Citation : 2023 Latest Caselaw 14005 Ori
Judgement Date : 9 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
L.A.A No.101 of 2009
State of Orissa ..... Appellant
Mr.B. Panigrahi, ASC
Vs.
Pravati Naik & Ors. ..... Respondent
CORAM: JUSTICE SANJAY KUMAR MISHRA
ORDER
09.11.2023 L.A.A No.101 of 2009 &I.A. No.74 of 2018 Order No. This matter is taken up through hybrid mode.
07.
2. This Appeal has been preferred against the judgment dated 05.12.2008, passed by the learned Civil Judge (Senior Division), Athgarh in L.A. Case No.89/2005.
3. As it seems from record, though the appeal was presented on 20.10.2009 by the State-Appellant, I.A.No.74 of 2018 for condonation of delay was filed on 11.10.2018 .
4. As per the office note, there is a delay of 193 days in filing the present Appeal. The reasons indicated in the I.A. for delay in preferring the Appeal are not convincing. That apart, the delay has not been properly explained. Further, though the Application for condonation of delay is pending since 2018, no step was taken by the State-Appellants to expedite the process of disposal of the said petition.
5. That apart, so far as merit of the case, as it is revealed from the impugned award, the court below, based on Exhibit-1, came to a conclusion that the Petitioner in the L.A. Case No.82 of 2005 , being similarly placed as of the present Respondents , has received
higher compensation at the rate of Rs.1,50,000/- per acre for acquiring the land.
6. Further the court below, from the available materials on record, also came to a conclusion that the suit land is situated near N.H. 42 so also the same is nearer to Maheswari Steels Ltd., Arati Steels Ltd. and Machhapur Railway Station and the suit land has good yielding capacity as Sarada-3 Kissam of land.
7. Accordingly, the valuation of land was enhanced to Rs.15,000/- per dismissal.
8. The apex Court in the case of Office of the Chief Post Master General & Ors. Vrs. Living Media India Ltd. & Anr. reported in (2012) 3 SCC 563 observed as under:
"12) It is not in dispute that the person(s) concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us.
Though we are conscious of the fact that in a matter of condonation of delay when there was no gross negligence or deliberate inaction or lack of bonafide, a liberal concession has to be adopted to advance substantial justice, we are of the view that in the facts and circumstances, the Department cannot take advantage of various earlier decisions. The claim on account of impersonal machinery and inherited bureaucratic methodology of making several notes cannot be accepted in view of the modern technologies being used and available. The law of limitation undoubtedly binds everybody including
the Government.
13) In our view, it is the right time to inform all the government bodies, their agencies and instrumentalities that unless they have reasonable and acceptable explanation for the delay and there was bonafide effort, there is no need to accept the usual explanation that the file was kept pending for several months/years due to considerable degree of procedural red tape in the process. The government departments are under a special obligation to ensure that they perform their duties with diligence and commitment. Condonation of delay is an exception and should not be used as an anticipated benefit for government departments. The law shelters everyone under the same light and should not be swirled for the benefit of a few. Considering the fact that there was no proper explanation offered by the Department for the delay except mentioning of various dates, according to us, the Department has miserably failed to give any acceptable and cogent reasons sufficient to condone such a huge delay. Accordingly, the appeals are liable to be dismissed on the ground of delay."
9. Also, in view of the judgment/order of this Court in the case of State of Odisha Vrs. Surama Manjari Das (W.P.(C) No.15763 of 2021 dismissed on 16.07.2021), which has been passed relying on the decision of the Supreme Court in the case of The State of Madhya Pradesh Vrs. Bherulal, reported in 2020 SCC Online SC 849, this Appeal deserves to be dismissed on the ground of delay and laches.
10. Accordingly, I.A. as well as Appeal preferred under Section 54 of the Land Acquisition Act, 1894, stand dismissed on the ground of delay and laches.
11. Mr. A. P. Ray, learned Counsel for the Respondent submits, in view of the pendency of the present appeal, no Execution Case has been initiated by his client.
12. Mr. Ray further submits, due to pendency of this Appeal, though the impugned award was never stayed by this Court, the authority concerned are yet to deposit the enhanced compensation.
13. In view of the said submission made by Mr. Ray, since the Appeal is dismissed by this order, it is directed that the authority concerned shall do well to deposit and disburse the enhanced compensation amount with statutory benefits under the L.A. Act, as order vide judgment dated 05.12.2008 in L.A. Case No.89 of 2005, within a period of six weeks from the date of production of the certified copy of this Order.
14. Urgent certified copy of this order be granted on proper application as per rule.
(S.K.MISHRA) JUDGE Banita
Signature Not Verified Digitally Signed Signed by: BANITA PRIYADARSHINI PALEI Designation: JR. STENOGRAPHER Reason: AUTHENTICATION Location: HIGH COURT OF ORISSA, CUTTACK Date: 10-Nov-2023 17:51:24
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!