Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Chhattisgarh vs Rajendra
2026 Latest Caselaw 1345 Chatt

Citation : 2026 Latest Caselaw 1345 Chatt
Judgement Date : 7 April, 2026

[Cites 13, Cited by 0]

Chattisgarh High Court

State Of Chhattisgarh vs Rajendra on 7 April, 2026

                                                            1




                                                                      2026:CGHC:15695-DB
                                                                                        NAFR
         Digitally
         signed by
         PRASHANT


                                 HIGH COURT OF CHHATTISGARH AT BILASPUR
PRASHANT DEWANGAN
DEWANGAN Date:
         2026.04.08
         10:45:57
         +0530




                                                 FAM No. 45 of 2025


                                               Reserved on 24/03/2026

                                              Pronounced on 07/04/2026


                      1 - State Of Chhattisgarh Through- The Collector, Korba, District- Korba,
                      C.G.


                      2 - The Land Acquisition Officer Cum Sub Divisional Officer (Revenue)
                      Podiuproda, District- Korba, C.G.


                      3 - The Executive Engineer, Water Resources Division, Korba, District-
                      Korba, C.G.
                                                                                ..... Appellants
                                                          versus


                      1 - Rajendra S/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda, District-
                      Korba, C.G.


                      2 - Ganeshi Bai D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda,
                      District- Korba, C.G.


                      3 - Tijmati D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda, District-
                      Korba, C.G.


                      4 - Rajni D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda, District-
                      Korba, C.G.
                                       2



5 - Ranjita D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda, District-
Korba, C.G.


6 - Rajkumari D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda,
District- Korba, C.G.


7 - Rajeshwari D/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda,
District- Korba, C.G.


8 - Radhika W/o Baishakhu R/o Village Jurali, Tahsil Pondiuproda, District-
Korba, C.G.
                                                        --- Respondents
For Appellants/State : Mr. Dilman Rati Minj, Dy. A.G.

For Respondents         : Mr. Sunil Otwani, Sr. Advocate appears
                           alongwith Mr. Vikas Pandey, Advocate and Mr.
                           Amit Soni, Advocate


               D.B:-Hon'ble Shri Justice Sanjay S. Agrawal &
            Hon'ble Shri Justice Amitendra Kishore Prasad
                                CAV ORDER

Per: Sanjay S. Agrawal, J.

1. Heard on I.A. No.02/2025 and I.A. No.03/2025, applications

seeking condonation of delay of 616 days' in preferring of this

appeal.

2. Learned counsel appearing for the appellants/State submits

that the order impugned passed on 22/12/2023 by the Land

Acquisition and Rehabilitation and Resettlement Authority

(hereinafter referred to as "Authority") constituted under Section 51

of the Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter

referred to as "the Act, 2013"), was forwarded by the Government

Advocate appearing before the said Authority to the Executive

Engineer, Water Resources Department, Division- Korba (C.G.),

who in turn, has sought for an opinion from him on 02/02/2024 and

in response to it, the said Government Advocate vide letter dated

14/02/2024 has opined for assailing the same. It is contended

further that in the meantime, an opinion was also sought from the

Office of Advocate General on 08/02/2024, where, an opinion was

given vide letter dated 19/03/2024 for challenging the same. Further

of his contention is that, on 09/07/2024, a permission was sought by

the Water Resources Department from the Department of Law and

Legislative Affairs for filing an appeal against the said impugned

order, where, permission was accorded on 19/11/2024 and, in

pursuance thereof, the Officer-in-Charge, appointed on 10/05/2024

has contacted the Officer of the Office of Advocate General on

20/11/2024. It is contended further that the said Officer-in-Charge

was directed to bring all the necessary and relevant documents, as

well as, the certified copy of the order impugned and, in pursuance

to the said direction, he contacted the said office and supplied the

relevant documents and, based upon which, an appeal, being F.A.

(M) No.01/2025, was filed without any further delay. It is contended

further that, since there was some default(s) in preferring the same,

therefore, after its withdrawal on 14/11/2025, the instant appeal has

been preferred. While furnishing these materials, it is contended that

the alleged delay in preferring this appeal has been occurred

bonafidely and may be condoned in order to provide substantial

justice to the parties.

3. In response to the aforesaid contention, it is contended by the

counsel appearing for the respondents that, after passing of the

order impugned, the Land Acquisition Officer vide its letter dated

24/01/2024, had directed the Executive Engineer, Water Resources

Department to deposit the amount of compensation, but the same

was not deposited even though the direction was issued by this

Court vide order dated 01/08/2024 in WP(C) No.3906/2024. It is

contended further that the Contempt Case (C) No.3906/2024 was,

therefore, filed where a notice was directed to be issued on

10/12/2024, however, in order to get rid of it, the State Authorities

have filed the appeal on 09/12/2024, registered as FA(M)

No.01/2025, which shows the lack of bonafide on part of the

appellants/State Authorities. It is contended further that since the

appeal was filed on 09/12/2024, therefore, the said Contempt

Petition was disposed of vide order dated 21/01/2025 (Annexure

R/2). It is contended further that the order impugned was passed on

22/12/2023, where as the opinion was sought from the Government

Pleader only, on 02/02/2024 and, no explanation was given why it

was not obtained immediately thereafter and, contended further that,

though the legal opinion was given on 19/03/2024 by the Office of

Advocate General to this effect, but the Officer-in-Charge was

appointed only on 10/05/2024 and, no explanation to this effect has

also been offered, and permission for filing an appeal was sought

again from the Law Department on 09/07/2024, i.e. after passing of

a considerable period of two months and, despite the permission

was accorded by the said Department on 19/11/2024, the appeal

was filed earlier on 09/12/2024 with default(s) and after its

withdrawal on 14/11/2025, the instant appeal has been preferred on

04/12/2025 with a delay of 616 days' without offering any proper

explanation. Therefore, the application as filed in absence of offering

proper explanation of the huge delays deserves to be rejected.

4. From perusal of the record, it appears that the land owned by

the respondents situated at Village-Jurali, Tahsil- Pondiuproda of

District- Korba (C.G.) was acquired by the State Authorities for the

construction of Canal as per the award, dated 06/02/2019 passed by

the Land Acquisition Officer in Land Acquisition Case No.04/A-

82/2014-15. Since, the amount of compensation was inadequate, a

Reference Petition under Section 64 of the Act, 2013 was made

before the Authority constituted under Section 51 of the Act, 2013,

who in turn has allowed the same vide its order impugned, dated

22/12/2023 passed in Reference Case No.50/2022 "Rajendra

Kumar and Others v. State of C.G. and Others" enhancing the

amount of compensation payable to the respondents by the State

Authorities.

5. Being aggrieved with the aforesaid order impugned passed by

the Authority, the instant appeal has been preferred by the State

Government on 04/12/2025 under Section 74 of the Act, 2013, along

with the said applications for condonation of delay in preferring the

same while mentioning the reasons as contended herein-above by

the counsel appearing for the appellants in precedent paragraph.

6. It is, however, to be seen that, after passing of more than three

months from the date of the opinion given by the Office of Advocate

General on 19/03/2024, the Department of Water Resources vide its

letter dated 09/07/2024 sought an opinion again from the

Department of Law and Legislative Affairs, where sanction to prefer

an appeal was accorded on 19/11/2024 and, an appeal, being FA(M)

No.01/2025, was initially filed on 09/12/2024 under Section 74 of the

Act, 2013 with a delay of 292 days'. The said appeal was listed in

default(s) on 08/01/2025, but the same was not cured and instate,

the appeal so preferred, was withdrawn on 14/11/2025 without

offering any explanation as to why the default(s) was not cured for

such a considerable time, commencing with effect from 08/01/2025

up to 14/11/2025. No explanation, whatsoever has, infact, been

assigned from the date of filing of earlier appeal to the date of its

withdrawal and, instate, the instant appeal has been preferred with a

huge delay of 616 days'.

7. Pertinently to be noted here further that, the Land Acquisition

Officer after passing the order impugned has directed the Executive

Engineer, Water Resources Department vide its letter dated

24/01/2024 to deposit the enhanced amount of compensation

payable to the respondents, however, the same was not deposited

and, when it was not deposited, a petition, being WP(C)

No.3906/2024, was filed by the respondents seeking an appropriate

directions to this effect. In the said petition, three months time was

granted to the appellants/State Authorities to deposit the same while

disposing the said petition, as revealed from the order dated

01/08/2024 (Annexure R/1) passed by this Court. It is to be seen

further that, though three months time was granted to deposit the

enhanced amount of compensation, but the same was not deposited

which led to filing of a Contempt Petition, being Contempt Case (C)

No.1433/2024, where a notice was directed to be issued on

10/12/2024. However, in order to get rid of it, the said sanctioned

appears to have been obtained on 19/11/2024 and, based upon

which, the earlier appeal, being FA(M) No.01/2025, was preferred on

09/12/2024 and, the appellants/State Authorities have succeeded to

get rid of the said contempt proceedings, as owing to filing of the

said appeal, the said Contempt Petition was disposed of vide order

dated 21/01/2025 (Annexure R/2) with the directions, made at para

7, as under:-

"7. Having considered aforesaid contentions of learned

counsel for both the parties, though it is found that the

order under contempt has not been complied with by

respondents well within a time, but by filing FA No.2/2025

against the order dated 22.12.2023 passed by the

Tribunal, they have taken recourse to law, as such, no

case of contempt is made out at this stage."

8. Be that as it may, the appeal, being FA(M) No.01/2025, so

preferred, was delayed by 292 days' and was listed in default(s) on

08/01/2025. But, instead of removing the default(s), it was

withdrawn, much after that, i.e. only on 14/11/2025 though, sufficient

time for more than ten months', was available to cure the same.

9. What is, therefore, reflected from the above facts that, despite

the legal opinion given by the Office of Advocate General on

19/03/2024 for assailing the order impugned, no sanction was

obtained immediately thereafter, i.e. within the prescribed period of

limitation of 60 days' as provided under Section 74 of the Act, 2013

and, instate much after passing of a considerable period of more

than three and half months, a letter dated 09/07/2024 was written by

the Office of Water Resources Department to the Department of Law

and Legislative Affairs seeking sanctioned for preferring an appeal

and, even upon the sanction was accorded by the said Department

on 19/11/2024, the appeal, being FA(M) No.01/2025 was preferred

only on 09/12/2024 and, that too with an ulterior motive to get rid of

the said contempt proceedings, with a delay of 292 days', and

despite of its listing in default(s) on 08/01/2025, it was not cured and

withdrawn on 14/11/2025 and thereafter, the instant appeal has been

preferred on 04/12/2025.

10. It is, however, the settled legal position that, where the case

has been presented in the court beyond limitation, it is, then required

to be explained with proper reasons as to why, it was not preferred

in time and, unless and until the sufficient reasons are assigned, the

same cannot be condoned.

11. At this juncture, the principles laid down by Hon'ble the

Supreme Court in the matter of "State of Madhya Pradesh v.

Ramkumar Choudhary" reported in 2024 SCC Online SC 3612, as

relied upon by the counsel appearing for the respondents, is to be

seen, wherein at paragraphs 5, 5.1 and 7, it has been held as

under:-

"5.The legal position is that where a case has been

presented in the Court beyond limitation, the petitioner has

to explain the Court as to what was the "sufficient cause"

which means an adequate and enough reason which

prevented him to approach the Court within limitation. In

Majji Sannemma v. Reddy Sridevi, reported in SCC Online

SC 1260, it was held by this Court that even though

limitation may harshly affect the rights of a party, it has to

be applied with all its rigour when prescribed by statute. A

reference was also made to the decision of this Court in

Ajay Dabra v. Pyare Rams, reported in 2023 SCC Online

SC 92, wherein, it was held as follows:

"13. This Court in the case of Basawaraj v. Special

Land Acquisition Officer [(2013) 14 SCC 81] while

rejecting an application for condonation of delay for

lack of sufficient cause has concluded in Paragraph

15 as follows:

"15. The law on the issue can be summarised to

the effect that where a case has been presented

in the court beyond limitation, the applicant has

to explain the court as to what was the

"sufficient cause" which means an adequate

and enough reason which prevented him to

approach the court within limitation. In case a

party is found to be negligent, or for want of

bona fide on his part in the facts and

circumstances of the case, or found to have not

acted diligently or remained inactive, there

cannot be a justified ground to condone the

delay. No court could be justified in condoning

such an inordinate delay by imposing any

condition whatsoever. The application is to be

decided only within the parameters laid down by

this Court in regard to the condonation of delay.

In case there was no sufficient cause to prevent

a litigant to approach the court on time

condoning the delay without any justification,

putting any condition whatsoever, amounts to

passing order in violation of the statutory

provisions and it tantamounts to showing utter

disregard to the legislature."

14. Therefore, we are of the considered opinion that

the High Court did not commit any mistake in

dismissing the delay condonation application of the

present appellant."

Thus, it is crystal clear that the discretion to condone

the delay has to be exercised judiciously based on facts

and circumstances of each case and that, the expression

'sufficient cause' cannot be liberally interpreted, if

negligence, inaction or lack of bona fides is attributed to

the party.

5.1. In Union of India v. Jahangir Byramji Jeejeebhoy (D)

through his legal heir (2024 SCC Online SC 489) , wherein,

one of us (J.B. Pardiwala, J) was a member, after referring

to various decisions on the issue, it was in unequivocal

terms observed by this Court that delay should not be

excused as a matter of generosity and rendering

substantial justice is not to cause prejudice to the opposite

party. The relevant passage of the same is profitably

extracted below:

"24. In the aforesaid circumstances, we made it very

clear that we are not going to look into the merits of

the matter as long as we are not convinced that

sufficient cause has been made out for condonation

of such a long and inordinate delay.

25. It hardly matters whether a litigant is a private

party or a State or Union of India when it comes to

condoning the gross delay of more than 12 years. If

the litigant chooses to approach the court long after

the lapse of the time prescribed under the relevant

provisions of the law, then he cannot turn around and

say that no prejudice would be caused to either side

by the delay being condoned. This litigation between

the parties started sometime in 1981. We are in 2024.

Almost 43 years have elapsed. However, till date the

respondent has not been able to reap the fruits of his

decree. It would be a mockery of justice if we

condone the delay of 12 years and 158 days and

once again ask the respondent to undergo the

rigmarole of the legal proceedings.

26. The length of the delay is a relevant matter which

the court must take into consideration while

considering whether the delay should be condoned or

not. From the tenor of the approach of the appellants,

it appears that they want to fix their own period of

limitation for instituting the proceedings for which law

has prescribed a period of limitation. Once it is held

that a party has lost his right to have the matter

considered on merits because of his own inaction for

a long, it cannot be presumed to be non-deliberate

delay and in such circumstances of the case, he

cannot be heard to plead that the substantial justice

deserves to be preferred as against the technical

considerations. While considering the plea for

condonation of delay, the court must not start with the

merits of the main matter. The court owes a duty to

first ascertain the bona fides of the explanation

offered by the party seeking condonation. It is only if

the sufficient cause assigned by the litigant and the

opposition of the other side is equally balanced that

the court may bring into aid the merits of the matter

for the purpose of condoning the delay.

27. We are of the view that the question of limitation

is not merely a technical consideration. The rules of

limitation are based on the principles of sound public

policy and principles of equity. We should not keep

the 'Sword of Damocles' hanging over the head of the

respondent for indefinite period of time to be

determined at the whims and fancies of the

appellants.

XXX XXX XXX

34. In view of the aforesaid, we have reached to the

conclusion that the High Court committed no error

much less any error of law in passing the impugned

order. Even otherwise, the High Court was exercising

its supervisory jurisdiction under Article 227 of the

Constitution of India.

35. In a plethora of decisions of this Court, it has

been said that delay should not be excused as a

matter of generosity. Rendering substantial justice is

not to cause prejudice to the opposite party. The

appellants have failed to prove that they were

reasonably diligent in prosecuting the matter and this

vital test for condoning the delay is not satisfied in

this case.

36. For all the foregoing reasons, this appeal fails and

is hereby dismissed. There shall be no order as to

costs."

Applying the above legal proposition to the facts of the

present case, we are of the opinion that the High Court

correctly refused to condone the delay and dismissed the

appeal by observing that such inordinate delay was not

explained satisfactorily, no sufficient cause was shown for

the same, and no plausible reason was put forth by the

State. Therefore, we are inclined to reject this petition at

the threshold.

7. There is one another aspect of the matter which we

must not ignore or overlook. Over a period of time, we

have noticed that whenever there is plea for condonation

of delay be it at the instance of a private litigant or State

the delay is sought to be explained right from the time, the

limitation starts and if there is a delay of say 2 years or 3

years or 4 years till the end of the same. For example if the

period of limitation is 90 days then the party seeking

condonation has to explain why it was unable to institute

the proceedings within that period of limitation. What

events occurred after the 91st day till the last is of no

consequence. The court is required to consider what came

in the way of the party that it was unable to file it between

the 1st day and the 90th day. It is true that a party is

entitled to wait until the last day of limitation for filing an

appeal. But when it allows the limitation to expire and

pleads sufficient cause for not filing the appeal earlier, the

sufficient cause must establish that because of some event

or circumstance arising before the limitation expired it was

not possible to file the appeal within time. No event or

circumstance arising after the expiry of limitation can

constitute such sufficient cause. There may be events or

circumstances subsequent to the expiry of limitation which

may further delay the filing of the appeal. But that the

limitation has been allowed to expire without the appeal

being filed must be traced to a cause arising within the

period of limitation. (See: Ajit Singh Thakur Singh v. State

of Gujarat, (1981) 1 SCC 495: AIR 1981 SC 733)."

12. Considering the facts and circumstances of the case, as

observed herein-above, in the light of the principles laid down by the

Supreme Court in the above referred matter, the explanation so

offered for the delay of 616 days' in preferring of this appeal cannot

be held to be a sufficient one and, rather appears to have been

made with malafide intention. The applications are, thus, liable to be

and are hereby rejected with costs of Rs.15,000/- (Fifteen Thousand

Only), payable by the appellants/State to each of the respondents

within a period of 60 days' from today, failing which, the same shall

carry interest @ 6% per annum from the date of passing of this

order till its realization and, the appellants/State may recover the

same from its erring officers. Consequently, the appeal is dismissed.

                      Sd/-                              Sd/-
             (Sanjay S. Agrawal)           (Amitendra Kishore Prasad)
                    JUDGE                              JUDGE
Prashant
 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter