Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yuvraj Vithu Sutar vs Dinkar Lahu Sutar
2011 Latest Caselaw 56 Bom

Citation : 2011 Latest Caselaw 56 Bom
Judgement Date : 15 November, 2011

Bombay High Court
Yuvraj Vithu Sutar vs Dinkar Lahu Sutar on 15 November, 2011
Bench: R. M. Savant
                                                        1             wp-6271-10 & 4088-11.doc

    mmj
                      IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                           
                                  CIVIL APPELLATE JURISDICTION
                                  WRIT PETITION NO.6271 of 2010




                                                                   
          Yuvraj Vithu Sutar                                                  ..  Petitioner
                Versus




                                                                  
          Dinkar Lahu Sutar                                                   ..  Respondent

                                             WITH
                                 WRIT PETITION NO.4088 OF 2011
          Dinkar Lahu Sutar                                                   ..Petitioner




                                                     
                Versus
          Bajirao Vithu Sutar & Ors. ig                                       ..Respondents

          Mr. Amit Borkar Advocate for the Petitioner in Writ Petition No.6271 of 
          2010
                                   
          Mr. S.S.Patwardhan for the Petitioner in Writ Petition No.4088 of 2011 
          and for the Respondent in Writ Petition No.6271 of 2010  

                                                CORAM :   R.M.SAVANT, J.
                                                 DATE     :   15th NOVEMBER,  2011
             



          ORAL JUDGMENT :
          1      Rule   in   both  the   Petitions,   with   the  consent   of   the  parties  made 





          returnable forthwith and heard.

          2      By the above Petitions, two orders are taken exception to. In so far 

as Writ Petition No.6271 of 2010 is concerned, the order challenged is

dated 8-12-2009 passed by the Learned Ad-hoc District Judge-I, Kolhapur,

by which order, the Application filed by the Respondent herein i.e. the

Petitioner in the companion Petition for condonation of delay of 39 days

in filing the Appeal against the decree dated 26-3-2009, came to be

allowed subject to payment of costs of Rs.1500/-.

                                                  2            wp-6271-10 & 4088-11.doc

    3      In so far as, the Writ Petition No.4088 of   2011 is concerned, the 

same takes exception to the Order dated 26-10-2009 passed by the same

Learned Ad-hoc District Judge-I, Kolhapur, by which Order the application

Exhibit-10 for condonation of delay of about 6 days filed by the Petitioner

in bringing the heirs on record came to be rejected.

4 In so far as, the first Petition is concerned, the principal ground on

which, the impugned order has been challenged is that the First Appellate

Court has erred in condoning the delay in filing the Appeal which has

abated in view of the fact that the Plaintiff No.1 is dead and his heirs were

not brought on record and the Application Exhibit 10 filed by the

Respondent herein for condonation of delay in bringing the heirs on

record has been rejected. It is the case of the Petitioner that the decree

being one and indivisible, the Appeal would not survive in view of the

abatement qua the Plaintiff No.1.

5 In the light of the said submissions, the decision in Writ Petition No.

4088 of 2011 would therefore, have a material bearing on the challenge

in Writ Petition No.6271 of 2010, in my view, it would be appropriate to

consider the said Writ Petition at the first instance.

6 As indicated above, the said Writ Petition has been filed impugning

the Order dated 26-10-2009 passed by the Learned Ad-hoc District Judge-

I, Kolhapur, by which Order, the Application Exhibit-10 for condonation of

delay of 6 days came to be rejected. The reasons given by the Petitioner in

3 wp-6271-10 & 4088-11.doc

the said Writ Petition for seeking condonation of delay, as can be seen,

from the Order, did not commend acceptance of the Learned District

Judge. The Learned District Judge was of the view that the case made out

by the Petitioner in the said Writ Petition cannot be accepted when the

Petitioner was living in the adjoining house of the Respondent No.1.

6 It is trite that in matters of condonation of delay, a highly pedantic

approach should be eschewed and an approach which furthers the cause

of substantial justice should be adopted. It is also trite that the party

should be allowed to prosecute its remedy on merits rather than being

thrown out on technicalities. In my view, in the facts and circumstances of

the case, the Learned Ad-hoc District Judge-I, Kolhapur has taken a highly

technical view of the matter in rejecting the application for condonation

of delay of 6 days.

7 It is sought to be contended on behalf of the Respondent by the

Learned Counsel Mr. Borkar that the Petitioner has acquiesced in the said

Order dated 26-10-2009 on account of his subsequent conduct. It is the

submission of Mr. Borkar that after the application for condonation of

delay in filing the Appeal was allowed by the Learned District Judge by his

Order dated 8-12-2009, the Respondent in the above Petition had filed a

Review Application against the said Order. In response to the review

application, the Petitioner in the above Petition had taken a stand that the

proceedings have not abated. The review application accordingly came to

4 wp-6271-10 & 4088-11.doc

be dismissed on 23-4-2010 after which, the Respondent i.e. the Petitioner

in the companion Petition No.6271 of 2010 filed the said Petition

challenging the Order dated 8-12-2009 as also the Order dated 5-1-2010.

Notice came to be issued in the said Petition on 14-7-2010 and it is only

after a period of three months thereafter that the instant Petition being

No.4088 of 2011 came to be filed. The Learned Counsel taking support of

the said factual events would contend that the said events show the

acquiesced of the Petitioner in the said Order dated 8-12-2009.

Per contra, it is submitted by the Learned Counsel appearing for the

Petitioner Shri Patwardhan that the events as disclosed by the Learned

Counsel for the Respondent do not make a case of acquiescence, as it was

always open to the Petitioner to challenge the said Order dated

26-10-2009 and merely because the above Writ Petition has been filed

after Writ Petition No.6271 of 2010, it cannot be said that the Petitioner

has acquiesced in the said Order dated 26-10-2009. In my view, to bring

home the ground of acquiescence a strong case has to be made out as it

results in non suiting a party, merely because the instant Petition was filed

after the said Writ Petition No.6271 of 2010, it cannot lead to an inference

that the Petitioner has acquiesced in the said Order dated 26-10-2009.

The fact that the Petitioner had taken a stand in the Review Petition filed

by the Respondent that the proceedings have not abated would also not

lead to an inference that he has acquiesced in the said Order. The said

5 wp-6271-10 & 4088-11.doc

stand might have been taken in the context of the pleadings in the Review

Petition.

8 In my view, therefore, the case of acquiescence as sought to be

made out by the Learned Counsel for the Respondent cannot be accepted.

In that view of the matter and for the reasons mentioned herein above,

the above Writ Petition No.4088 of 2011 is required to be allowed.

Resultantly, the impugned order dated 26-10-2009 is quashed and set

aside. The delay of 6 days in bringing the heirs of the original Plaintiff No.

1 i.e Respondent No.1 to the Appeal stands condoned. The heirs

accordingly to be brought on record. The Petitioner would be entitled to

amend the cause title of the Appeal accordingly.

9 Rule is accordingly made absolute in the aforesaid terms with

parties to bear their respective costs.

10 In view of the fact that Writ petition No.4088 of 2011 has been

allowed as above, the challenge, if any, to the Order dated 8-12-2009

condoning the delay on the ground that the Appeal has abated does not

survive, the Petition is accordingly disposed of as having become

infructuous. Rule to stand discharged accordingly in the said Petition.

11 In the facts and circumstances of the case, the hearing of the Appeal

filed by the Petitioner in Writ Petition No.4088 of 2011 is expedited.

(R.M.SAVANT, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter