Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra Through The ... vs Smt.Kusum Vasudeo Mhatre And Ors.
2025 Latest Caselaw 6727 Bom

Citation : 2025 Latest Caselaw 6727 Bom
Judgement Date : 10 October, 2025

Bombay High Court

The State Of Maharashtra Through The ... vs Smt.Kusum Vasudeo Mhatre And Ors. on 10 October, 2025

                              KVM

                                                                         1/5
                                                                                        35 - FAST16819 OF 2019.doc



           Digitally signed
                                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           by KANCHAN
KANCHAN VINOD
VINOD   MAYEKAR
MAYEKAR Date:
        2025.10.14
                                                     CIVIL APPELLATE JURISDICTION
           16:18:59 +0530
                                                  FIRST APPEAL (ST) NO. 16819 OF 2019
                                                              ALONGWITH
                                                  CIVIL APPLICATION NO. 3318 OF 2019
                                                              ALONGWITH
                                                  CIVIL APPLICATION NO. 3319 OF 2019
                                                              ALONGWITH
                                                CROSS OBJECTION (ST) NO. 13625 OF 2023
                                                                  IN
                                                  FIRST APPEAL (ST) NO. 16819 OF 2019

                              The State of Maharashtra,
                              (Thr. The Deputy Collector,
                              (Land Acquisition), Metro Centre No.1,
                              Uran, Taluka Uran, District Raigad)                      ..... Appellant/
                                                                                       Applicant

                                        VERSUS

                              Kusum Vasudeo Mhatre & Ors.                         ..... Respondents


                              Mr. A. R. Patil, Addl. G.P. for the Applicant.

                              Mr. Vijay Gharat for the Respondent Nos. 1 to 9.


                                                                       CORAM : RAJESH S. PATIL, J.
                                                                       DATE    : 10 OCTOBER, 2025

                              P.C. :-

                              CIVIL APPLICATION NO. 3318 OF 2019


                              1)                This Civil Application is filed seeking condonation of

delay of 1 year and 235 days in filing the First Appeal.

KVM

35 - FAST16819 OF 2019.doc

2) Heard learned counsel for both sides and I have gone

through the contents of the application.

3) 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."

4) 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.

KVM

35 - FAST16819 OF 2019.doc

5) Bombay High Court in the judgment of Kamalbai

Narasaiyya 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."

6) According to me, considering the submissions made in the

Civil Application and the law laid down in above judgments, a case is

made out to allow the Civil Application.

7) The Civil Application is allowed in terms of prayer clause

(b) and disposed of accordingly.

KVM

35 - FAST16819 OF 2019.doc

FIRST APPEAL (ST) NO. 16819 OF 2019

8) This First Appeal has been filed challenging the Judgment

and Award dated 26 May, 2017 passed by the Civil Judge, Senior

Division, Alibag in Land Acquisition Reference No. 470 of 2016.

9) Acquisition of the land pertains to the notification dated

24 September, 1986 issued under Section 4 of the Land Acquisition

Act. The land pertains to Village Phunde, Taluka Uran, District Raigad

for the purpose of 'New Bombay Project'.

10) Heard learned counsel for both the sides.

11)          Admit.

12)          The Appellants to file private paper-book within a period

of six months from today. A copy of the same to be served on other

side.

13) 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.

CIVIL APPLICATION NO. 3319 OF 2019

14) This Civil Application is filed by the State seeking stay to

the execution of the Judgment and Award 26 May, 2017 passed by the

KVM

35 - FAST16819 OF 2019.doc

Civil Judge, Senior Division, Alibag in Land Acquisition Reference No.

470 of 2016.

15) Learned Additional Government Pleader states that the

amount has already been deposited.

16) In view of the same, this Civil Application stands allowed

in terms of prayer clause (b).

CROSS OBJECTION (ST) NO. 13625 OF 2023

17) This Cross Objection is filed by the acquiring body, in First

Appeal (St) No. 16819 of 2019.

18) Heard learned advocates appearing for both the sides.

19)             Admit.

20)             To be heard alongwith First Appeal (St) No. 16819 of

2019.

21)             The original claimants are permitted to file compilation of

the documents within a period of six months from today.

[RAJESH S. PATIL, J.]

 
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