Citation : 2011 Latest Caselaw 3503 Del
Judgement Date : 25 July, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% CM. APPL. NO. 2778/11 AND LA.APP.60/2011
+ Date of Decision: 25th July, 2011
# UNION OF INDIA ...Petitioner
! Through: Mr.Ramesh Ray, Advocate
Versus
$ RADHEY SHYAM ....Respondent
Through: Mr. S.K Sethi,Advocate for DDA/R-2
CORAM:
* HON'BLE MR. JUSTICE P.K.BHASIN
1. Whether Reporters of local papers may be allowed
to see the judgment? (No)
2. To be referred to the Reporter or not? (No)
3. Whether the judgment should be reported in the digest? (No)
ORDER
P.K BHASIN,J:
This application has been filed by the appellant under Order 41
rule 3A and Section 151 of the CPC and section 5 of Limitation Act
seeking condonation of delay of 176 days in filing the present appeal
against the judgment dated 1.05.2010 passed by the learned Additional
District Judge in LAC no. 97A/08 whereby the amount of compensation
awarded by the Land Acquisition Collector @ Rs 15,70,000/- per acre in
respect of acquired land of the respondent was enhanced to
Rs.16,99,042/- per acre.
2. The reasons for condonation of delay pleaded in this application
are reproduced below:
"That the learned additional judge pronounced the impugned order on 1.5.2010. The application for the certified copy of the same was applied on 02.6.2010 and the same was received by the counsel who defended the appellant on 05.6.2010. After receiving the certified copy of the same was sent to the Deputy Legal Advisor (land and building )for his opinion . The D.L.A (L&B) opined on 22.7.2010 to file the appeal before this Hon'ble Court against the impugned judgment . The file was then put up before the Principal Secretary(Land And Building Department) on 23.7.2010 for approval, who approved for filing the appeal before this Hon'ble Court on the same day. The opinion of DLA(L&B), after approval was received at the Land Building Department (legal cell) at Tis Hazari Courts. After following due procedure the DLA , Land Building Department,Tis Hazari, Courts sent the certified copy of judgment along with the approved opinion vide his letter dated 30.7.2010 which was received at the office of the Deputy Commissioner (North West) on 10.8.2010 . The file along with the certified copy of the judgment and the opinion of the Deputy Legal Advisor (Land building department) was finally received at the office of the Land Acquisition Collector on 10.8.2010. The land Acquisition Collector after receiving the opinion directed the Naib Tehsildar (L.A) to process the file and get the appeal filed within the time after completing the necessary formalities. The calculation of the appealable amount was verified and after rechecking it was found in order. The file after preparation of thee record was sent to the government advocate on 26.11.2010 who prepared the draft appeal on the same day and the sent appeal to the appellant for verification and approval. That it is submitted , in the mean time , in order to save further delay in the limitation draft appeal was prepared and finalization filed on 25.01.2011. It is also submitted that the appeal could not be filed within
the period of limitation and there is a delay of 176 days in filing the appeal."
3. In support of this application Mr. Sanjay Poddar , learned counsel
of the appellant-UOI pleaded reliance on some judgments of the Supreme
Court . Those judgments are reported as "2010 (6) SCC 786:
Improvement Trust, Ludhiana Versus Ujagar Singh & Ors , 2008
(14) SCC 589: Steel Authority of India Limited & Other Versus State
of West Bengal & Others, 2008 (14) SCC 582: State (NCT of Delhi))
Ahmed Jaan , 2005(3) 752 : State of Nagaland Versus Lipok Ao &
Others, 2005(3) SCC 761 Harishanker Rastogi Versus Sham
Manohar & Others, 2002(3)SCC 195 :Ram Nath Sao Versus
Gobardhan Sao & Others, 1998 (7) SCC 123:N. Balakrishnan Versus
M. Krishnamurthy and 1988(2) SCC 142: G. Ramegowda Major &
Others Versus Land Acquisition Officer." Mr. Poddar cited some
judgments of this court also wherein delay in filing of appeals by the
government in the land acquisition matter was condoned. Those
judgment are reported as " 2010(2)AD (Delhi) 750: Vijay Kumar
Versus Union of India, 2010(168)DLT 731:UOI Versus Mahender
Singh , 2010(171)DLT622: Raghbir Singh Versus UOI, 2010(3) AD
Delhi 771: Rajpal Singh Versus UOI, 2010(4) AD Delhi 556: Sita
Rani Versus UOI, 2009 (165) DLT 290: Om Prakash, 2008 (149) 249:
DDA Versus Vijay Pal Singh,2007(141) DLT 484 :Delhi Development
Authority Versus Saraswati Devi , 2007(10) AD (Delhi)42: DDA
Versus R.S Jindal , 2007 (143) DLT 426: Rati Ram Versus UOI,
2005(117)DLT 1: Yad Ram Versus Ors. UOI, 120(2005)
DLT348(DB):Kanwar Singh Versus UOI,2002(8) AD(Delhi): Shiv
Dan Singh Versus UOI,1999(79)DLT 572 :UOI Versus Darshan
Singh and 1990 (42) DLT 577 :UOI Versus Jyotsna Holdings Pvt.
Ltd."
4. Before proceeding further, I may mention here that the land
owner did not enter appearance despite service of notice on him of this
application of the Government for condonation of delay in the filing of its
appeal.
5. I have gone through all the judgments cited by Mr. Sanjay
Poddar. The crux of all these judgments of the Supreme Court as well as
this Court is that the fact that it is the Government which is seeking
condonation of delay and not a private party is totally irrelevant factor
when the Courts are disposing of such like applications for condonation
of delay. The law of limitation is the same for a private citizen as well as
for Government authorities. It has been held that where no gross
negligence or deliberate inaction or lack of bona fides is imputable to the
party seeking condonation of delay then the delay should generally be
condoned. In the present case, the appellant itself has averred in the
application that the Land Acquisition Collector had received the file from
the legal department of the Government with the approval to file an
appeal against the judgment of the trial Court in August, 2010 and
thereafter the Naib Tehsildar was directed to get the appeal filed within
time. The appeal was, however, filed on 25th January, 2011 and there is
no explanation whatsoever for the inaction during the period from
August, 2010 to 25th January, 2011. In the absence of any explanation in
that regard, it cannot be said that there was a sufficient cause for the
appellant for not preferring the appeal within the period of limitation and
that makes it a clear case of gross negligence and, therefore, the delay in
filing of the present appeal cannot be condoned just for the reason that
Courts have been holding that applications for condonation of delay
should be dealt with liberally, as was the contention of the learned
counsel for the appellant.
6. This application is accordingly dismissed and as a result of the
dismissal of the appellant's application for condonation of delay, this
appeal is also dismissed as time barred.
P.K. BHASIN,J
JULY 25, 2011 sh
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!