Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 5]

Bombay High Court

Gangubai Rama Khadke (Deceased), Thr ... vs The State Of Maharashtra Through ... on 24 November, 2021

Author: R.G. Avachat

Bench: R.G. Avachat

                                                                         976-CA-12448-21.odt




             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                     CIVIL APPLICATION NO. 12448 OF 2021
                                     IN
                     FIRST APPEAL (ST) NO. 28927 OF 2021

Govinda Rama Khadke                                        ..APPLICANT
      VERSUS
State of Maharashtra and Others                            ..RESPONDENTS

                   AND CA/12442/2021 IN FAST/28757/2021
                   AND CA/12444/2021 IN FAST/28911/2021
                   AND CA/12445/2021 IN FAST/28923/2021
                   AND CA/12446/2021 IN FAST/28920/2021
                   AND CA/12447/2021 IN FAST/28909/2021
                   AND CA/12449/2021 IN FAST/28931/2021
                   AND CA/12450/2021 IN FAST/28873/2021
                   AND CA/12451/2021 IN FAST/28903/2021
                   AND CA/12452/2021 IN FAST/28905/2021

                                     ....
Mr. R.K. Temkar, Advocate for applicants
Mr. A.M. Phule, A.G.P. for respondent nos. 1 and 3
                                     ....

                                             CORAM : R.G. AVACHAT, J.

DATED : 24th NOVEMBER, 2021 PER COURT :

1. Heard.
2. Learned A.G.P. strongly objects to condone the delay.
3. There is delay of 3435 days in preferring the appeals for enhancement of compensation awarded under the concerned land references.
1 / 2 ::: Uploaded on - 26/11/2021 ::: Downloaded on - 27/11/2021 00:00:56 :::

976-CA-12448-21.odt Admittedly, the State has also filed appeals challenging the very awards. Had notices been issued in the appeals preferred by the State, the appellants herein would have an extended time to file cross objection within a period of one month from the receipt of notice of the appeals preferred by the State.

4. In view of the same, present applications for condonation of delay are allowed in terms of prayer clause (B), provided the applicants shall not be entitled for component of interest for the delayed period.

( R.G. AVACHAT, J. ) SSD 2 / 2 ::: Uploaded on - 26/11/2021 ::: Downloaded on - 27/11/2021 00:00:56 :::