Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aher Masri Arjan vs State Of Gujarat
2025 Latest Caselaw 4736 Guj

Citation : 2025 Latest Caselaw 4736 Guj
Judgement Date : 16 June, 2025

Gujarat High Court

Aher Masri Arjan vs State Of Gujarat on 16 June, 2025

                                                                                                                   NEUTRAL CITATION




                              C/CA/4940/2024                                       ORDER DATED: 16/06/2025

                                                                                                                   undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                         R/CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 4940 of
                                                    2024

                                               In F/FIRST APPEAL NO. 25828 of 2024

                      ==========================================================
                                                         AHER MASRI ARJAN
                                                               Versus
                                                      STATE OF GUJARAT & ORS.
                      ==========================================================
                      Appearance:
                      MR KRUSHNAKANT D PATEL(10632) for the Applicant(s) No. 1
                      MR TEJAS P SATTA(3149) for the Applicant(s) No. 1
                      MR.RAHUL DAVE AGP ADVANCE COPY SERVED for the Respondent(s)
                      No. 1
                      MS SEJAL K MANDAVIA(436) for the Respondent(s) No. 3
                      RULE SERVED for the Respondent(s) No. 2
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE DEVAN M. DESAI

                                                          Date : 16/06/2025

                                                             ORAL ORDER

1. By way of present application filed under Section 5 of the Limitation Act, 1963 the applicant has prayed to condone delay of 845 days caused in preferring captioned First Appeal on the reasons stated in the application.

2. Learned advocate for the applicants submits that the the captioned First Appeal is arising out of the Land Acquisition Reference (LAR) Case No.4 of 2013 in group of LAR No.4/2013 to 07/2013. It is further submitted that the

NEUTRAL CITATION

C/CA/4940/2024 ORDER DATED: 16/06/2025

undefined

present applicant is 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 applicant is not claiming his right for the interest upon the enhanced compensation, if any, for the delay period.

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

4. Heard the learned Advocates for the respective parties and perused the documents on record as well as further Affidavit 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 Hon'ble Apex Court has observed as under:-

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

NEUTRAL CITATION

C/CA/4940/2024 ORDER DATED: 16/06/2025

undefined

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."

5. With profit, I may also refer judgment of the 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:-

NEUTRAL CITATION

C/CA/4940/2024 ORDER DATED: 16/06/2025

undefined

"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."

6. Applying the ratio of aforestated judgment and in background of the facts of the present case as well as considering the law laid down by the Hon'ble Apex Court in case of K. Subbarayadu (Supra), the application seeking condonation of delay deserves consideration. However, the claimant(s) would not be entitled to claim interest on the enhanced amount of compensation, if any, during the delay period.

NEUTRAL CITATION

C/CA/4940/2024 ORDER DATED: 16/06/2025

undefined

7. In the result, present Application is allowed and delay caused in preferring captioned First Appeal is hereby condoned. However it is made clear that the applicant 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.

(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