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

Shri Wasudeo S/O Namdeo Rewatkar vs Shri Shekhar S/O Gulabrao ...
2016 Latest Caselaw 6334 Bom

Citation : 2016 Latest Caselaw 6334 Bom
Judgement Date : 25 October, 2016

Bombay High Court
Shri Wasudeo S/O Namdeo Rewatkar vs Shri Shekhar S/O Gulabrao ... on 25 October, 2016
Bench: A.S. Chandurkar
                                                                                                           owp.3102.15+
                                                                 1




                                                                                                                   
                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          BENCH AT NAGPUR 
                                                 ...




                                                                                     
                                WRIT PETITION NO. 3102/2015
                                            &
                                WRIT PETITION NO. 3143/2015




                                                                                    
    Writ Petition No: 3102/2015




                                                                    
              Shri  Wasudeo s/o Namdeo Rewatkar 
              Aged about  61 years, occu:  Agriculturist 
                                         
              R/o Dodaki, Kondhali
              Tah.Katol, Dist.Nagpur.                                                              ...PETITIONER
                                        
                         v e r s u s

    1)        Shri Shekhar s/o Gulabrao  Bhongade 
              Aged about  45 years, occu: Labour 
              R/o Dhurkheda, Tah. Katol, Dist. Nagpur. 
       


    2)        The Branch Manager 
    



              The New India  Assurance Co.Ltd. 
              Vijay  Bhavan, Lokmat Chowk 
              Wardha Road, Nagpur.                                                                 ..RESPONDENTS





    ...........................................................................................................................
                         Mr.A.A. Sambaray,  Advocate  for  petitioner
                         Advocate absent for Respondent No.1 
                         Mr. Ashish Paunikar, Adv.for Respondent No.2 
    ............................................................................................................................





    Writ Petition No: 3143/2015
              Shri  Wasudeo s/o Namdeo Rewatkar 
              Aged about  61 years, occu:  Agriculturist 
              R/o Dodaki, Kondhali
              Tah.Katol, Dist.Nagpur.                                                              ...PETITIONER

                         v e r s u s




          ::: Uploaded on - 27/10/2016                                                ::: Downloaded on - 28/10/2016 00:46:15 :::
                                                                                                            owp.3102.15+
                                                                 2




                                                                                                                   
    1)        Shri Ganesh s/o Shekhar  Dhawar 
              Aged about  51 years, occu: Labour 
              R/o Ridhora Tah. Katol, Dist. Nagpur. 




                                                                                     
    2)        The Branch Manager 
              The New India  Assurance Co.Ltd. 
              Vijay  Bhavan, Lokmat Chowk 
              Wardha Road, Nagpur.                                                                 ..RESPONDENTS




                                                                                    
    ...........................................................................................................................
                         Mr.A.A. Sambaray,  Advocate  for  petitioner
                         Advocate absent for Respondent No.1 




                                                                    
                         Respondent No.2  served
    ............................................................................................................................
                                          ig             CORAM:   A.S.CHANDURKAR, J.

DATED : 25th October, 2016.

ORAL JUDGMENT :

1. Since a common order has been impugned in both the above-

referred Writ Petitions, the same are being decided by this common judgment.

2. Rule. Heard finally.

3. The petitioner who is the owner of an offending vehicle that

was the subject-matter of proceedings for grant of compensation in

proceedings u/s 166 of the Motor Vehicles Act 1988, is aggrieved by the

order passed by the Claims Tribunal, refusing to condone the delay in

applying for setting aside the exparte order.

4. The Claims Tribunal by the common judgment dated 29.12.2012

partly allowed the claim application preferred by the respondent no.1 herein

and while exonerating the Insurance company, saddled the liability to satisfy

the claim on the petitioner herein. However, a direction to pay and recover

owp.3102.15+

was issued to the Insurance Company. The petitioner moved an Application

for setting aside the exparte judgment along with an application for

condonation of delay in doing so. By the impugned order, this application has

been rejected.

5. Shri A.A. Sambaray, the learned counsel for the petitioner

submitted that as the petitioner was proceeded exparte in the proceedings

before the Claims Tribunal, he got knowledge about the award only in the

execution proceedings. He referred to the averments made in the application

for condonation of delay and submitted that the same was immediately filed

after service of the notice. He submitted that the reasons assigned by the

Claims Tribunal in refusing to condone the delay cannot be sustained.

6. Mr. Ashish Paunikar, the learned counsel for the respondent no.

2 supported the impugned order. According to him, the Tribunal was justified

in refusing to condone the delay and hence there was no case for interference.

None appears for the respondent no.1. None appeared for the

respondent no.1 in Writ Petition No.3102/2015 yesterday.

7. With the assistance of learned counsel for the parties I have

perused the documents on record. The Claim Petition was decided on

29.12.2012. According to the petitioner, he got the knowledge of the said

award on 19.6.2013 and after receiving the copy on 10.7.2013, the present

proceedings were filed on 12.8.2013. According to him, in the application

for condonation of delay specific reasons indicating his illness had been

owp.3102.15+

assigned and, therefore, the delay ought to have been condoned. In the

impugned order, the Tribunal has proceeded on the basis that the limitation

commenced from 29.12.2012. Considering the aspect of old age as pleaded by

the petitioner and the fact that the proceedings were decided exparte, the

delay deserved to be condoned. Whether the petitioner was actually served

in the claim petition and whether the exparte judgment deserves to be set

aside, is a matter to be considered on merits.

Hence, considering the reasons mentioned in the Application

for condonation of delay, one opportunity for contesting the proceedings on

merits, deserves to be granted. In view of the aforesaid, the order dated

5.2.2015 passed by the Claims Tribunal that is impugned in both the Writ

Petitions is set aside, subject to the petitioner paying costs of Rs. 2500/- each

to the respondent no.1 within a period of four weeks from today. On such

costs being paid, the delay shall stand condoned and the Tribunal shall

proceed to decide the Application for setting aside the exparte order, in

accordance with law.

Rule is made absolute in the aforesaid terms, with no order as

to costs.

JUDGE

sahare

 
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