Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Executive Officer vs Sakera Khatun And Another
2021 Latest Caselaw 3578 Cal

Citation : 2021 Latest Caselaw 3578 Cal
Judgement Date : 6 July, 2021

Calcutta High Court (Appellete Side)
Executive Officer vs Sakera Khatun And Another on 6 July, 2021
                    IN THE HIGH COURT AT CALCUTTA

                    CIVIL APPELLATE JURISDICTION

The Hon'ble Justice Harish Tandon
    And
The Hon'ble Justice Kausik Chanda


                         F.A.T. 67 OF 2019
                                With
               CAN 1 OF 2019 (Old CAN 1642 OF 2019)
                                With
               CAN 2 OF 2019 (Old CAN 1643 OF 2019)


   EXECUTIVE OFFICER, BURDWAN DEVELOPMENT AUTHORITY

                               -VERSUS-

                    SAKERA KHATUN AND ANOTHER.



For the appellant           : Mr. Sorujit Nath Mitra, Sr. Adv.,
                             Mr. Arindam Banerjee, Adv.,
                             Ms. Sanchari Chakroborty, Adv.,
                             Mr. Soumik Chakraborty, Adv.,
                             Mr. Sarosij Dasgupta, Adv.


For the respondent no. 1    : Mr. Gopal Ghosh, Adv.,

Mr. Prabir Rej, Adv.

Hearing concluded on        : 09.03.2021
Judgment on                 : 06.07.2021




Kausik Chanda, J.:-

This is an application for condonation of delay of 2057 days in preferring

the present appeal beyond the statutory period for preferring the appeal.

(2) This appeal has been preferred against an award dated 28 th March, 2013

passed by the learned Additional District Judge, 1 st Court, Burdwan, in Land

Acquisition Case no 03 and 07 of 2012. By the impugned award the learned

Judge in the Court below determined the market price of the land in question

@ Rs. 35 lakh per acre. In the said award, other components of compensation

in terms of the Land Acquisition Act, 1948 were also awarded in favour of

respondent no. 1/opposite party no 1.

(3) It has been contended in the application for condonation of delay that

after the award was passed by the Court below, the then Executive Officer of

the petitioner immediately took steps to obtain a certified copy of the judgment

and decree and instructed their Advocate for taking steps who did not take any

initiative.

(4) Thereafter, there was a change in the post of Executive Officer till

December, 2017 for a number of times. Due to frequent changes in the head of

the organization, the said Executive Officer in the short tenure, could not take

any effective steps for preferring the appeal before this Court arising out of the

said land acquisition proceeding. Especially, due to the splitting of Burdwan

district into two parts.

(5) The petition for condonation of delay further explains that a new Chief

Executive Officer was appointed in the month of December, 2018 who

appointed a new Advocate for filing this appeal. It was found that most of the

papers were not available in the file and it took time till October, 2018 to

arrange for the papers, including the certified copy of the impugned order.

Thereafter, the puja vacation of the High Court intervened, and the appeal was

ultimately filed in the month of February, 2019 resulting in a delay of about

2057 days in preferring the appeal.

(6) To summarize, the petitioner sought to justify the delay by citing the

reasons including frequent change of key officials, unavailability of the record

and delay on the part of Advocates.

(7) It has further been stated that there are a number of appeals already

filed against similar type of judgments whereby the compensation amount was

fixed @ Rs. 35 lakh per acre. A list of such appeals has been annexed to this

application for condonation of delay. The petitioner contended that for the

purpose of maintaining uniformity in the rate of compensation awarded against

the relevant Mouza, this appeal preferred should also be heard along with other

pending appeals.

(8) In support of such contention, the petitioner relies upon a judgment

passed by a Division Bench of this Court in FAT 587 of 2014 (CAN 12049 of

2014) (Executive Officer, Burdwan Development Authority vs. Anwar Ali

and Others) whereby a delay of 1235 days in filing the appeal, arising out of a

Land Acquisition case concerning the same Mouza was allowed.

(9) Though on January 24, 2020 the respondent no.1/opposite party no.1

intended to file an affidavit-in-opposition to this application, for condonation of

delay, no such opposition has been filed by the respondent no.1/opposite party

no. 1.

(10) The respondent no.1/opposite party, however, verbally submitted at the

time of hearing that the petitioner could not explain the delay in preferring the

appeal beyond the statutory period of limitation. It was further submitted that

such inordinate and huge delay in preferring the appeal could not be condoned

in view of the judgments reported in Basawraj vs. The Spl. Land Acquisition

Officer [(AIR 2014 SC 746)], Pundlik Jalam Patil (D) by Lrs. vs. Exe. Eng.

Jalgaon Medium Projects [(2008) 17 SCC 448)].

(11) We may also notice some recent judgments of the Supreme Court where

the Apex Court observed that no latitude should be shown to the Government

or its instrumentalities in considering the delay for filing an appeal beyond the

statutory period of limitation. (See: Postmaster General vs. Living Media

India Limited, [(2012) 3 SCC 563], State of Madhya Pradesh vs. Bherulal

[(2020) 10 SCC 654]). The judgments relied upon by respondent no.

1/opposite party no. 1 also support such proposition.

(12) We, however, feel it is necessary to take into consideration the judgment

passed in FAT 587 of 2014 (CAN 12049 of 2014) (Executive officer, Burdwan

Development Authority vs. Anwar Ali and Others) where it has been held as

follows:-

" That apart when several appeals have already been filed and those are still under consideration before us, we do not feel that the State gained anything to the prejudice of the respondents by not filing this appeal within the prescribed period of limitation.

Accordingly, we hold that the explanations which were given for the delay in this application are sufficient to condone the delay.

That apart, we find that for maintaining uniformity in the process of assessment of compensation of the lands situated in the same Mouza covered under several notifications issued for the same project, this appeal should also be decided along with the other pending appeals."

(13) Though there has been much more delay in preferring the present appeal

in comparison with the aforesaid case, it is necessary for the sake of comity,

uniformity and consistency in judicial decisions to follow the said judgment

passed by a coordinate bench which held that appeals arising out of the said

land acquisition proceeding pending in this Court should be heard together to

avoid the conflicting decision with regard to payment of compensation.

(14) Accordingly, this application is allowed subject to payment of Rs. 2 (two)

lakh as costs to be paid by the appellant. Appellant shall deposit such cost to

the State Legal Services Authority, West Bengal within a period of four weeks

from date. If such a deposit is made, the State Legal Services Authority will

keep the said amount in the account earmarked for the juvenile. In default,

this order will automatically stand recalled, and the application for

condonation of delay be dismissed.

(15) The application being CAN 1 of 2019 (Old CAN 1642 of 2019) is, thus,

disposed of.

(16) Urgent certified website copy of this judgment, if applied for, be given to

the parties upon compliance with all requisite formalities.

I agree.

(Harish Tandon, J.)                                             (Kausik Chanda, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter