Citation : 2021 Latest Caselaw 4990 Bom
Judgement Date : 18 March, 2021
1 995-CA-3376-19.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.3376 OF 2019 IN FAST/2951/2019
THE STATE OF MAHARASHTRA AND ANOTHER
VERSUS
HAFIZABEE BABU PATHAN
...
AGP for Applicants : Mr. A. A. Jagatkar
...
WITH CA/3383/2019 IN FAST/3011/2019
WITH CA/3378/2019 IN FAST/3004/2019
WITH CA/3380/2019 IN FAST/3007/2019
...
CORAM : ANIL S. KILOR, J.
DATE : 18th MARCH, 2021
PER COURT :-
Perused the applications for condonation of delay.
No explanation has been offered by the applicants for the period
between 21-04-2010 when the impugned Judgment and Award
passed and the date of applications made for certified copy i.e.
11-06-2015. Since the applicants have taken five years to apply for
certified copy, it is expected that sufficient cause must be shown for
such delay. The explanation to said delay of five years is missing in
the application. I could have rejected the applications solely on
said ground, however, to give an opportunity to explain the delay,
time of three weeks is granted to the applicants, to file detailed
affidavit explaining delay for said period.
2. Stand over to 08-04-2021.
( ANIL S. KILOR ) JUDGE
mtk
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!