Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaikishan Kishanlal Damani vs M/S Kiran Pipe Industries Thro. ...
2022 Latest Caselaw 5163 Bom

Citation : 2022 Latest Caselaw 5163 Bom
Judgement Date : 8 June, 2022

Bombay High Court
Jaikishan Kishanlal Damani vs M/S Kiran Pipe Industries Thro. ... on 8 June, 2022
Bench: R. G. Avachat
                                                                      SA.239.2022.odt


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                          SECOND APPEAL NO.239 OF 2022
                                       WITH
                        CIVIL APPLICATION NO.7030 OF 2022

Jaikishan s/o. Kishanlal Damani,
Age:67 years, Occ. Business,
r/o. Shivkrupa, 74, Income Tax Colony,
Pratap Nagar, Nagpur                                         ..Appellant

        Vs.

M/s. Kiran Pipe Industries,
I.S.O. 9001/2000 certified company,
Manufacturers of I.S.I. mark rigid pvc pipes,
through G.P.A. holder-
Shri Vikas s/o. Digamber Devalkar,
Age:51 years, Occ. Service,
r/o. M-84, Additional M.I.D.C. Area,
Behind Khedi Petrol Pump, Jalgaon                            ..Respondent

                                 ----
Mr.Sachin S. Deshmukh, Advocate for appellant
Mr.Sanket S. Kulkarni, Advocate for respondent
                                 ----

                                    CORAM : R.G. AVACHAT, J.
                                     DATE : JUNE 08, 2022
ORDER :-

                With the consent of learned counsel for the parties, the

appeal is heard finally at admission stage.



2.              The challenge herein is to the judgment and order refusing

to condone the delay in preferring first appeal against the judgment




     ::: Uploaded on - 09/06/2022                 ::: Downloaded on - 11/06/2022 01:01:09 :::
                                                  2                                 SA.239.2022



and decree dated 07.10.2019 passed by learned 3 rd Joint Civil Judge,

Senior Division, Jalgaon, in Special Civil Suit No.74 of 2015.



3.                The appellant herein is defendant in the suit.                 It was a

suit for recovery of a sum of Rs.11,55,003/- due on account of sale

of goods on credit.                 The trial Court decreed the suit in toto with

interest at the rate of 15% per annum. The said decree was sought

to be challenged in the first appeal. There was delay of little over

500 days in preferring the first appeal.



4.                The first appellate Court refused to condone the delay on

the ground that the appellant did not lead oral evidence to show

sufficient cause for condonation of delay.                   The Court found the

appellant to be negligent in prosecuting the proceedings. He tried to

blame the Counsel who, allegedly, failed to communicate him about

the progress of the suit.                In view of the first appellate Court, the

status of the proceedings in the suit could have been ascertained on-

line.     The appellant was a businessman.               He, therefore, could not

claim ignorance thereof.




     ::: Uploaded on - 09/06/2022                        ::: Downloaded on - 11/06/2022 01:01:09 :::
                                             3                                 SA.239.2022



5.                Learned counsel for the appellant would submit that with

a view to give the appellant an opportunity of hearing, the appeal

may be allowed, remanding the matter back to first appellate Court

to decide it on merits. According to him, the appellant is a Nagpur

based person. The suit has been decided by the Court at Jalgaon.

The Advocate representing the appellant in the suit did not keep him

posted about the progress of the proceedings. Turning to the merits

of the matter, learned counsel would submit that based on the sole

testimony of a power of attorney of the original plaintiff, the suit

came to be decreed.                 Learned counsel meant to say that the

appellant has a very good case on merits.



6.                Learned counsel for the respondent would, on the other

hand, submit that the appellant was grossly negligent. He did not

lead oral evidence in proof of the reasons that caused delay in

preferring the first appeal.           According to learned counsel, it was a

commercial transaction. If the Court is inclined to allow the appeal,

the appellant may be directed to furnish security towards satisfaction

of the decretal amount.




     ::: Uploaded on - 09/06/2022                   ::: Downloaded on - 11/06/2022 01:01:09 :::
                                         4                                 SA.239.2022



7.                 Considered the submissions advanced.           Perused the

impugned judgment and decree.           Without making any observation

about merits of the matter, suffice it to say that the appellate Court

ought to have allowed the delay condonation application by imposing

costs. Same would have furthered the cause of justice. Since the

first appellate Court has failed to do so, this Court is inclined to allow

this appeal in terms of the following order:-


                                     ORDER

(i) The Second Appeal is allowed, subject to cost of

Rs.2,000/- (Rupees Two Thousand).

(ii) The order impugned herein is hereby set aside with a

direction to the first appellate Court to decide the first appeal on

merit, after giving opportunity of hearing to the parties thereto.

(iii) Pending the first appeal, there shall be stay to the

execution of the decree dated 07.10.2019 passed by learned 3 rd

Joint Civil Judge, Senior Division, Jalgaon, in Special Civil Suit No.74

of 2015, on condition that the appellant shall deposit with the trial

Court 30% of the principle amount allegedly due from him and shall

further give a bank guarantee in the equal amount (30% of the

5 SA.239.2022

principle amount) as a security, within a period of two months

herefrom.

(iv) Failure on the part of the appellant to comply with the

above directions, the stay of execution of the decree, to stand

vacated without reference to this Court.

(v) In view of disposal of the Second Appeal, Civil

Application also stands disposed of.

[R.G. AVACHAT, J.]

KBP

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter