Citation : 2023 Latest Caselaw 3883 Bom
Judgement Date : 19 April, 2023
2023:BHC-AS:12137
913.sa.329.2021.doc
Harish
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
SECOND APPEAL NO. 329 OF 2021
WITH
INTERIM APPLICATION NO. 2053 OF 2019
IN
SECOND APPEAL NO. 329 OF 2021
Vilas Tukaram Chavan ...Appellant/Applicant
Versus
Suresh Bhanudas Kulkarni & Ors. ...Respondents
Mr. Anand S. Shalgaonkar, for the Appellant/Applicant.
Mr. Dilip B,. Shinde, for Respondent Nos. 1.
CORAM : MADHAV J. JAMDAR, J.
DATE : 19th April, 2023
P.C.:
1. Heard, Mr. Shalgaonkar, learned counsel appearing for the
Appellant and Mr. Shinde, learned counsel appearing for the
Respondent No. 1.
2. This Court by order dated 3rd February, 2023 framed
following substantial question of law in this Second Appeal :-
"Whether the learned First Appellate Court while rejecting the application for condonation of delay in challenging the Judgment and Decree dated 5 th September, 2011 passed in Regular Civil Suit No. 70 of 2002 has ignored suffcient reasons given by the Appellant for condonation of delay?"
3. The Second Appeal takes exception to the order dated 24 th
913.sa.329.2021.doc
July, 2019 passed by the learned District Judge-8, Sangli in Civil
Miscellaneous Application No. 229 of 2014 by which delay
condonation application fled in appeal challenging the Judgment
and Decree dated 5th September, 2011 in Regular Civil Suit No. 70
of 2002 was dismissed. As a result of the same, the Appeal before
District Judge was dismissed and therefore the Second Appeal.
4. Mr. Shalgaonkar, learned counsel appearing for the
Appellant submitted that, Respondent No. 1 fled Regular Civil
Suit No. 70 of 2002 in the Court of Civil Judge, Junior Division,
Tasgaon for removal of alleged encroachment on certain portion
of the property out of City Survey No. 5 of Tasgaon, Dist- Sangli.
The said Suit was decreed on 5th September, 2011. He submits
that, another suit bearing Regular Civil Suit No. 71 of 2002 was
also fled for removal of encroachment with respect to another
portion of said City Survey No. 5 situated at Tasgaon, Dist- Sangli.
The said Regular Civil Suit No. 71 of 2002 was decreed on 26 th
September, 2011. He submits that, thus, the aforesaid two suits
were decided on 5th September, 2011 and 26th September, 2011
respectively and the advocate was engaged to fle the appeal
before the District Court, Sangli. He submits that, accordingly
Regular Civil Appeal No. 410 of 2011 was fled with respect to the
decree passed in Regular Civil Suit No. 71 of 2002, however,
inadvertently the Appeal was not fled with respect to decree
913.sa.329.2021.doc
passed in Regular Civil Suit No. 70 of 2002.
5. It is mentioned in the delay condonation application that, as
the applicant was having health issues and for that purpose he
was required to take treatment frequently with various doctors
and therefore he could not meet his Advocate to get detail
information about the progress of the matter. It is mentioned in
the application that, as soon as he realized that, the Appeal was
not fled with respect to the Judgment and Decree passed in
Regular Civil Suit No. 70 of 2002, he took steps and fled Appeal
along with delay condonation application bearing Civil
Miscellaneous Application No. 229 of 2014.
6. The Respondent No. 1 has fled reply dated 29 th January,
2015 inter alia stating that, suffcient reasons are not given by the
Appellant in delay condonation application.
7. The Learned District Judge-8, Sangli by the impugned
Judgment and Order dated 26th September, 2019 rejected the said
delay condonation application by observing that, both the suits
were decided in the same month and therefore, the Applicant was
aware about the decisions in both the suits and when he could
meet his advocate in fling Appeal in one matter, he could have
easily taken steps to fle Appeal with respect to the Judgment and
Decree passed in Regular Civil Suit No. 70 of 2002.
913.sa.329.2021.doc
8. It is the contention of Mr. Shalgaonkar that, the said delay
condonation application was dismissed without considering the
suffcient reasons set out in the Interim Application. On the
contrary, it is the contention of Mr. Shinde that, the proper
reasons are given by the learned First Appellate Court while
rejecting the delay condonation application.
9. Perusal of delay condonation application, clearly shows
that, in fact the Appellant was under the impression that two
separate Appeals were fled challenging the Judgments and
Decrees passed in respect of both the suits and as soon as he came
to know that only one appeal was fled, he took steps for fling
another Appeal. Therefore, the reasons given by the learned First
Appellate Court while rejecting the delay condonation application
are contrary to the reasons set out in the Civil Miscellaneous
Application. The learned First Appellate Court has completely
ignored that, the Appellant has taken steps for fling Appeals in
both the suits and he was under the impression that both the
appeals were fled. Therefore, the reasons given in paragraph No.
11 by the learned First Appellate Court are not proper.
10. Mr. Shalgaonkar submitted that, in fact the same advocate
was engaged for fling the Appeals in Regular Civil Suit No. 70 of
2002 as well as Regular Civil Suit No. 71 of 2002. He submitted
that, inadvertently, only one appeal was fled challenging the
913.sa.329.2021.doc
Judgment and Decree in Regular Civil Suit No. 71 of 2002. Mr.
Shalgaonkar relied on the Judgment of a learned Single Judge of
this Court dated 28th February, 2023 passed in Interim
Application No.2047 in 2019 in Suit No. 3350 of 2009 wherein it
has been held that when a party engages an advocate who is
expected to appear at the time of hearing but fails to so appear,
normally, a party should not suffer on account of default or non-
appearance of the advocate.
11. Mr. Shinde has relied on the Judgment of the Supreme
Court in the matter of Ajay Dabra Vs. Pyare Ram & Ors 1. to
contend that, delay in belated appeals can only be condoned,
when suffcient reason is shown before the court for the delay. The
appellant who seeks condonation of delay therefore must explain
the delay of each day. It is true that the courts should not be
pedantic in their approach while condoning the delay, and
explanation of each day's delay should not be taken literally, but
the fact remains that there must be a reasonable explanation for
the delay. In the present case the reasonable explanation has
been set out in the application seeking delay condonation and
therefore, the delay in the present case is required to be condoned
in the interest of justice.
12. Mr. Shinde has also relied on another Judgment of the
1 [2023] 0 Supreme (SC) 78
913.sa.329.2021.doc
Supreme Court reported in the matter of Majji Sannemma @
Sanyasirao Vs. Reddy Sridevi & Ors.2 wherein in the facts and
circumstances of that case Supreme Court found that, in the
application for condonation of delay no explanation much less a
suffcient or a satisfactory explanation had been offered and
therefore the application for delay condonation was dismissed.
However, in the present case as discussed hereinabove,
reasonable and suffcient explanation has been given. Therefore,
there is a substance in the substantial question of law raised in
this Second Appeal.
13. For the above reasons, the Second Appeal deserves to be
allowed by setting aside the Judgment and Decree dated 24 th
September, 2019 passed by the learned District Judge-8, Sangli in
Civil Miscellaneous Application No. 229 of 2014.
14. Resultantly, the Appeal fled before the District Court,
Sangli Challenging the Judgment and Decree dated 5 th September,
2011 passed in Regular Civil Suit No. 71 of 2002 by the learned
Civil Judge, Junior Division, Tasgaon is restored to the fle of
learned District Court, Sangli.
15. Both the parties are directed to appear before the concerned
learned District Judge, Sangli on 19th June 2023 for fxing the
schedule of hearing. The concerned learned District Judge to 2 2022 (2) Mh.L.J.
913.sa.329.2021.doc
decide the said Appeal in accordance with law.
16. As the Appeal is of the year 2014, learned First Appellate
Court is requested to dispose of the same expeditiously. Till the
disposal of the Appeal, execution of the Judgment and Decree
passed in Regular Civil Suit No. 70 of 2002 shall remain stayed.
17. In view of disposal of the Second Appeal, nothing survives
in the Interim Application and the same is also disposed of.
(MADHAV J. JAMDAR, J.)
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!