Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Land Acquisition Officer vs Boricha Mamaiyabhai Hirabhai
2021 Latest Caselaw 10270 Guj

Citation : 2021 Latest Caselaw 10270 Guj
Judgement Date : 2 August, 2021

Gujarat High Court
Land Acquisition Officer vs Boricha Mamaiyabhai Hirabhai on 2 August, 2021
Bench: N.V.Anjaria
     C/CA/1020/2021                                   ORDER DATED: 02/08/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 1020 of 2021

                      In F/FIRST APPEAL NO. 12494 of 2021

==========================================================
                          LAND ACQUISITION OFFICER
                                   Versus
                        BORICHA MAMAIYABHAI HIRABHAI
==========================================================
Appearance:
MR.MANRAJ BAROT, AGP(1) for the Applicant(s) No. 1,2
MR NITIN M AMIN(126) for the Respondent(s) No. 1
MR SANJAY M AMIN(130) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA

                                Date : 02/08/2021

                                 ORAL ORDER

Heard learned Assistant Government Pleader Mr.Manraj Barot for the applicants and learned advocate Mr.Nitin Amin for the respondent.

2. This application is filed praying to condone the delay of 161 days. The delay has taken place in preferring the appeal against common judgment and award (present appeal is referable to Land Reference Case No.122 of 2017) of the Reference Court.

3. Explaining the delay it is stated in paragraph No.2 of the application that certified copy of the judgment and award dated 13.6.2019 was immediately applied on 6.7.2019, thereafter the learned Assistant Government Pleader made proposal which was received by the department on 3.12.2020. Filing of appeal was recommended. File was processed through the Revenue Department and finally Legal Department sanctioned filing of the appeal.

C/CA/1020/2021 ORDER DATED: 02/08/2021

4. The passage of time leading to 161 days is due to the decision making process and administrative hierarchy of the applicant- appellant, which is State authority. In that view, consumption of time is to be viewed with some leniency. It can be said that sufficient cause is made out to condone the delay of 161 days.

5. Delay is condoned. The present application is allowed. Rule is made absolute.

(N.V.ANJARIA, J) Manshi

 
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 : MAIMS

 
 
Latestlaws Newsletter