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

Sagar Veja Malde vs State Of Gujarat
2024 Latest Caselaw 1145 Guj

Citation : 2024 Latest Caselaw 1145 Guj
Judgement Date : 9 February, 2024

Gujarat High Court

Sagar Veja Malde vs State Of Gujarat on 9 February, 2024

                                                                                    NEUTRAL CITATION




       C/CA/725/2024                                ORDER DATED: 09/02/2024


                                                                                     undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
     R/CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 725 of
                                2024
                       In F/FIRST APPEAL NO. 2533 of 2024
================================================================
                              SAGAR VEJA MALDE
                                    Versus
                              STATE OF GUJARAT
================================================================
Appearance:
MR KRUSHNAKANT D PATEL(10632) for the Applicant(s) No. 1,2
MR TEJAS P SATTA(3149) for the Applicant(s) No. 1,2
for the Respondent(s) No. 2
MR ADITYA D DAVDA, AGP ADVANCE COPY SERVED TO GOVERNMENT
PLEADER/PP for the Respondent(s) No. 1
================================================================
 CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                                Date : 09/02/2024
                                 ORAL ORDER

1. Rule. Learned Assistant Government Pleader appears on

advance copy, waives service of notice of Rule for respondent-State.

2. Learned advocate for the applicants places on record the copy

of the order dated 27.03.2023 passed in Civil Application (For

Condonation of Delay) No.1 of 2022 in F/First Appeal No.37404 of

2022 with allied matters by the Coordinate Bench of this Court,

which is taken on record.

3. Heard learned advocates for the respective parties.

4. By way of present application filed under Section 5 of the

Limitation Act, 1963, the applicants have prayed to condone delay

NEUTRAL CITATION

C/CA/725/2024 ORDER DATED: 09/02/2024

undefined

of 2163 days caused in preferring captioned First Appeal on the

reasons stated in the application.

5. Learned advocate for the applicants has submitted that the

applicants are not much literate and they are poor agriculturists.

He has further submitted that the applicants was not aware about

the procedure of the Court of law which could enable them to

file Appeal within limitation. Learned advocate for the

applicants would also emphasize on the decision of the Hon'ble

Supreme Court in case of K. Subbarayadu & Ors vs. The

Special Deputy Collector, ( Land Acquisition) reported in 2017

( 12) SCC 840 and would submit that considering the law laid

down by the Hon'ble Supreme Court, the applicants-appellants

would also waive their right to claim for interest upon enhanced

compensation, if any, during the period of delay.

6. Per contra, this application is vehemently opposed by the

learned Assistant Government Pleader Mr. Aditya D. Davda for

respondent-State by making submission that delay has not

sufficiently been explained and whereas under such

NEUTRAL CITATION

C/CA/725/2024 ORDER DATED: 09/02/2024

undefined

circumstances, the application may not be considered by this

Court.

7. Heard the learned advocates for the respective parties and

perused the documents on record and also perused the decisions

of the Hon'ble Apex Court in case of Collector, Land

Acquisition, Anantnag and Anr. Vs. Msr. Katji and Ors.

reported in AIR 1987 SC 1353 and Dhiraj Singh ( Dead)

Through Legal Heirs Vs. State of Haryana and Ors. reported

in 2014 (14) SCC 127 relied upon by the learned advocate for

the applicants.

8. The Hon'ble Apex Court in case of Collector, Land

Acquisition, Anantnag (supra) has observed as thus:

"1. Ordinarily a litigant does not stand to benefit by lodging an appeal late.

2. Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this when delay is condoned the highest that can happen is that a cause would be decided on merits after hearing the parties.

3. "Every day's delay must be explained" does not mean that a pedantic approach should be made. Why

NEUTRAL CITATION

C/CA/725/2024 ORDER DATED: 09/02/2024

undefined

not every hour's delay, every second's delay? The doctrine must be applied in a rational common sense pragmatic manner.

4. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a nondeliberate delay.

5. There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to delay. In fact he runs a serious risk.

6. It must be grasped that judiciary is respected not on account of its power to legalize injustice on technical grounds but because it is capable of removing injustice and is expected to do so."

9. The Hon'ble Apex Court in case of Dhiraj Singh (supra)

has observed as thus :

"we can take judicial notice of the fact that villagers in our country are by and large illiterate and are not conversant with the intricacies of law. They are usually guided by their covillagers, who are familiar with the proceedings in the Courts or the advocates with whom they get in touch for redressal of their grievance. Affidavits filed in support of the applications for condonation of delay are usually drafted by the advocates on the basis of halfbaked information made available by the affected persons. Therefore, in the acquisition matters involving claim for award of just compensation, the Court should adopt a liberal approach and either grant time to the party to file

NEUTRAL CITATION

C/CA/725/2024 ORDER DATED: 09/02/2024

undefined

better affidavit to explain delay or suo motu take cognizance of the fact that large number of other similarly situated persons who were affected by the determination of compensation by the Land Acquisition Officer, or the Reference Court have been granted relief." In Samiyathal v. Tahsildar decided on 5-7- 2013, this Court took cognizance of the fact that many landowners may not have been able to seek intervention of this Court for grant of enhanced compensation due to illiteracy, poverty and ignorance and issued direction that those who have not filed special leave petition should be given enhanced compensation."

10. Furthermore, this Court also relies upon the decision of the

Hon'ble Apex Court in case of K. Subbarayudu and Ors.

(supra), whereby the Hon'ble Apex Court has inter alia

condoned delay considering the submission on part of the

claimants therein that they would not claim interest on the

enhanced amount for the delay period.

11. Having regard to the law laid down by the Hon'ble

Supreme Court, more particularly whereby an application for

condonation of delay is required to be considered liberally and

further having regard to the statement made by learned advocate

for the applicants, upon instructions and as per the decision of

the Hon'ble Supreme Court in case of K. Subbaryadu & Ors

NEUTRAL CITATION

C/CA/725/2024 ORDER DATED: 09/02/2024

undefined

(supra) in the considered opinion of this Court the present Civil

Application deserves consideration.

12. Delay of 2163 days which has occurred in preferring First

Appeal challenging Judgment dated 31.03.2015 and Decree

dated 06.04.2015 passed by learned Additional Senior Civil

Judge, Khambhaliya, in Land Reference Case No.103/1994 in

group Land Acquisition Reference (LAR) Nos.91/1994 to

110/1994 is condoned, subject to the condition that the

claimants shall not claim interest upon enhanced compensation,

if any, for the period of delay.

13. With these observations and direction, the present Civil

Application stands allowed. Rule is made absolute to the

aforesaid extent.

(D. M. DESAI,J) RINKU MALI

 
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