Citation : 2021 Latest Caselaw 6115 Guj
Judgement Date : 16 June, 2021
C/CA/863/2021 ORDER DATED: 16/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 863 of 2021
In F/FIRST APPEAL NO. 8185 of 2021
==========================================================
SPECIAL LAND ACQUISITION OFFICER
Versus
PATEL TARUBEN KIRITBHAI THROUGH POA PATEL CHETANBHAI
PRABODHBHAI
==========================================================
Appearance:
MS.NIDHI VYAS, AGP(1) for the Applicant(s) No. 1,2
for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 16/06/2021
ORAL ORDER
In the facts of the case with consent and request of both the sides, this application was taken up for final consideration.
1.1 Rule returnable forthwith. Learned advocate Mr.Pinank Rayani waives service of rule on behalf of the respondent.
1.2 Heard learned Assistant Government Pleader Ms.Nidhi Vyas for the applicant- State and learned advocate for the respondent.
2. What is prayed in this application is to condone delay of 78 days which has occasioned in preferring First Appeal against the common judgment and award of the Reference Court dated 30.9.2019. Insofar as common judgment and award is relatable to Land Acquisition Reference No.424 of 2012.
3. The certified copy came to be applied immediately on
C/CA/863/2021 ORDER DATED: 16/06/2021
1.10.2019. Thereafter, the same was send to the District Government Pleader. The question of preferring appeal was considered in the hierarchy of department. Before the final decision could be taken, in the meantime, period of pandemic intervened which slowed down the process. The applicant State has given date wise details of the stages in which the file was processed and ultimately, decision was taken by the applicant State to prefer the First Appeal.
4. The delay is attributable to the administrative reasons. There is no intentional delay for whiling away time at any stage. When it is Government, certain leeway would not be impermissible when proper reasons are shown. Sufficient cause is made out. Delay deserves to be condoned.
5. Accordingly, the present application is allowed. Delay of 78 days in preferring the First Appeal is condoned. Rule is made absolute.
(N.V.ANJARIA, J) Manshi
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!