) 60302018.doc

impugned judgment and award dated 18 December 2014, passed by

the Joint Civil Judge, Senior Division, Nashik in L.A.R.no.78 of 2006

10. Subject to the State depositing the entire award amount

alongwith accrued interest within a period of twelve weeks from

today in the Reference Court, there will be stay to the execution of

the judgment and award dated 18 December 2014, passed by the

Joint Civil Judge, Senior Division, Nashik in L.A.R.no.78 of 2006.

FIRST APPEAL (ST) NO. 6030/2018:-

11. Heard learned counsel for the parties.

12. Admit.

13. The appellants to file private paper-book within one year from

today. A copy of the same to be served on other side.

14. Soft copy of R & P be sent by the trial Court to the High Court

within 4 weeks from today. Original R & P should be preserved by the

trial Court till further orders of this Court. Original R & P to be sent

to the High Court when called for.

(Rajesh S. Patil, J.)

Signed by: Diksha Rane Designation: PS To Honourable Judge Date: 10/10/2025 18:01:33

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter