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

Rabari Pirabhai Mevabhai vs State Of Gujarat
2025 Latest Caselaw 870 Guj

Citation : 2025 Latest Caselaw 870 Guj
Judgement Date : 14 July, 2025

Gujarat High Court

Rabari Pirabhai Mevabhai vs State Of Gujarat on 14 July, 2025

                                                                                                               NEUTRAL CITATION




                              C/CA/3119/2025                                   ORDER DATED: 14/07/2025

                                                                                                               undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                         R/CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 3119 of
                                                    2025

                                               In F/FIRST APPEAL NO. 16431 of 2025

                                                              With
                                               R/CIVIL APPLICATION NO. 3120 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16429 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3122 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16638 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3126 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16447 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3130 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16443 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3131 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16445 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3133 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16608 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3136 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16449 of 2025
                                                              With
                                               R/CIVIL APPLICATION NO. 3137 of 2025
                                                                In
                                                 F/FIRST APPEAL NO. 16433 of 2025
                      ==========================================================
                                                      RABARI PIRABHAI MEVABHAI
                                                                Versus
                                                      STATE OF GUJARAT & ORS.
                      ==========================================================
                      Appearance:
                      MR RAKESH R PATEL(3239) for the Applicant(s) No. 1
                      MS.DEVANSHI PATEL AGP for the Respondent(s) No. 1,2,3
                      MR RB THAKOR(6743) for the Respondent(s) No. 3
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                                                           Date : 14/07/2025



                                                               Page 1 of 6

Uploaded by MANOJ KUMAR(HC01092) on Wed Jul 16 2025                                Downloaded on : Wed Jul 16 22:31:06 IST 2025
                                                                                                           NEUTRAL CITATION




                              C/CA/3119/2025                              ORDER DATED: 14/07/2025

                                                                                                          undefined




                                                      COMMON ORAL ORDER

1. The present Civil Applications are filed under Section 5 of the Limitation Act,1963 for condonation of delay of 865 days caused in preferring the First Appeal.

2. Heard learned advocate Mr.Rakesh Patel for the applicants and learned AGP Ms.Devanshi Patel for the respondent-State.

3. Learned advocate for the applicants submitted that the Award came to be passed on 27.09.2022 by the learned Civil Judge, Deodar in group LAR Nos.43 to 55 of 2017. The compensation was deposited on 09.11.2023 which was disbursed to the claimants in the month of March, 2024 onwards. It is further submitted that the claimant/s expired during the pendency of the Reference and therefore necessary application came to be filed by the legal heirs of the respective deceased - claimant to bring on record the legal heirs/representatives of the deceased. Thereafter, application for bringing on record the legal heirs of respective claimant/s came to be allowed. It is further submitted that the delay is not intentional and

NEUTRAL CITATION

C/CA/3119/2025 ORDER DATED: 14/07/2025

undefined

there was no lethargy on the part of the applicants.

It is further submitted that the present applicants are unaware of the provisions of law, which could permit him to file appeal, which is a statutory right. He has produced decision of the Hon'ble Apex Court in case of K. Subbarayadu and others Vs. The Special Deputy Collector

(Land Acquisition) reported in 2017(12) SCC 840 and would

submit that considering the law laid down in aforementioned case, the applicants are not claiming their right for the interest upon the enhanced compensation, if any, for the delay period.

4. Learned Assistant Government Pleader while opposing this application, would submit that delay is not sufficiently explained and therefore, present applications may be dismissed.

5. Heard 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. Mrs. Katji and Ors. reported in AIR 1987 SC 1353, wherein the

NEUTRAL CITATION

C/CA/3119/2025 ORDER DATED: 14/07/2025

undefined

Hon'ble Apex Court has observed as under:-

"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 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."

6. With profit, I may also refer judgment of the

NEUTRAL CITATION

C/CA/3119/2025 ORDER DATED: 14/07/2025

undefined

Hon'ble Apex Court in case of Dhiraj Singh (Dead) Through Legal Heirs Vs. State of Haryana and Ors. reported in 2014

(14) SCC 127, wherein the Hon'ble Apex Court has observed 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 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."

7. Applying the ratio of aforestated judgment and in background of the facts of the present case as well as

NEUTRAL CITATION

C/CA/3119/2025 ORDER DATED: 14/07/2025

undefined

considering the law laid down by the Hon'ble Apex Court in case of K. Subbarayadu (Supra), the applications seeking condonation of delay deserve consideration. However, the claimant(s) would not be entitled to claim interest on the enhanced amount of compensation, if any, during the delay period.

8. In the result, present Applications are allowed and delay caused in preferring captioned First Appeal is hereby condoned. However it is made clear that the applicants/claimants shall waive the claim of interest for the period of delay caused in preferring the First Appeal on enhanced amount of award if any. Rule is made absolute. No order as to costs.

9 Registry shall place a copy of this order in each matter.

(D. M. DESAI,J) MANOJ

 
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