Citation : 2022 Latest Caselaw 2539 Cal
Judgement Date : 5 May, 2022
23 05.05.2022 FAT 610 of 2019
with
Ct-08 I.A No. CAN 1 of 2020(Old No. CAN 1122 of 2020)
CAN 2 of 2020(Old No. CAN 1150 of 2020)
CAN 3 of 2020(Old No. CAN 1217 of 2020)
The State of West Bengal
ar Vs.
Gouri Bala Ghosh & Ors.
Mr. Rabindra Narayan Dutta
Mr. Hare Krishna Halder
... For the Appellant/State
Mr. Debayan Bera
Mr. Sakti Prasad Chakraborti
... For the Respondents
Re: CAN 1 of 2020(Old No. CAN 1122 of 2020) Section 5
This is an application for condonation of delay of 526 days in filing the memorandum of appeal, as reported by the Additional Stamp Reporter vide his report dated 14.7.2021 We have considered the explanations offered by the appellant in the said application in preferring the appeal beyond the statutory period. We are inclined to condone the delay of 526 days in presenting the memorandum of appeal, subject to payment of Rs.5,000/- to be deposited with the High Court Legal Services Committee within one week from date, to be used for the welfare of the children of the correctional home in the State of West Bengal, failing which, the appeal shall stand dismissed without any further reference to this court. The application for condonation of delay being CAN 1122 of 2020 is thus allowed.
Re: CAN 2 of 2020(Old No. CAN 1150 of 2020)
This is an application for acceptance the photocopy of the impugned judgment dated 13th April, 2018 passed by Land Acquisition Judge, Barasat, North 24 Parganas in L.R.A Case no. 23 of 2002 with L.R.A Case nos. 19 to 21, 24 to 27 of 2002.
In view of the fact that several appeals have been filed arising out of the common judgment and decree dated 13th April, 2018, we allow this application for exemption from filing the original certified copy of the judgment dated 13th April, 2018. However, the original decree dated 13th April, 2018 in respective appeals shall be filed separately.
CAN 1150 of 2020 is thus disposed of without any order as to costs.
Re: CAN 3 of 2020(Old No. CAN 1217 of 2020)Stay
We have heard the learned counsel appearing for the parties.
The appeal is arising out of a reference under Section 18 of the West Bengal Land (Requisition and Acquisition ) Act, 1948. The appellant is the State.
The appellant has prayed for a stay of operation of the judgment and decree dated 13th April, 2018 passed by the learned Land Acquisition Judge (3rd Additional District Judge), Barasat, North 24 Parganas upon depositing the entire decreetal amount with interest till 30th April, 2022 with the Registrar General within two weeks from date.
There shall be unconditional stay of operation of the judgment and award for two
weeks from date and in the event such amount is deposited in terms of this order, the impugned order shall remain stayed till the disposal of the appeal.
Since the respondents are represented, formal service of notice of appeal on the said respondents is dispensed with and the appeal is treated as ready as regard service by appearance. Let the hearing of the appeal be expedited. At the request of the learned Counsel representing the respondents, call for the lower court's record through a special messenger at the cost of the respondents and such cost is to be put in by ten days from date.
Immediately after arrival of the lower court's record office shall examine the same and, if found complete, shall serve notice of arrival of lower court's record on the learned advocate on record for the respondents, Mr. Sakti Prasad Chakraborti, at once so that the respondents can file requisite number of informal paper books - printed, typewritten or cyclostyled incorporating all papers used before the court below within two weeks thereafter.
As soon as the paper books are filed, the learned advocate on record representing the respondents shall inform the same to the learned advocate representing the appellant and serve the paper books.
Mr. Sakti Prasad Chakraborti, learned advocate on record for the respondents, undertakes to file Vokalatnama in department by 11th May, 2022.
CAN 1217 of 2020 is accordingly disposed of.
The parties shall be at liberty to mention the appeal for hearing.
(Sugato Majumdar,J.) (Soumen Sen, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!