Citation : 2025 Latest Caselaw 1688 UK
Judgement Date : 4 August, 2025
S Date Office Notes,
L. reports,
N ordersor COURT'S OR JUDGES'S ORDERS
o proceedings or
directions and
Registrar's
order with
Signatures
04.08.2025 FA No.246 of 2024
Hon'ble Alok Kumar Verma, J.
The proposed Appeal has been filed under Section 54 of the Land Acquisition Act, 1894 against the judgment dated 16.12.2022, passed by learned IInd Additional District Judge, Roorkee, District Haridwar in Land Acquisition Reference Case No.37 of 2014, by which, the learned Judge has dismissed the said reference.
2. The proposed Appeal has been filed along with an Application under Section 5 of the Limitation Act, 1963 to condone the delay of 656 days.
3. Heard Mr. Chandramauli Sah, learned counsel for the proposed legal representatives of the deceased appellant, Mr. K.S. Mehta, learned Additional Chief Standing Counsel for the respondent nos.1 and 2 & Mr. Lalit Sharma, learned counsel for the respondent nos.3 and 4.
4. Learned counsel for the respondents have sought four weeks' time to file objection to the Delay Condonation Application (IA No.1 of 2024).
5. Time is granted.
6. List on 06.10.2025 for hearing on the Delay Condonation Application (IA No.1 of 2024).
(Alok Kumar Verma, J.)
Pant/ 04.08.2025
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!