Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hardas Gokal vs State Of Gujarat Through Deputy ...
2021 Latest Caselaw 2485 Guj

Citation : 2021 Latest Caselaw 2485 Guj
Judgement Date : 17 February, 2021

Gujarat High Court
Hardas Gokal vs State Of Gujarat Through Deputy ... on 17 February, 2021
Bench: Biren Vaishnav
               C/CA/447/2021                                 ORDER




               IN THEHIGHCOURTOF GUJARATAT AHMEDABAD

                       R/CIVILAPPLICATIONNO. 447 of 2021

                         In F/FIRSTAPPEALNO. 2296of 2021

                                     With
                        R/CIVILAPPLICATIONNO. 448 of 2021
                                     With
                        R/CIVILAPPLICATIONNO. 449 of 2021
                                     With
                        R/CIVILAPPLICATIONNO. 450 of 2021
                                     With
                        R/CIVILAPPLICATIONNO. 451 of 2021
==========================================================
                           HARDASGOKAL
                              Versus
    STATEOF GUJARATTHROUGHDEPUTYCOLLECTORANDLANDACQUISITION
                     OFFICERANDREHABILITATION
==========================================================
Appearance:
MRNITINM AMIN(126)for the Applicant(s)No. 1
MRSANJAYM AMIN(130)for the Applicant(s)No. 1
for the Respondent(s)No. 2
MR. BHARATVYAS,ASSISTANTGOVERNMENTPLEADER/PP(99)for the Respondent(s)
No. 1
==========================================================
 CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV

                                 Date: 17/02/2021
                                  ORALORDER

1 Rule returnable forthwith. Heard Mr.Nitin Amin, learned

advocate for the applicants and Mr.Bharat Vyas, learned Assistant

Government Pleader for the respondent - State.

2 Mr.Nitin, learned advocate for the applicants, relies on an

order passed by this Court, wherein, considering the reasons

advanced by the applicants, the Court had condoned the delay of

C/CA/447/2021 ORDER

827 days. The order reads as under:

"In the facts of the case, Rule returnable forthwith. Learned Assistant Government Pleader Ms. Asmita Patel waives service of rule on behalf of the respondent State.

1.1 Heard learned advocate Mr. Nitin Amin for the applicant and learned Assistant Government Pleader for the respondent State.

2. This application is filed praying to condone the delay of 827 days that has occurred in preferring the appeal. The applicant is the original claimant in the judgement and award declared by the Reference Court being the Court of learned Additional Senior Civil Judge, Dhoraji in Land Reference Case No.210 of 2005 to 221 of 2005.

3. Explaining the delay it is stated in the memorandum of the application that the lands were acquired in the month of April, 2001; the Reference Court passed judgment and award in May, 2018; the State Government deposited the amount in the year 2019 and the same came to be disbursed to the applicant in the month of January, 2020 and till then the applicant did not have the funds to meet with the Court fee requirement. It was submitted that in the intervening lockdown period, further time elapsed, and the appeal could be filed. These circumstances resulted into delay of 827 days.

4. It was additionally stated that in respect of the same acquisition other First Appeals have been filed against the judgment and award of the Reference Court concerned, one of which was Civil Application No.25267 of 2020 in First Appeal (Stamp) No.14488 of 2020. In this Civil Application for delay, it was stated, the court has already condoned the delay.

5. For all the aforesaid reasons it could be said that sufficient cause is made out to condone the delay of 827 days. Accordingly, delay of 827 days is condoned. The present application is allowed. Rule is made absolute."

3 Learned Assistant Government Pleader would strongly object

to the condonation of delay and submit that the fact of the closure

C/CA/447/2021 ORDER

of courts would not render sufficient cause for condoning the delay.

4 Considering the submissions made by the learned advocate

for the respective parties, the delay so occurred in preferring the

respective appeals is hereby condoned. Civil Applications are

accordingly, allowed. Rule made absolute in each application.

(BIRENVAISHNAV,J) BIMAL

 
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