Citation : 2023 Latest Caselaw 8292 Bom
Judgement Date : 11 August, 2023
12-IA-14126-2023-IA-14124-2023.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO.14124 OF 2023
IN
FIRST APPEAL (ST) NO.18723 OF 2023
GUJARAT STATE ROAD TRANSPORT )
CORPORATION )...APPLICANT
V/s.
SHRI.SURESH BEDANAND CHOUDHARY )...RESPONDENT
Ms.Punjabi Rajlaxmi i/by Ms.P.M.Bhansali, Advocate for the Applicant/
Appellant.
Mr.T.R.Kale h/f. Mr.T.J.Mendon, Advocate for the Respondent.
CORAM : ABHAY AHUJA, J.
DATE : 11th AUGUST 2023 P.C. :
1. This is an application seeking condonation of delay of 105 days
in preferring the Appeal impugning the judgment and award dated 18 th
November 2022 passed by the Motor Accident Claims Tribunal,
Mumbai, in Motor Accident Claim Petition No.1444 of 2014.
2. Learned Counsel for the Applicant / Corporation draws the
attention of this Court to paragraphs 2 to 6 of the application to explain
the delay. Mr.Kale, learned Counsel for the Respondent, has no
particular objection if the delay is condoned.
avk 1/3
12-IA-14126-2023-IA-14124-2023.doc
3. Having heard the learned Counsel and having perused the
application, this Court is of the view that the delay of 105 days in
preferring the First Appeal be condoned.
4. The delay is hereby condoned. Registry is directed to register the
First Appeal.
5. The application stands disposed.
INTERIM APPLICATION NO.14126 OF 2023
6. This is an application seeking stay to the execution of the
impugned judgment and award dated 18th November 2022.
7. Ms.Punjabi, learned Counsel for the Corporation, submits that
the Corporation is apprehending that the judgment and award would
be executed and so stay be granted on the execution, subject to deposit
of the entire decretal amount.
8. Mr.Kale, learned Counsel for the Respondent, does not raise any
particular objection, if the stay is granted, subject to deposit of the
entire decretal amount.
avk 2/3
12-IA-14126-2023-IA-14124-2023.doc
9. Having heard the learned Counsel and having perused the
application, let the execution to the impugned judgment and award
dated 18th November 2022 be stayed, subject to deposit of the entire
decretal amount within a period of four weeks.
FIRST APPEAL (ST) NO.18723 OF 2023
10. List on 8th September 2023.
(ABHAY AHUJA, J.)
avk 3/3
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!